Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vahitha Moitheenkutty vs State Of Kerala
2025 Latest Caselaw 7425 Ker

Citation : 2025 Latest Caselaw 7425 Ker
Judgement Date : 25 August, 2025

Kerala High Court

Vahitha Moitheenkutty vs State Of Kerala on 25 August, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                            2025:KER:65448



          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

  THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                            &

        THE HONOURABLE MR.JUSTICE JOBIN SEBASTIAN

 MONDAY, THE 25TH DAY OF AUGUST 2025 / 3RD BHADRA, 1947

                WP(CRL.) NO. 1070 OF 2025

PETITIONER:

         VAHITHA MOITHEENKUTTY, AGED 59 YEARS
         W/O MOITHEENKUTTY, VAIPPIPADATH HOUSE,
         KOTHAPARAMBA ALA, P.O, THRISSUR, PIN - 680668

         BY ADV SRI.MANSOOR ALI


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY THE ADDITIONAL CHIEF SECRETARY,
         (SECRETARY, HOME AFFAIRS), SECRETARIAT,
         THIRUVANANTHAPURAM., PIN - 695001

    2    DISTRICT COLLECTOR AND EXICUTIVE MAGISTRATE
         THRISSUR, COLLECTRATE, AYYANTHOL, PIN - 680003

    3    INSPECTOR GENERAL OF POLICE
         THRISSUR RANGE. VELIYANNUE, THRISSUR, KERALA,
         PIN - 680001

    4    DISTRICT POLICE CHIEF THRISSUR RURAL
         DISTRICT POLICE OFFICE, THRISSUR RURAL,
         IRINJALAKKUDA,THRISSUR, PIN - 680125
   WP(Crl.) No.1070/2025         :: 2 ::




                                                 2025:KER:65448

    5         THE STATION HOUSE OFFICER
              MATHILAKAM POLICE STATION, MATHILAKAM POLICE
              STATION, MATHILAKAM, KODUNGALLUR TALUK,
              THRISSUR, PIN - 680685

    6         THE SUPERINTENDENT
              CENTRAL PRISON, KANNUR, CENTRAL PRISON &
              CORRECTIONAL HOME, PALLIKKUNNU, KANNUR, PIN -
              670004

    7         THE HON'BLE CHAIRMAN
              THE ADVISORY BOARD, THE KERALA ANTI-SOCIAL
              ACTIVITIES (PREVENTION) ACT 2007, VIVEKANANDA
              NAGAR, PADAM ROAD, ELAMAKKARA P.O.,
              ERNAKULAM, PIN - 682026


              G.P; K.A.ANAS

THIS WRIT PETITION (CRIMINAL) HAVING COME UP FOR ADMISSION

ON 25.08.2025, THE COURT ON THE SAME DAY DELIVERED THE

FOLLOWING:
    WP(Crl.) No.1070/2025             :: 3 ::




                                                         2025:KER:65448

                             JUDGMENT

Jobin Sebastian, J.

The petitioner herein is the mother of one Faarish ('detenu' for

the sake of brevity) and her challenge in this Writ Petition is directed

against Ext.P1 order of detention dated 17.05.2025 passed by the

additional 2nd respondent under Section 3(1) of the Kerala Anti-Social

Activities (Prevention) Act, 2007 ('KAA(P) Act' for brevity). The said

order stands confirmed by the Government, vide order dated

25.07.2025, after obtaining the opinion of the Advisory Board, and the

detenu has been ordered to be detained for a period of six months

with effect from the date of detention.

2. The records reveal that a proposal was submitted by the

District Police Chief, Thrissur Rural, on 10.04.2025, seeking initiation

of proceedings against the detenu under the KAA(P) Act before the

jurisdictional authority, the 2nd respondent. For the purpose of

initiation of the said proceedings, the detenu was classified as a

'known goonda" as defined under Section 2(o) of the KAA(P) Act.

3. Altogether, five cases in which the detenu was involved

have been considered by the jurisdictional authority for passing the

order of detention. Out of the five cases considered, the case

registered with respect to the last prejudicial activity is crime

No.183/2025 of Mathilakam Police Station, alleging the commission of WP(Crl.) No.1070/2025 :: 4 ::

2025:KER:65448

offences punishable under Sections 22(b) and 29 of NDPS Act.

4. We heard Sri. Mansoorali, the learned counsel appearing

for the petitioner, and Sri. K.A. Anas, the learned Government Pleader.

5. Relying on the decision in Kamarunnissa v. Union of India

and another, [1991 (1) SCC 128], the learned counsel for the

petitioner contended that in cases wherein the detenu is in judicial

custody, in connection with the last prejudicial activity, a detention

order under preventive detention laws can be validly passed only on

satisfaction of the triple test mentioned in the said decision by the

Supreme Court. According to the counsel, as the impugned order was

passed while the detenu was in judicial custody in connection with the

last prejudicial activity, it was incumbent upon the authority to satisfy

itself that it has reason to believe, on the basis of reliable material

placed before it that, there is a real possibility of the detenu being

released on bail and that on being so released he would in all

probability indulge in prejudicial activity. According to the counsel,

though in Ext.P1 order, it is mentioned that the detenu was

undergoing judicial custody in connection with the last prejudicial

activity, it is nowhere mentioned that there is a real possibility of the

detenu being released on bail in connection with the last prejudicial

activity. Moreover, it is submitted that there is an inordinate delay in

mooting the proposal as well as in passing the impugned order after

the date of the last prejudicial activity and the said delay will snap the WP(Crl.) No.1070/2025 :: 5 ::

2025:KER:65448

live link between the last prejudicial activity and the purpose of

detention. On these premises, it was argued that Ext.P1 is liable to be

set aside.

6. In response, the learned Government Pleader submitted that

Ext.P1 order of detention was passed by the jurisdictional authority

after complying with all the procedural formalities and after arriving

at the requisite objective as well as subjective satisfaction. According

to the Government Pleader, the impugned order of detention was

passed by the jurisdictional authority after being satisfied that a

detention order under Section 3(1) of KAA(P) Act is the only way to

deter the detenu from repeating criminal activities. It was further

contended that the jurisdictional authority was fully aware of the fact

that the detenu was in judicial custody in connection with the last

prejudicial activity, and it was on being satisfied that there is every

chance that the detenu be released on bail, and if so released, he

would in all probability indulge in criminal activities further, the order

of detenion was passed. According to him, therefore, the order of

detention will legally sustain irrespective of the fact that the detenu

was under judicial custody in connection with the last prejudicial

activity while the impugned order was passed. The learned

Government Pleader further submitted that there is no delay either in

mooting the proposal or in passing the impugned order of detention,

and hence, the contention of the learned counsel for the petitioner

that the live link between the last prejudicial activity and the purpose WP(Crl.) No.1070/2025 :: 6 ::

2025:KER:65448

of detention is snapped will not be sustained.

7. From the rival contentions raised, it is gatherable that the

main question that revolves around this petition is whether an order of

detention under Section 3(1) of the KAA(P) Act can be validly passed

against a person who is under judicial custody in connection with the

last prejudicial activity. While answering the said question, it is to be

noted that, through a series of judicial pronouncements rendered by

the Apex Court as well as by this Court, it is well settled that there is

no legal impediment in passing an order of detention against a person

who is under judicial custody in connection with the last prejudicial

activity. However, an order of detention against a person who is in

judicial custody in connection with the last prejudicial activity cannot

be passed in a mechanical manner. Undisputedly, an order of

detention under KAA(P) Act is a drastic measure against a citizen as it

heavily impacts his personal as well as his fundamental rights. When

an effective and alternative remedy exists to prevent a person from

repeating criminal activities, resorting to preventive detention is

neither warranted nor permissible. When a detenu is in jail in

connection with the last prejudicial activity, obviously, there is no

imminent possibility of being involved in criminal activities.

Therefore, before passing a detention order in respect of a person who

is in jail, the concerned authority must satisfy itself that there is a real

possibility that the detenu is on bail, and further, if released on bail,

the material on record reveals that he will indulge in prejudicial WP(Crl.) No.1070/2025 :: 7 ::

2025:KER:65448

activity if not detained. The circumstances that necessitate the

passing of such an order must be reflected in the order itself.

8. In Kamarunnissa's case (cited supra), the Supreme Court

made it clear that a detention order under preventive detention laws

can be validly passed even in the case of a person in custody (1) if the

authority passing the order is aware of the fact that he is actually in

custody (2) if he has reason to believe on the basis of reliable

materials placed before him (a) that there is a real possibility of his

being released on bail and (b) that on being so released he would in

probability indulged in prejudicial activity and (3) if it is essential to

detain him to prevent him from doing so. If the authority passes an

order after recording its satisfaction in this regard, such an order

would be valid.

9. A similar view has been taken by the Supreme Court in

Veeramani v. The State of Tamil Nadu [1994 (2) SCC 337] and in

Union of India v. Paul Manickam [2003 (8) SCC 342].

10. In view of the said decisions, in cases wherein the detenu

is in judicial custody in connection with the last prejudicial activity, a

detention order under preventive detention laws can be validly passed

only on satisfaction of the triple test mentioned in the said decisions

by the Supreme Court.

    WP(Crl.) No.1070/2025              :: 8 ::




                                                           2025:KER:65448

11. Keeping in mind the above proposition of law laid down by

the Supreme Court, while reverting to the facts in the present case, it

can be seen that the case registered against the detenu with respect

to the last prejudicial activity is crime No.183/2025 of Mathilakam

Police Station, alleging the commission of offences punishable under

Sections 22(b) and 29 of NDPS Act. The detenu who is arrayed as the

1st accused in the said case was, though caught red-handed with the

contraband on 18.02.2025, he escaped from the police custody.

Thereafter, it was on 05.03.2025, he was arrested, and since then, he

has been under judicial custody. It was on 10.04.2025, while the

detenu was under judicial custody, the proposal for proceedings under

KAA(P) Act was initiated. Later, it was on 15.07.2025, the impugned

order was passed.

12. In Ext.P1 impugned order, the fact that at the time of

passing the said order, the detenu was under custody in connection

with the case registered with respect to the last prejudicial activity is

specifically adverted to. Similarly, it is mentioned that if the detenu is

released on bail, there is every possibility of his engaging in criminal

activities again. We do agree that the detaining authority has not

specifically recorded that "detenu is likely to be released on bail".

13. Dealing with a similar situation, the Supreme Court in

Union of India and another vs. Dimple Happy Dhakad ( 2019 KHC

6662), after considering the dictum laid down in Kamarunissa (cited WP(Crl.) No.1070/2025 :: 9 ::

2025:KER:65448

supra) in paragraph 35 of the judgment, observed as follows;

"In the light of the well settled principles, we have to see, in the present case, whether there was awareness in the mind of the detaining authority that detenu is in custody and he had reason to believe that detenu is likely to be released on bail and if so released, he would continue to indulge in prejudicial activities. In the present case, the detention orders dated 17.05.2019 record the awareness of the detaining authority that (i) the detenu is in custody, (ii) that the bail application filed by the detenus have been rejected by the court. Of course, in the detention order, the detaining authority has not specifically recorded that the "detenu is likely to be released. It cannot be said that the detaining authority has not applied its mind merely on the ground that in the detention orders, it is not expressly stated as to the "detenu's likelihood of being released on bail" and if so released, he is likely to indulge in the same prejudicial activities. But the detaining authority has clearly recorded the antecedents of the detenu and its satisfaction that the detenus, Happy Dhakad and Nisar Aliyar, have the high propensity to commit such offences in the future."

14. Keeping in mind the above principles laid down by the

Supreme Court while reverting to the case at hand, it can be seen

that, in the impugned order, it is not specifically recorded that the

detenu is likely to be released on bail. However, in the order, it is

stated that if the detenu is released on bail, there is every possibility

of him indulging in criminal activities again. The satisfaction of the

detaining authority that the detenu is already in custody and he is

likely to be released on bail, and on being so released, he is likely to

indulge in prejudicial activity, is the subjective satisfaction of the

detaining authority, and normally, the subjective satisfaction is not to

be interfered with. The impugned order reflects that there is a proper WP(Crl.) No.1070/2025 :: 10 ::

2025:KER:65448

application of mind and, based on the materials available on record,

the detaining authority subjectively satisfied that there is a reason to

believe that there is a real possibility of the detenu being released on

bail and that, on so released, the detenu will in all probability indulge

in prejudicial activities. Therefore, merely because of the reason that

the detaining authority has not specifically recorded that "the detenu

is likely to be released on bail", it cannot be said that the impugned

order lacks satisfaction of the detaining authority regarding the

chance of the detenu being released on bail.

15. Therefore, it is clear that the order of detention was passed

by the jurisdictional authority after being satisfied that there is a real

possibility of the detenu being released on bail and that, on being so

released, he would in all probability indulge in prejudicial activities. A

perusal of the records further reveals that all the procedural

formalities before and after passing an order of detention have been

fully complied with in this case. Similarly, from the records as well as

from the impugned order, it is discernible that the said order has been

passed by the jurisdictional authority after arriving at the requisite

subjective as well as objective satisfaction.

16. Another contention taken by the learned counsel for the

petitioner is that there is an inordinate delay in mooting the proposal

as well as in passing the impugned order of detention. While

considering the said contention, it could not be ignored that an order WP(Crl.) No.1070/2025 :: 11 ::

2025:KER:65448

under Section 3(1) of KAA(P) Act is having significant impact on the

personal as well as the fundamental rights of an individual.

Therefore, such an order could not be passed in a casual manner,

instead, it can only be passed on credible materials and after arriving

at the requisite objective and subjective satisfaction. Furthermore,

there exists no inflexible rule requiring a detention order to be passed

within a specified time frame following the last prejudicial activity.

However, when there is an unreasonable delay in making the proposal

and passing the detention order, the same would undermine its

validity, particularly when no convincing or plausible explanation is

offered for the delay.

17. Keeping in mind the above, while reverting to the facts in

the present case, it can be seen that, as already noted, the last

prejudicial activity was committed by the detenu on 18.02.2025. The

detenu who was arrayed as the 1st accused in the said case was

arrested on 05.03.2025, and he was released on bail on 21.05.2025. It

is true that the proposal for the initiation of proceedings under KAA(P)

Act was mooted by the District Police Chief, Thrissur Rural, only on

10.04.2025. However, as already stated, five cases in which the

detenu got involved formed the basis for passing the impugned order.

Therefore, some minimum time would have been required for

collecting the details of the said cases and for verification of records.

Moreover, for a considerable period, the detenu was under judicial

custody in connection with the last prejudicial activity. As the detenu WP(Crl.) No.1070/2025 :: 12 ::

2025:KER:65448

was under judicial custody, there was no basis for any apprehension

regarding repetition of offences by him while in jail. Therefore, the

short delay in mooting the proposal is only justifiable. After the

proposal, Ext. P1 order was passed on 17.05.2025. The sequence of

events narrated above clearly shows that there is no inordinate delay

either in mooting the proposal or in passing the impugned order of

detention. Therefore, the contention of the learned counsel for the

petitioner, sticking to the delay, is only liable to be discarded.

Hence, the writ petition fails and is accordingly dismissed.

Sd/-

DR. A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

                                                JOBIN SEBASTIAN
                                                    JUDGE
   ncd
   WP(Crl.) No.1070/2025            :: 13 ::




                                                      2025:KER:65448

                     APPENDIX OF WP(CRL.) 1070/2025

PETITIONER EXHIBITS

Exhibit P1                THE TRUE COPY OF THE DETENTION ORDER
                          DCTSR 5589/2025-C4 DATED 17/05/2025
                          OF   DISTRICT   COLLECTOR   AND   THE
                          DISTRICT MAGISTRATE, THRISSUR
Exhibit P2                THE TRUE COPY OF THE ORDER NO.
                          60/KAA(P)A/SBTSR(RL)/2025 ISSUED BY
                          THE 4TH RESPONDENT DATED 10.04.2025
Exhibit P3                THE   TRUE   COPY  OF   THE   MEDICAL
                          CERTIFICATE OF THE PETITIONER ISSUED
                          BY THE GENEREAL HOSPITAL, ERNAKULAM
                          DATED, 22.11.2024
Exhibit P4                THE TRUE COPY OF THE ORDER NO G.O
                          (RT.) 2494/2025/HOME DATED 25.07.2025
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter