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

Chandrika M vs State Of Kerala Represented By The ...
2025 Latest Caselaw 8031 Ker

Citation : 2025 Latest Caselaw 8031 Ker
Judgement Date : 25 August, 2025

Kerala High Court

Chandrika M vs State Of Kerala Represented By The ... on 25 August, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                        2025:KER:64871

          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. 1011 OF 2025

PETITIONER:

         CHANDRIKA M., AGED 68 YEARS
         W/O. RAMAN, MELEPURATH HOUSE, VADANAMKURUSSI
         P.O., SHORANUR, OTTAPALAM TALUK, PALAKKAD
         DISTRICT., PIN - 679121

         BY ADVS.
         SHRI.O.V.MANIPRASAD
         SHRI.HARIKRISHNAN P.


RESPONDENTS:

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

    2    THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT
         HOME (SSC) DEPARTMENT, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM., PIN - 695001

    3    THE UNION OF INDIA, REPRESENTED BY THE
         SECRETARY TO GOVERNMENT OF INDIA
         MINISTRY OF FINANCE, DEPARTMENT OF REVENUE
         (CENTRAL ECONOMIC INTELLIGENCE BUREAU), 6TH
         FLOOR, B WING, JANAPATH BHAVAN, NEW DELHI., PIN
         - 110001
   WP(Crl.) No.1011/2025        :: 2 ::




                                                   2025:KER:64871

    4         THE STATE POLICE CHIEF,
              POLICE HEAD QUARTERS, VAZHUTHACAUD, THYCAUD
              P.O., THIRUVANANTHAPURAM DISTRICT., PIN -
              695010

    5         THE DISTRICT POLICE CHIEF, PALAKKAD
              OFFICE OF THE DISTRICT POLICE CHIEF,
              S.P. OFFICE, PALAKKAD., PIN - 678001

    6         THE INSPECTOR OF POLICE, SHORNUR POLICE
              STATION, SHORANUR P.O., PALAKKAD DISTRICT., PIN
              - 679121

    7         THE SUPERINTENDENT, CENTRAL PRISON AND
              CORRECTIONAL HOME
              THIRUVANANTHAPURAM, POOJAPURA P.O.
              THIRUVANANTHAPURAM DISTRICT., PIN - 695012

              SRI. K.A. ANAS, GOVERNMENT PLEADER

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.1011/2025             :: 3 ::




                                                          2025:KER:64871

                               JUDGMENT

Jobin Sebastian, J.

The petitioner herein is the mother of one Baburaj @ Babu

('detenu' for the sake of brevity) and her challenge in this Writ Petition

is directed against Ext.P1 order of detention dated 23.04.2025 passed

by the 2nd respondent under Section 3(1) of the Prevention of Illicit

Traffic in Narcotic Drugs and Psychotropic Substances Act, 1988

('PITNDPS Act' for brevity).

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

District Police Chief, Palakkad, the 5th respondent, on 27.12.2024,

seeking initiation of proceedings against the detenu under Section 3(1)

PITNDPS Act before the jurisdictional authority, the 2nd respondent.

Altogether, three cases in which the detenu got involved have been

considered by the detaining authority for passing the impugned order of

detention. The said order stands confirmed by the Government, vide

order dated 19.07.2025, after obtaining the opinion of the Advisory

Board, and the detenu has been ordered to be detained for a period of

one year with effect from the date of detention.

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

have been considered by the jurisdictional authority for passing the

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

registered with respect to the last prejudicial activity is crime WP(Crl.) No.1011/2025 :: 4 ::

2025:KER:64871

No.717/2024 of Shoranur Police Station, alleging the commission of

offences punishable under Sections 20(b)(ii)(B) r/w 8(c) of NDPS Act.

4. We heard Sri. O.V. Maniprasad, 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 was submitted

that there is non application of mind on the part of the jurisdictional WP(Crl.) No.1011/2025 :: 5 ::

2025:KER:64871

authority. According to the counsel, after the dismissal of the earlier

bail application, though the detenu filed another bail application before

the Sessions Court, Palakkad, and the same was dismissed, the

jurisdictional authority did not consider the said material facts while

arriving at the requisite subjective satisfaction and passed the impugned

order in a casual manner. According to the counsel, non-consideration

of material facts is apparent in the impugned order and hence the same

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 PITNDPS 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 WP(Crl.) No.1011/2025 :: 6 ::

2025:KER:64871

was passed.

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 PITNDPS 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 is a drastic

measure against a citizen as it heavily impacts their personal as well as

their 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 activity if

not detained. The circumstances that necessitate the passing of such an WP(Crl.) No.1011/2025 :: 7 ::

2025:KER:64871

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.

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 WP(Crl.) No.1011/2025 :: 8 ::

2025:KER:64871

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

the last prejudicial activity is crime No.717/2024 of Shoranur Police

Station, alleging the commission of offences punishable under Sections

20(b)(ii)(B) r/w 8(c) of NDPS Act. The detenu, who was arrayed as the

2nd accused in the said case, and he was arrested on 08.11.2024. The

impugned order was passed on 23.04.20254, while the detenu was

under judicial custody.

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 from his past criminal

activities, it is evident that even if he is released on bail with conditions,

he is likely to violate those conditions and there is a high propensity that

the respondent will indulge in drug peddling activities in the future.

Therefore, it is absolutely imperative to detain him in order to prevent

him from engaging in such activities in the event of getting 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 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 WP(Crl.) No.1011/2025 :: 9 ::

2025:KER:64871

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 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 WP(Crl.) No.1011/2025 :: 10 ::

2025:KER:64871

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.

16. However, it is to be noted that from the documents pressed

into service from the side of the petitioner, it is evident that after the

dismissal of the earlier bail application filed by the detenu, another bail

application C.M.P. No.1913/2025 was filed before the Sessions Court,

Palakkad. The said bail application was dismissed by the Sessions Judge

vide order dated 11.04.2025. It is thus clear that Ext.P1 order of

detention was passed nearly 12 days after the dismissal of the said

petition. Though the impugned order makes reference to the dismissal

of the earlier bail application, it does not advert to the dismissal of the

subsequent bail application. There is no doubt that since the second

bail application had already been dismissed much prior to the passing of

the impugned order, it was incumbent upon the jurisdictional authority

to take note of the same while arriving at its satisfaction regarding the

likelihood of the detenu being released on bail. The failure to consider

these material facts renders the order legally vulnerable. Therefore, we WP(Crl.) No.1011/2025 :: 11 ::

2025:KER:64871

have no hesitation in holding that the impugned order is vitiated on the

said sole ground.

17. In the result, this Writ Petition is allowed, and Ext.P1 order

of detention is set aside. The Superintendent of Central Prison,

Poojappura, Thiruvananthapuram, is directed to release the detenu, Sri.

Baburaj @ Babu, forthwith, if his detention is not required in connection

with any other case.

The Registry is directed to communicate the order to the

Superintendent of Central Prison, Poojappura, Thiruvananthapuram,

forthwith.

Sd/-

DR. A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

                                                  JOBIN SEBASTIAN
                                                      JUDGE
   ncd
   WP(Crl.) No.1011/2025            :: 12 ::




                                                       2025:KER:64871

                      APPENDIX OF WP(CRL.) 1011/2025

PETITIONER EXHIBITS

Exhibit P1                TRUE COPY OF THE ORDER OF DETENTION
                          WITH NO. HOME-SSC2/27/2025-HOME DATED
                          23.04.2025 SERVED ON THE DETENU ON
                          28.04.2025.
Exhibit P2                TRUE COPY OF THE GROUNDS OF DETENTION
                          SERVED ON THE DETENU ALONG WITH EXT.P1
                          .
Exhibit P3                TRUE   COPY    OF    THE    ORDER   DATED
                          21.03.2023 IN BAIL APPLICATION NO.
                          1319 OF 2023 OF THIS HON'BLE COURT.
Exhibit P4                TRUE COPY OF CRL.M. A. NO. 1 OF 2024
                          IN B.A. NO. 1319 OF 2024 OF THIS
                          HON'BLE COURT PRESENTED ON 12.04.2024.
Exhibit P5                TRUE   COPY    OF    THE    ORDER   DATED
                          20.02.2025 IN CRL. M.A. NO. 1 OF 2024
                          IN B.A. NO. 1319 OF 2024 OF THIS
                          HON'BLE COURT.
Exhibit P6                TRUE   COPY    OF    THE    ORDER   DATED
                          28.01.2025 IN CRL. M.P. NO. 6376 OF
                          2024 IN SC NO. 729 OF 2024 OF
                          ADDITIONAL       SESSIONS       COURT-IV,
                          PALAKKAD.
Exhibit P7                TRUE   COPY   OF    THE    REPORT   DATED
                          25.02.2025 SUBMITTED BEFORE THE 1ST
                          RESPONDENT BY THE STATE POLICE CHIEF.
Exhibit P8                TRUE   COPY   OF    THE    REPORT   DATED
                          20.02.2025 OF THE DISTRICT POLICE
                          CHIEF, PALAKKAD ADDRESSED TO THE 2ND
                          RESPONDENT.
Exhibit P9                TRUE COPY OF THE REPORT OF THE
                          SCREENING COMMITTEE CONSTITUTED FOR
                          SCRUTINIZING PROPOSAL UNDER PITNDPS
                          ACT DATED 21.02.2025.
Exhibit P10               TRUE   COPY    OF     G.O.    (RT.)   NO.
                          2436/2025/HOME DATED 19.07.2025.
Exhibit P11               TRUE COPY OF THE COVERING LETTER DATED
                          14.05.2025 AND FORWARDED BY REGISTERED
                          POST ON 15.05.2025.
Exhibit P12               TRUE COPY OF THE REGISTERED POSTAL
                          ACKNOWLEDGEMENT CARD.
   WP(Crl.) No.1011/2025           :: 13 ::




                                                   2025:KER:64871

Exhibit P13               TRUE   COPY   OF  THE   REPRESENTATION
                          ADDRESSED TO THE 1ST RESPONDENT.
Exhibit P14               TRUE   COPY   OF  THE   REPRESENTATION
                          ADDRESSED TO THE 2ND RESPONDENT.
Exhibit P15               TRUE   COPY   OF  THE   REPRESENTATION
                          SUBMITTED TO THE 3RD RESPONDENT.
Exhibit P16               A TRUE COPY OF THE ORDER DATED
                          31.1.2025 IN B.A. NO. 1312 OF 2025 OF
                          THIS HON'BLE COURT.
Exhibit P17               A TRUE COPY OF THE ORDER DATED
                          11.04.2025 IN CRL.M.C. NO. 1913 OF
                          2025OF THE SESSIONS COURT, PALAKKAD.
 

 
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