1981 INSC 0273 SUPREME COURT OF INDIA Dina Nath Anand Vs. Administrator (A. N. Sen, Baharul Islam and O. Chinnappa Reddy JJ. ) 21.04.1981 JUDGMENT The Text below is only a summarized version of the order pronounced In an appeal against detention the court clarified that in the absence of proper affidavit the respondents could not claim privilege in respect of any documents. The Court relied on the precedent of Mohd. Zakir v. Administrator and directed release of the detenue.