Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Rakshitha vs The State Of Karnataka
2026 Latest Caselaw 1457 Kant

Citation : 2026 Latest Caselaw 1457 Kant
Judgement Date : 19 February, 2026

[Cites 32, Cited by 0]

Karnataka High Court

Smt. Rakshitha vs The State Of Karnataka on 19 February, 2026

                                       -1-
                                                 NC: 2026:KHC:10090-DB
                                                 WPHC No. 122 of 2025


            HC-KAR



                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                   DATED THIS THE 19TH DAY OF FEBRUARY, 2026

                                    PRESENT
                   THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
                                      AND
                  THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                            W.P.H.C. NO. 122 OF 2025
            BETWEEN:

                  SMT. RAKSHITHA
                  W/O S. C. SANTHOSH
                  AGED ABOUT 33 YEARS
                  R/AT SAMUDRAVALLI
                  H. N. PURA ROAD
                  M. HOSAKOPPALU POST
                  SHANTHIGRAMA HOBLI
                  HASSAN DISTRICT-573 201.
                                                         ...PETITIONER

            (BY SRI. B. LETHIF., ADVOCATE)
            AND:
Digitally
signed by
RUPA V      1.    THE STATE OF KARNATAKA
HIGH              BY ITS ADDITIONAL CHIEF SECRETARY
COURT OF          DEPARTMENT OF HOME
KARNATAKA
                  VIDHANA SOUDHA
                  BANGALORE-560 001.

            2.    THE DEPUTY COMMISSIONER
                  AND DISTRICT MAGISTRATE
                  HASSAN DISTRICT
                  HASSAN-573 201.

            3.    THE SUPERINTENDENT OF POLICE
                  HASSAN DISTRICT
                  HASSAN-573 201.
                             -2-
                                       NC: 2026:KHC:10090-DB
                                       WPHC No. 122 of 2025


HC-KAR




4.   THE SUPERINTENDENT OF PRISON
     CENTRAL PRISON
     KALBURGI-585 308.
                                               ...RESPONDENTS

(BY SRI. B. A. BELLIAPPA, SPP-I WITH
    SRI. THEJESH P., HCGP)

    THIS W.P.H.C. IS FILED UNDER ARTICLE 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING THAT TO A WRIT IN
THE NATURE OF HABEAS CORPUS BY QUASHING OF THE
ORDER OF DETENTION DATED 29.08.2025 PASSED BY
RESPONDENT NO.2 IN NO.MAG/300/2025-26, WHICH IS
PRODUCED AT ANNEXURES-A AND ANNEXURE-A1.

     THIS W.P.H.C. HAVING BEEN HEARD AND RESERVED ON
09.02.2026, COMING ON FOR PRONOUNCEMENT OF ORDER,
THIS DAY VIJAYKUMAR A. PATIL J., MADE THE FOLLOWING:

CORAM:   HON'BLE MRS. JUSTICE ANU SIVARAMAN
         and
         HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL


                       CAV ORDER

      (HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL)


      This petition is filed by the wife of the detenue

seeking a writ in the nature of certiorari by quashing the

detention order dated 29.08.2025 passed in No.MAG-

300/2025-26    by   the   Respondent     No.    2   and   the

confirmation order dated 10.10.2025 in H.D. 472 SST

2025 passed by the Respondent No.1 and to further writ of
                              -3-
                                        NC: 2026:KHC:10090-DB
                                        WPHC No. 122 of 2025


HC-KAR




habeas corpus directing the respondents to set the

detenue at liberty by releasing him from prison.


     2.   Brief facts leading to the filing of this petition

are that, the detenue has been detained pursuant to the

Order of Detention passed by the respondent No.2 against

the detenue on 29.08.2025 under Section 2(g) of the

Karnataka Prevention of Dangerous Activities, Bootleggers,

Drug Offenders, Gamblers, Goondas, Immoral Trafficking

Offenders, Slum Grabbers and Video or Audio Pirates Act,

1985 (hereinafter referred to as 'the Act') for being a

habitual offender and repeatedly undertaking activities

punishable under various provisions of the Indian Penal

Code, 1860 (for short 'IPC') and Bharatiya Nyaya Sanhita,

2023 (for short 'BNS') and in order to prevent him from

further   engaging    in   activities    prejudicial    to     the

maintenance of    public order.         The said order         was

confirmed by the respondent No.1 vide order dated

10.10.2025.   Being   aggrieved    by    the   said    order    of
                               -4-
                                        NC: 2026:KHC:10090-DB
                                       WPHC No. 122 of 2025


HC-KAR




detention and the consequent confirmation of the said

order, this petition is filed by the wife of the detenue.


     3.    Sri. B.Lethif, learned counsel appearing for the

petitioner, reiterating the facts and grounds of petition

submits that various documents submitted to the detenue

are illegible copies, which violate the right guaranteed to

the detenue under Article 22(5) of the Constitution of

India to give effective presentation. It is further submitted

that the respondents, without considering the order of bail

in Crime No.29/2025, which was passed prior to the

detention order, have considered the detenue to be

absconding, which amounts to consideration of irrelevant

material. It is submitted that though he has raised other

grounds in the writ petition to attack the order of

detention, he restricts his submissions to the aforesaid

ground. Hence, he seeks to allow the petition and set the

detenue free.
                                           -5-
                                                       NC: 2026:KHC:10090-DB
                                                       WPHC No. 122 of 2025


    HC-KAR




      In support of his contention, he placed reliance on the

following decisions;


      (1)    Rushikesh           Tanaji          Bhoite     v    State    of
             Maharashtra and Others1

      (2)    Sushanta Kumar Banik v State of Tripura and
             Others2

      (3)    Shankara Gouda v The State of Karnataka
             and Others3

      (4)    Rizwan Sharif v The State of Karnataka and
             Others4

      (5)    Rekha       v     The       State    of    Tamil   Nadu     and
             Another5

      (6)    Joyi Kitty Joseph v Union of India and
             Others6

      (7)    Jayanarayan Sukul v State of West Bengal7


1
    (2012) 2 SCC 72
2
    2022 SCC Online SC 1333
3
    2015 SCC Online Kar 8200
4
    W.P.H.C.No.113/2015 dtd 07.11.2015
5
    (2011) 5 SCC 244
6
    (2025) 4 SCC 476
7
    (1970) 1 SCC 219
                                           -6-
                                                   NC: 2026:KHC:10090-DB
                                                   WPHC No. 122 of 2025


    HC-KAR




      (8)    Amreen v Commissioner of Police, Bengaluru
             and Others8

      (9)    Bhupinder Singh v Union of India and Others9

      (10) The           State       of    Manipur    and       Others     v
             Buyamayum Abdul Hanan and Another10

      (11) M A Ellyas v State of Karnataka and Others11

      (12) Makuko           Chukwuka            Muolokwo    v    State    of
             Karnataka and Others12

      (13) Karthik          v    Commissioner         of    Police       and
             Others13

      (14) Jayamma               v        Commissioner      of     Police,
             Bengaluru14

          Hence, he seeks to allow the writ petition by setting

      the detenue free.




8
    W.P.H.C.No.87/2025 dtd 23.10.2025
9
    (1987) 2 SCC 234
10
     (2022) 19 SCC 509
11
     W.P.H.C No.57/2014 dtd 14.08.2014
12
     2020 SCC Online Kar 922
13
     W.P.H.C.No.49/2021 dtd 20.09.2021
14
     2019 SCC Online Kar 2965
                                     -7-
                                                  NC: 2026:KHC:10090-DB
                                                  WPHC No. 122 of 2025


HC-KAR




      4.       Sri.B.A.Belliappa,         learned        SPP-I         with

Sri.Thejesh P, learned HCGP appearing for the respondent-

State submits that the order of detention has been passed

after following all procedural requirements and arriving at

subjective satisfaction. It is submitted that the detenue

has been a habitual offender with 14 cases registered

against him under various provisions of IPC and BNS. It is

further submitted that the detenue consistently engaged in

the illegal activities and caused public disorder and to

prevent the same, the said order of detention was passed.

Hence, he seeks to dismiss the petition.


      5.       We have heard the learned counsel appearing

for   the   petitioner,   learned         SPP-I    appearing     for   the

respondent-State and perused the material available on

record. We have given our anxious considerations to the

submissions advanced on both sides and material available

on record, the point that arises for consideration in this

petition is;
                                  -8-
                                           NC: 2026:KHC:10090-DB
                                           WPHC No. 122 of 2025


HC-KAR




             "Whether the impugned order of detention

     dated 29.08.2025 passed by respondent No.2

     and confirmation order are sustainable under

     law?"


     6.      To appreciate the case on hand, it would be

useful to refer to the relevant provisions of the Goonda Act

and they are extracted as under for ready reference:


         "3. Power to make orders detaining certain
         persons.- (1) The State Government may, if
         satisfied with respect to any bootlegger or drug-
         offender or gambler or goonda or [Immoral Traffic
         Offender or Slum-Grabber or Video or Audio pirate]
         that with a view to prevent him from acting in any
         manner prejudicial to the maintenance of public
         order, it is necessary so to do, make an order
         directing that such persons be detained.

          (2) If, having regard to the circumstances
         prevailing or likely to prevail in any area within the
         local limits of the jurisdiction of a District
         Magistrate or a Commissioner of Police, the State
         Government is satisfied that it is necessary so to
         do, it may, by order in writing, direct that during
         such period as may be specified in the order, such
         District Magistrate or Commissioner of Police may
         also, if satisfied as provided in sub-section (1),
         exercise the powers conferred by the sub-section :

               Provided that the period specified in the order
         made by the State Government under this sub-
         section shall not, in the first instance, exceed three
                                 -9-
                                          NC: 2026:KHC:10090-DB
                                          WPHC No. 122 of 2025


HC-KAR



         months, but the State Government may, if satisfied
         as aforesaid that it is necessary so to do, amend
         such order to extend such period from time to time
         by any period not exceeding three months at any
         one time.
               (3) When any order is made under this
         section by an officer mentioned in sub-section (2),
         he shall forthwith report the fact to the State
         Government together with the grounds on which
         the order has been made and such other particulars
         as, in his opinion, have a bearing on the matter
         and no such order shall remain in force for more
         than twelve days after the making thereof, unless,
         in the meantime, it has been approved by the State
         Government.

         8. Grounds of order of detention to be
         disclosed to persons affected by the order.-

               (1) When a person is detained in pursuance
         of a detention order, the authority making the
         order shall, as soon as may be, but not later than
         five days from the date of detention, communicate
         to him the grounds on which the order has been
         made and shall afford him the earliest opportunity
         of making a representation against the order to the
         State Government.

              (2) Nothing in sub-section (1) shall require
         the authority to disclose facts which it considers to
         be against the public interest to disclose.

         10. Reference to Advisory Board.-

               In every case where a detention order has
         been made under this Act the State Government
         shall within three weeks from the date of detention
         of a person under the order, place before the
         Advisory Board constituted by it under section 9,
         the grounds on which the order has been made and
         the representation, if any, made against the order,
                                 - 10 -
                                          NC: 2026:KHC:10090-DB
                                          WPHC No. 122 of 2025


HC-KAR



         and in case where the order has been made by an
         officer, also the report by such officer under sub-
         section (3) of section 3.

         11. Procedure of Advisory Board.-

               (1) The Advisory Board shall after considering
         the materials placed before it and, after calling for
         such further information as it may deem necessary
         from the State Government or from any person
         called for the purpose through the State
         Government or from the person concerned, and if,
         in any particular case, the Advisory Board considers
         it essential so to do or if the person concerned
         desire to be heard, after hearing him in person,
         submit its report to the State Government, within
         seven weeks from the date of detention of the
         person concerned.

                (2) The report of the Advisory Board shall
         specify in a separate part thereof the opinion of the
         Advisory Board as to whether or not there is
         sufficient cause for the detention of the person
         concerned.

              (3) When there is a difference of opinion
         among the members forming the Advisory Board,
         the opinion of the majority of such members shall
         be deemed to be the opinion of the Board.

               (4) The proceedings of the Advisory Board
         and its report, excepting that part of the report in
         which the opinion of the Advisory Board is
         specified, shall be confidential.

              (5) Nothing in this section shall entitle any
         person against whom a detention order has been
         made to appear by any legal practitioner in any
         matter connected with the reference to the
         Advisory Board.
                               - 11 -
                                        NC: 2026:KHC:10090-DB
                                        WPHC No. 122 of 2025


HC-KAR



         13. Maximum period of detention.-

               The maximum period for which any person
         may be detained, in pursuance of any detention
         order made under this Act which has been
         confirmed under section 12 shall be twelve months
         from the date of detention."


     7.     The bare perusal of the aforesaid Sections

indicates that the State Government may, if satisfied with

respect to any "Goonda" as defined under Section 2(g) of

the Goonda Act, with a view to prevent him from acting in

any manner prejudicial to the maintenance of public order,

pass an order directing such a person to be detained.

Sub-section (2) of Section 3 of the Goonda Act empowers

the District Magistrate or the Commissioner of Police to

exercise the powers conferred under sub-Section (1) of

Section 3 of the Goonda Act. Sub-section (3) of Section 3

of the Goonda Act mandates that if the order is passed by

the Officer under sub-Section (2) of Section 3 of the

Goonda Act, he shall forthwith report the fact to the State

Government along with the grounds on which the order

has been made. The order made by the Officer under sub-
                            - 12 -
                                     NC: 2026:KHC:10090-DB
                                     WPHC No. 122 of 2025


HC-KAR




Section (2) shall remain in force for 12 days unless in the

meantime, the State Government approves it. Section 8

of the Goonda Act mandates that the grounds of detention

are required to be served on the detenue within 5 days

from the date of detention and shall offer him the earliest

opportunity of making a representation against the order

to the State Government. Section 10 of the Goonda Act

mandates that the order of detention made under the

Goonda Act shall be placed before the Advisory Board

within a period of 3 weeks from the date of detention

order by the State Government along with grounds on

which the order has been made and representation, if any,

made against the order.    Section 11 of the Goonda Act

provides the procedure to be followed by the Advisory

Board.   The Advisory Board is empowered to consider

providing personal hearing to the detenue and thereafter

submit report to the State Government within 7 weeks

from the date of detention of the person concerned. The

Advisory Board is required to forward its opinion as to
                               - 13 -
                                            NC: 2026:KHC:10090-DB
                                            WPHC No. 122 of 2025


HC-KAR




whether or not there is sufficient cause for the detention of

the person concerned. The opinion of the Advisory Board

is confidential.    Section 13 of the Goonda Act indicates

that the maximum period for detention is 12 months from

the date of detention.


     8.    The      impugned           detention         order   dated

29.08.2025 is passed by respondent No.2 by recording the

reason that the detenue is aged about 42 years and a

resident of Samudravalli Village of Shanthigrama, Hassan

Taluk, Hassan District and he has been involved in criminal

cases including murder, attempt to murder, assault and

has created fear in the minds of the people. To arrive at

such a conclusion, the authority placed reliance on the

following cases;

     (a) Crime No.322/2010 registered by Hassan

          Town      Police   Station       for     the     offence

          punishable under Sections 323, 506 r/w 34

          of IPC.
                              - 14 -
                                         NC: 2026:KHC:10090-DB
                                         WPHC No. 122 of 2025


HC-KAR




     (b) Crime No.26/2011 registered by Hassan

           Town   Police    Station   for   the    offence

           punishable under Sections 341, 504, 324,

           506 r/w 34 IPC

     (c) Crime No.236/2012 registered by Hassan

           Extension Police Station for the offence

           punishable under Sections 427, 323, 324,

           504, 506 r/w 34 of IPC

     (d) Crime No.02/2014 registered by Hassan

           Extension Police Station for the offence

           punishable            under            Sections

           143,147,148,504,324,323,149 of IPC.

     (e) Crime No.13/2014 registered by Hassan

           Extension Police Station for the offence

           punishable            under            Sections

           143,147,148,504,323,427,149 of IPC.

     (f)   Crime No.258/2025 registered by Hassan

           Extension Police Station for the offence
                              - 15 -
                                         NC: 2026:KHC:10090-DB
                                         WPHC No. 122 of 2025


HC-KAR




           punishable            under            Sections

           143,147,148,341, 504,307,149 of IPC.

     (g) Crime No.274/2015 registered by Hassan

           Extension Police Station for the offence

           punishable            under            Sections

           143,144,147,148,302,307,149 of IPC.

     (h) Crime No. 124/2016 registered by Hassan

           Town    Police   Station   for   the    offence

           punishable            under            Sections

           143,147,148,307,302,149 of IPC.

     (i)   Crime No.336/2018 registered by Hassan

           Rural   Police   Station   for   the    offence

           punishable            under            Sections

           143,147,148,324,307,149 of IPC.

     (j)   Crime No.180/2021 registered by Hassan

           Extension Police Station for the offence

           punishable            under            Sections

           143,144,364,324,307,149 of IPC.
                             - 16 -
                                        NC: 2026:KHC:10090-DB
                                        WPHC No. 122 of 2025


HC-KAR




     (k) Crime No.70/2022 registered by Hassan

           Town   Police   Station   for   the    offence

           punishable           under            Sections

           143,341,504,506,149 of IPC.

     (l)   Crime No.116/2022 registered by Hassan

           Town   Police   Station   for   the    offence

           punishable           under            Sections

           363,364,302,201,114,120b,34 of IPC.

     (m) Crime No.142/2023 registered by Hassan

           Extension Police Station for the offence

           punishable           under            Sections

           363,307,384,342,324,504,506,34 of IPC.

     (n) Crime No.29/2025 registered by Hassan

           Extension Police Station for the offence

           punishable under Sections 352,132 of BNS

           Act.



     9.    The aforesaid crimes were registered against

the detenue and others from 2010 to 2025. The last crime
                               - 17 -
                                          NC: 2026:KHC:10090-DB
                                          WPHC No. 122 of 2025


HC-KAR




registered against the detenue is in Crime No. 29/2025 on

01.02.2025.


     10.   The contention of the learned counsel for

petitioner is that the authorities have failed to furnish the

documents to the detenue in a legible format, which has

deprived him of the ability to give effective representation

to the authorities. The representation of the detenue to

the respondent-State against the order of detention clearly

states that several documents submitted to the detenue

were illegible. It is also noticed that the detenue in his

representations submitted to the authority has clearly

referred to those documents, which were illegible. The

respondent-State     failed    to      substantiate   the   said

contentions by rebutting the same in their statement of

objections or by placing material to that affect. The said

documents were placed before us, it can be clearly seen

that the said documents are illegible. Therefore, the

submitting of illegible copies affects the right of the

detenue to give effective representation, which is a
                                  - 18 -
                                            NC: 2026:KHC:10090-DB
                                            WPHC No. 122 of 2025


 HC-KAR




fundamental right guaranteed under Article 22(5) of the

Constitution of India.


         11.   It would be useful to refer to the decision of the

Hon'ble Supreme Court in the case of Harikisan Vs.

State of Maharashtra15

            8. We do not agree with the High Court in its
         conclusion that in every case communication of the
         grounds of detention in English, so long as it
         continues to be the official language of the State, is
         enough compliance with the requirements of the
         Constitution. If the detained person is conversant
         with the English language, he will naturally be in a
         position to understand the gravamen of the charge
         against him and the facts and circumstances on
         which the order of detention is based. But to a
         person who is not so conversant with the English
         language, in order to satisfy the requirements of the
         Constitution, the detenue must be given the grounds
         in a language which he can understand, and in a
         script which he can read, if he is a literate person.

             9. The Constitution has guaranteed freedom of
         movement throughout the territory of India and has
         laid down detailed rules as to arrest and detention. It
         has also, by way of limitations upon the freedom of
         personal liberty, recognised the right of the State to
         legislate for preventive detention, subject to certain
         safeguards in favour of the detained person, as laid
         down in clauses (4) and (5) of Article 22. One of
         those safeguards is that the detained person has the
         right to be communicated the grounds on which the
         order of detention has been made against him, in
15
     1962 SCC Online 117
                              - 19 -
                                        NC: 2026:KHC:10090-DB
                                       WPHC No. 122 of 2025


HC-KAR



     order that he may be able to make his representation
     against the order of detention. In our opinion, in the
     circumstances of this case, it has not been shown
     that the appellant had the opportunity, which the law
     contemplates in his favour, of making an effective
     representation against his detention. On this ground
     alone we declare his detention illegal, and set aside
     the Order of the High Court and the Order of
     Detention passed against him.


     12.   It would also be useful refer to the decision of

the Hon'ble Supreme Court in the case of State of

Manipur and Others referred supra, the paragraph No.22

and 23 are extracted below for reference:

        "20. What will be the effect of non-supply of
     legible copies of the documents relied upon by the
     detaining authority has been considered by this Court
     in Bhupinder Singh [Bhupinder Singh v. Union of
     India, (1987) 2 SCC 234 : 1987 SCC (Cri) 328] as
     under : (SCC pp. 234-35, para 1)
        "1. On 3-10-1985 the officers of the Enforcement
     Directorate searched House No. B.20, Gujranwala
     Town, Part II, Delhi and recovered certain quantity of
     foreign exchange. It appears that the petitioner was
     not immediately available. He was called and
     interrogated. He made a statement which was
     recorded by the officers of the Enforcement
     Directorate. On 19-3-1986 an order for detention of
     the petitioner was made by Shri M.L. Wadhawan,
     Additional Secretary to the Government of India,
     Ministry of Finance, Department of Revenue, New
     Delhi. The petitioner was arrested on 16-4-1986 and
     served with a copy of the order of detention.
     Grounds of detention were served on him four days
     later. On 12-5-1986 he was produced before the
                              - 20 -
                                        NC: 2026:KHC:10090-DB
                                       WPHC No. 122 of 2025


HC-KAR



     Advisory Board. He made a complaint before the
     Advisory Board that the copies of documents which
     were supplied to him alongwith the grounds of
     detention were not legible and he also placed before
     the Advisory Board a copy of a representation said to
     have been made by him for supply of legible copies
     of documents. There is a controversy whether this
     representation was made on 8-5-1986 or 12-5-1986.
     From the original files produced before us we find
     that the representation was typed on 8-5-1986, but
     actually signed by the detenu on 12-5-1986. But that
     would not make any difference for the purposes of
     this case. On 19-5-1986 the Under-Secretary to the
     Government of India conceded the demand of the
     detenu for legible copies of documents and directed
     the Directorate of Enforcement to supply a duplicate
     set of documents to the petitioner. A copy of this
     letter was also sent to the detenu and was
     acknowledged by him on 21-5-1986. There is a
     controversy as regards the date on which the legible
     copies of documents were actually given to the
     detenu. According to the detenu they were served on
     him on 1-7-1986, whereas according to the counter-
     affidavit of Shri S.K. Chowdhry, Under-Secretary in
     the Ministry of Finance, the documents were supplied
     on 21-6-1986. It does not make any difference
     whether the documents were supplied on 21-6-1986
     or on 1-7-1986 since we find that even before legible
     copies of documents were supplied to the detenu,
     the detention order was confirmed on 14-6-1986.
     The detenu was thus clearly denied the opportunity
     of making a representation and there was therefore a
     clear contravention of the right guaranteed by Article
     22 of the Constitution. The detenu is entitled to be
     set at liberty. We are told that the detenu is now on
     parole. He need not surrender."
     and later in Manjit Singh Grewal [Manjit Singh
     Grewal v. Union of India, 1990 Supp SCC 59 : 1990
     SCC (Cri) 608 (2)] as under : (SCC p. 59, para 3)
         "3. It appears that the appellant had asked for
     certain copies of the documents which admittedly
                               - 21 -
                                         NC: 2026:KHC:10090-DB
                                         WPHC No. 122 of 2025


HC-KAR



     were there with the respondent--Union of India.
     Copies of the documents were supplied, but the
     same were not legible. This position is also apparent.
     It is not necessary in the facts of this case to go into
     the question whether these documents were relevant
     or material."

         21. The learned counsel also relied upon the
     judgment of this Court in Union of India v. Ranu
     Bhandari [Union of India v. Ranu Bhandari, (2008)
     17 SCC 348 : (2010) 4 SCC (Cri) 543] wherein it was
     held in paras 27 and 31 as under : (SCC pp. 355-56)
         "27. It has also been the consistent view that
     when a detention order is passed all the material
     relied upon by the detaining authority in making such
     an order, must be supplied to the detenu to enable
     him to make an effective representation against the
     detention order in compliance with Article 22(5) of
     the Constitution, irrespective of whether he had
     knowledge of the same or not. These have been
     recognised by this Court as the minimum safeguards
     to ensure that preventive detention laws, which are
     an evil necessity, do not become instruments of
     oppression in the hands of the authorities concerned
     or to avoid criminal proceedings which would entail a
     proper investigation.
         28-30.***
         31. Of course, in Radhakrishnan Prabhakaran
     case [Radhakrishnan Prabhakaran v. State of T.N.,
     (2000) 9 SCC 170 : 2000 SCC (Cri) 1198] it was also
     made clear that there is no legal requirement that a
     copy of every document mentioned in the order has
     to be supplied to the detenu. What is, therefore,
     imperative is that copies of such documents which
     had been relied upon by the detaining authority for
     reaching the satisfaction that in the interest of the
     State and its citizens the preventive detention of the
     detenu is necessary, have to be supplied to him.
     Furthermore, if in this case, the detenu's
     representation and writ petition had been placed
     before the detaining authority, which according to
                               - 22 -
                                         NC: 2026:KHC:10090-DB
                                         WPHC No. 122 of 2025


HC-KAR



     the detenu contained his entire defence to the
     allegations made against him, the same may have
     weighed with the detaining authority as to the
     necessity of issuing the order of detention at all."

        22. Thus, the legal position has been settled by
     this Court that the right to make representation is a
     fundamental right of the detenu under Article 22(5)
     of the Constitution and supply of the illegible copy of
     documents which has been relied upon by the
     detaining authority indeed has deprived him in
     making an effective representation and denial
     thereof will hold the order of detention illegal and not
     in accordance with the procedure contemplated
     under law.

        23. It is the admitted case of the parties that
     Respondent 1 has failed to question before the
     detaining authority that illegible or blurred copies
     were supplied to him which were relied upon while
     passing the order of detention, but the right to make
     representation being a fundamental right under
     Article 22(5) of the Constitution in order to make
     effective representation, the detenu is always
     entitled to be supplied with the legible copies of the
     documents relied upon by the detaining authority
     and such information made in the grounds of
     detention enables him to make an effective
     representation."


     13.   The aforesaid enunciation of law laid down by

the Hon'ble Supreme Court makes it clear that supply of

illegible copy of documents which has been relied upon by

the detaining authority deprives the detenue from making

an effective representation guaranteed under Article 22(5)
                                      - 23 -
                                                 NC: 2026:KHC:10090-DB
                                                 WPHC No. 122 of 2025


 HC-KAR




of the Constitution of India and denial of which is result in

violation of the procedure contemplated under the law for

passing an order of preventive detention.


          14.    The other contention of the learned counsel for

the petitioner is that in Crime No.29/2025, the Court has

passed an order of bail on 08.07.2025. The said order of

bail has been passed before the order of detention on

29.08.2025. However, the respondents in the grounds of

detention has not considered the said order of bail and

have considered the detenue to be absconding, which is

factually        incorrect    and   the       same   amounts   to   non-

consideration of relevant material as well as consideration

of irrelevant material, while arriving at the subjective

satisfaction by the authority.


                15.     The Hon'ble Supreme Court in the case of

         AMEENA BEGUM Vs. STATE OF TELANGANA &

        OTHERS16 has held in paragraph No.28 as under:


16
     (2023) 9 SCC 587
                              - 24 -
                                        NC: 2026:KHC:10090-DB
                                        WPHC No. 122 of 2025


HC-KAR



    "28. In the circumstances of a given case, a
    constitutional court when called upon to test the
    legality of orders of preventive detention would be
    entitled to examine whether:

    28.1. The order is based on the requisite satisfaction,
    albeit subjective, of the detaining authority, for, the
    absence of such satisfaction as to the existence of a
    matter of fact or law, upon which validity of the
    exercise of the power is predicated, would be the sine
    qua non for the exercise of the power not being
    satisfied;

    28.2. In reaching such requisite satisfaction, the
    detaining authority has applied its mind to all relevant
    circumstances and the same is not based on material
    extraneous to the scope and purpose of the statute;

    28.3. Power has been exercised for achieving the
    purpose for which it has been conferred, or exercised
    for an improper purpose, not authorised by the
    statute, and is therefore ultra vires;

    28.4.   The     detaining   authority     has    acted
    independently or under the dictation of another body;

    28.5. The detaining authority, by reason of self-
    created rules of policy or in any other manner not
    authorised by the governing statute, has disabled
    itself from applying its mind to the facts of each
    individual case;

    28.6. The satisfaction of the detaining authority rests
    on materials which are of rationally probative value,
    and the detaining authority has given due regard to
    the matters as per the statutory mandate;

    28.7. The satisfaction has been arrived at bearing in
    mind existence of a live and proximate link between
    the past conduct of a person and the imperative need
    to detain him or is based on material which is stale;
                              - 25 -
                                        NC: 2026:KHC:10090-DB
                                       WPHC No. 122 of 2025


HC-KAR




    28.8. The ground(s) for reaching the requisite
    satisfaction is/are such which an individual, with some
    degree of rationality and prudence, would consider as
    connected with the fact and relevant to the subject-
    matter of the inquiry in respect whereof the
    satisfaction is to be reached;

    28.9. The grounds on which the order of preventive
    detention rests are not vague but are precise,
    pertinent and relevant which, with sufficient clarity,
    inform the detenu the satisfaction for the detention,
    giving him the opportunity to make a suitable
    representation; and

    28.10. The timelines, as provided under the law,
    have been strictly adhered to."


     16.   It would also be useful to refer to the decision

of the Hon'ble Supreme Court in the case of Rushikesh

Tanaji Bhoite referred supra, wherein it was the relevant

paragraphs are extracted below for reference:

        "9. In a case where the detenu is released on bail
     and is enjoying his freedom under the order of the
     court at the time of passing the order of detention,
     then such order of bail, in our opinion, must be
     placed before the detaining authority to enable him
     to reach at the proper satisfaction.

        10. In the present case, since the order of bail
     dated 15-8-2010 was neither placed before the
     detaining authority at the time of passing the order
     of detention nor the detaining authority was aware of
     the order of bail, in our view, the detention order is
     rendered invalid. We cannot attempt to assess in
                               - 26 -
                                          NC: 2026:KHC:10090-DB
                                          WPHC No. 122 of 2025


HC-KAR



     what manner and to what extent consideration of the
     order granting bail to the detenu would have effected
     the satisfaction of the detaining authority but suffice
     it to say that non-placing and non-consideration of
     the material as vital as the bail order has vitiated the
     subjective decision of the detaining authority."


     17.    It is clear from the aforesaid enunciation of law

by   the   Hon'ble   Supreme      Court   that    the    subjective

satisfaction arrived at by the detaining authority is without

giving due consideration to the relevant material such as

order of bail in a pending case as well as consideration of

an incorrect fact that the detenue is absconding, when the

bail was already granted. Such non-consideration of

relevant material amounts to violation of procedural

safeguards,   non-application      of   mind     and    arriving   at

subjective satisfaction by ignoring relevant material. In the

instant case, it is not in dispute that the order of bail in

Crime No.29/2025 had been passed by the Court before

the passing of the order of detention, but the same was

not placed before the detaining authority for arriving at its

subjective satisfaction. We are also of the considered view

that the order of bail in Crime No.29/2025 was passed
                                - 27 -
                                           NC: 2026:KHC:10090-DB
                                           WPHC No. 122 of 2025


HC-KAR




after a period of 5 months and nothing had prevented the

authorities from detaining him in the said Crime, before

resorting to passing an order of preventive detention.

Hence, we are of the view of that the order of detention

and the consequent order of confirmation suffers from

non-consideration of relevant material and consideration

of factually incorrect material.


     18.    Though the petitioner has raised other grounds

in the petition to attack the order of detention, we are of

the considered view that the impugned orders of detention

are required to be interfered on grounds referred supra.

Hence, we need not consider the other contentions and

grounds urged in the petition.            Having held that the

detention order under challenge is contrary to law and

requires interference, we are of the considered view that

the impugned order of detention is passed in violation of

the fundamental rights of the detenue guaranteed under

Article    21   of   the   Constitution    of   India.   For   the

aforementioned reasons, we proceed to pass the following:
                               - 28 -
                                          NC: 2026:KHC:10090-DB
                                         WPHC No. 122 of 2025


HC-KAR




                            ORDER

i. The writ petition is allowed.

ii. The impugned order of detention dated 29.08.2025 passed by respondent No.2, the confirmation order dated 10.10.2025 passed by respondent No.1 are hereby quashed.

iii. The respondents are directed to set the detenue at liberty forthwith, if not required in any other cases.

iv. Registry is directed to communicate the operative portion of the order to the Superintendent of Central Prison, Kalaburagi forthwith for compliance.

v. No order as to costs.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

RV

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter