Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aboobacker Sidhique vs State Of Kerala
2025 Latest Caselaw 6522 Ker

Citation : 2025 Latest Caselaw 6522 Ker
Judgement Date : 10 June, 2025

Kerala High Court

Aboobacker Sidhique vs State Of Kerala on 10 June, 2025

Author: P.B.Suresh Kumar
Bench: P.B.Suresh Kumar
​       ​     ​    ​      ​    ​       ​   ​   ​




                                                   2025:KER:40356


             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
            THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                   &
             THE HONOURABLE MR.JUSTICE JOBIN SEBASTIAN
    TUESDAY, THE 10TH DAY OF JUNE 2025 / 20TH JYAISHTA, 1947
                       WP(CRL.) NO. 563 OF 2025
PETITIONER:

      ABOOBACKER SIDHIQUE​
      AGED 60 YEARS​
      S/O. BEERAN KOYA, PUTHIYAPADAM THARIPPARAMB HOUSE,
      PARVATHIPURAM ROAD, PANNIYANKARA, KALLAI POST,
      PANNIYANKARA VILLAGE, KOZHIKODE TALUK & DISTRICT - 673003

      BY ADV SMT.CELINE JOSEPH

RESPONDENTS:

    1 STATE OF KERALA​
      REP. BY THE CHIEF SECRETARY TO HOME DEPARTMENT,
      GOVERNMENT OF KERALA, SECRETARIAT,
      THIRUVANANTHAPURAM - 695001

    2 THE ADDITIONAL CHIEF SECRETARY ​
      HOME (SSC) DEPARTMENT, GOVERNMENT OF KERALA,
      SECRETARIAT THIRUVANANTHAPURAM - 695001

    3 THE DIRECTOR GENERAL OF POLICE (PRISONS)​
      POLICE HEAD QUARTERS, THIRUVANANTHAPURAM - 695010

    4 THE SECRETARY​
      ADVISORY BOARD, PITNDPS, 'SREENIVAS', VIVEKANANDA NAGAR,
      PADAM ROAD,ELAMAKKARA POST, KOCHI - 682026

    5 COMMISSIONER OF POLICE​
      KOZHIKODE CITY, COMMISSIONER OF POLICE BRANCH OFFICE,
      MANNACHIRRA, KOZHIKODE - 673601
 ​      ​    ​    ​    ​    ​     ​   ​    ​


WP(Crl.)No.563/2025       :2:​   ​   ​

                                              2025:KER:40356
​       ​    ​    ​    ​    ​    ​    ​
    6 THE STATE POLICE CHIEF​
      STATE POLICE HEADQUARTERS, VELLAYAMBALAM,
      CITY-THIRUVANANTHAPURAM- 695010


      BY ADV.
      SRI.K.A.ANAS, GOVERNMENT PLEADER

THIS WRIT PETITION (CRIMINAL) HAVING BEEN COME UP FOR HEARING
ON 09.06.2025, THE COURT ON 10.06.2025 DELIVERED THE FOLLOWING:
 ​       ​     ​      ​      ​      ​     ​      ​     ​


WP(Crl.)No.563/2025               :3:​   ​      ​

                                                           2025:KER:40356
​       ​     ​      ​      ​      ​     ​      ​
                                JUDGMENT

Jobin Sebastian, J.

​ The petitioner is the father of Sanjith Ali, ('detenu' for the sake of

brevity), and his challenge in this Writ Petition is directed against Ext.P1

order of detention dated 31.01.2025 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).

After considering the opinion of the Advisory Board, the said order

stands confirmed by the Government vide order dated 21.04.2025, and

the detenu was ordered to be detained for a period of one year with

effect from the date of detention.

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

Commissioner of Police, Kozhikode City, the 5th respondent, on

20.11.2024, seeking initiation of proceedings against the detenu under

Section 3(1) of the PITNDPS Act before the jurisdictional authority, the

2nd respondent. Altogether, two cases in which the detenu was

involved have been considered by the jurisdictional authority for

passing the impugned order of detention, and the details of the said

cases are given below:-

 ​         ​        ​        ​         ​          ​         ​      ​          ​


WP(Crl.)No.563/2025                          :4:​          ​      ​

                                                                                 2025:KER:40356
​         ​        ​        ​         ​          ​         ​      ​

    Sl.                                                           Offences involved        Present
                Crime No.       Police Station       Crime Date                           status of
    No.                                                            under Sections
                                                                                            case


     1                      Sultan Bathery                        U/s. 22(c) and 29 of   Under
                583/2024                             08.08.2024
                            Police Station                                               Investigation
                                                                  NDPS Act


                            Panniyankara                          U/s. 22(c) of NDPS
                617/2024                             31.08.2024                          Under
     2                      Police Station                        Act                    Investigation




          3.​      We heard Smt. Celine Joseph, the learned counsel

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

Pleader.

​ 4.​ The learned counsel for the petitioner submitted that the

impugned order of detention was passed without proper application of

mind and without arriving at the requisite objective as well as

subjective satisfaction. According to the counsel, there is an inordinate

delay, both in mooting the proposal and in passing the order of

detention. The learned counsel for the petitioner further submitted that,

though the impugned order of detention was passed while the detenu

was undergoing judicial custody in connection with the last prejudicial

activity, in the impugned order, nowhere it is mentioned that there is a

possibility of the detenu being released on bail in connection with the

last prejudicial activity. Relying on the decision in Kamarunnissa v.

 ​     ​      ​     ​      ​     ​      ​     ​      ​


WP(Crl.)No.563/2025            :5:​    ​     ​

                                                        2025:KER:40356
​     ​      ​     ​      ​     ​      ​     ​

Union of India and another, [1991 (1) SCC 128], the learned

counsel 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

Hon'ble Supreme Court.

​ 5.​ Per contra, Sri. K.A. Anas, the learned Government Pleader,

submitted that, even in cases wherein the person is in judicial custody,

a detention order can be validly passed if the satisfaction of the

authority is properly adverted to in the order. According to the

Government Pleader, it was after being aware of the fact that the

detenu was in judicial custody in connection with the last prejudicial

activity, Ext.P1 detention order was passed. Moreover, the learned

Government Pleader would submit that, in Ext. P1 order itself, it is

mentioned that there is a chance that the detenu will approach courts

to get bail, and even if he is released on bail with conditions, he may

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

respondent will involve in drug peddling activities in the future.

According to the Government pleader, in the impugned order, as there

is a specific recital in the above regard, the petitioner could not be ​ ​ ​ ​ ​ ​ ​ ​ ​

WP(Crl.)No.563/2025 :6:​ ​ ​

2025:KER:40356 ​ ​ ​ ​ ​ ​ ​ ​ heard to say that the triple test mentioned in Kamarunissa's case

(cited supra) is not satisfied. The learned Government Pleader further

urged that there is no unreasonable delay either in mooting the

proposal or in passing Ext. P1 order of detention, and therefore, the

contention that the live link between the last prejudicial activity and the

purpose of detention is snapped will not be sustained.

6. Before considering the contentions taken by the learned

counsel appearing for both sides, it is to be noted that, out of the two

cases considered by the jurisdictional authority to pass Ext.P1 order, the

case registered with respect to the last prejudicial activity is crime

No.617/2024 of Panniyankara Police Station. In the said case, the

detenu was allegedly caught red-handed with 12.16 grams of MDMA on

30.08.2024. However, the records reveal that, in the FSL examination,

the contraband seized is not MDMA but Methamphetamine.

Accordingly, the detenu is now facing allegation under Section 22(b) of

NDPS Act for possessing intermediate quantity of Methamphetamine

instead of Section 22(C) of NDPS Act. The detenu was released on bail

in the said case on 21.11.2024. It was on 20.11.2024, while the

detenu was in judicial custody, the proposal for initiation of proceedings

under PITNDPS Act was mooted by the sponsoring authority. As the ​ ​ ​ ​ ​ ​ ​ ​ ​

WP(Crl.)No.563/2025 :7:​ ​ ​

2025:KER:40356 ​ ​ ​ ​ ​ ​ ​ ​ detenu was in judicial custody in connection with the last prejudicial

activity, the short delay in mooting the proposal is only justifiable as

there was no basis for any apprehension regarding repetition of any

criminal activities by the detenu while in jail. Likewise, the proposal

was forwarded by the sponsoring authority before the release of the

detenu from jail. Moreover, without much delay from the date of the

proposal, Ext.P1 order of detention was also passed. Therefore, we are

of the view that the contention of the learned counsel for the petitioner

that there is inordinate delay in mooting the proposal as well as in

passing the order, and the same resulted in snapping of the live link

between the last prejudicial activity and the purpose of detention will

not be sustained.

7. A perusal of the records further reveals that it was on

05.09.2024, while the detenu was in judicial custody in connection with

the last prejudicial activity, his arrest was recorded in the last but one

case registered against him as crime No.583/2024 of Sulthan Bathery

Police Station. It was on 17.03.2025, the detenu got bail in the last but

one case. Therefore, it is gatherable that it was while the detenu was

in jail in connection with the last but one case registered against him,

Ext. P1 order of detention was passed.

 ​     ​     ​     ​      ​     ​     ​     ​       ​


WP(Crl.)No.563/2025           :8:​   ​     ​

                                                       2025:KER:40356
​     ​     ​     ​      ​     ​     ​     ​

8. Undisputedly, a detention order can validly be passed even

when the detenu is in judicial custody in connection with a case

registered against him. There is no law that precludes the competent

authority from passing a detention order against a person who is under

judicial custody. However, as rightly pointed out by the learned counsel

for the petitioner, when a detention order was passed against a person

who is under judicial custody, the authority who passed the said order

should be cognizant of the fact that the detenu was in judicial custody

while passing such an order. In the case at hand, the fact that the

detenu is in judicial custody in connection with crime No. 583/2024 of

Sulthan Bathery Police Station, the last but one case, is specifically

adverted to in the impugned order. Therefore, it cannot be said that

the authority who passed the order was unaware of the custody of the

detenu in connection with the said case, and the counsel for the

petitioner also does not have such a contention.

9. While coming to the contention of the learned counsel for the

petitioner that in cases where the detenu is in judicial custody,

detention order can validly be passed only on the satisfaction of the

triple test laid down by the Supreme Court in Kamarunnissa (supra),

it is to be noted that in the said decision, the Hon'ble Supreme Court ​ ​ ​ ​ ​ ​ ​ ​ ​

WP(Crl.)No.563/2025 :9:​ ​ ​

2025:KER:40356 ​ ​ ​ ​ ​ ​ ​ ​ observed as noted below:

"Even in the case of a person in custody a detention order can validly be passed (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 his satisfaction in this regard such an order would be valid."

A similar view has been taken by the Hon'ble 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. Keeping in mind the proposition of law laid down in

Kamarunissa's case by the Hon'ble Supreme Court, while coming to

facts in the present case, it can be seen that in Ext.P1 order, it is

specifically mentioned that the detenu submitted a bail application

before the Special Judge NDPS Act cases, Kalpetta, and the same was

dismissed on 07.12.2024. Similarly, it is mentioned that there is a

chance that the detenu will approach other court to get bail and even if

he is released on bail with conditions, he may likely to violate those

conditions and there is high propensity that the detenu will indulge in

drug peddling activities in the future and therefore, it is absolutely ​ ​ ​ ​ ​ ​ ​ ​ ​

WP(Crl.)No.563/2025 :10:​ ​ ​

2025:KER:40356 ​ ​ ​ ​ ​ ​ ​ ​ imperative to detain him to prevent him from engaging in such activities

in the event of getting bail. However, in the impugned order, it is

nowhere stated that there is a real possibility of the detenu being

released on bail, and there are materials on record to enter on such a

satisfaction. On the other hand, what is mentioned in the impugned

order is that there is a chance that the detenu will approach other

courts to get bail. There is not even a statement to the effect that there

is a likelihood of getting bail. Though the detaining authority was

aware that the detenu was in judicial custody, there is no mention of

the awareness of authority, on the basis of reliable materials, that there

is a real possibility of the detenu being released on bail. Therefore, a

statement in the impugned order that the detenu will approach other

courts seeking bail is not sufficient to establish that the competent

authority has reason to believe that there is a real possibility of the

detenu being released on bail. If there were cogent materials to arrive

at a conclusion that the detenu might be released on bail, then the

same should have been indicated in the order. In the absence of the

same, we have no hesitation in holding that the objective as well as the

subjective satisfaction arrived at by the competent authority to pass the

impugned order of detention is vitiated.

 ​       ​        ​     ​      ​        ​    ​    ​      ​


WP(Crl.)No.563/2025                   :11:​ ​    ​

                                                            2025:KER:40356
​       ​        ​     ​      ​        ​    ​    ​

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

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

Thiruvananthapuram, is directed to release the detenu, Sri. Sanjith Ali,

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, Thiruvananthapuram, forthwith. ​

​ ​ ​

​ ​ ​ ​ ​ ​ ​ ​ Sd/-

                                       ​    ​    P.B. SURESH KUMAR
                                  ​    ​    ​    ​     JUDGE       ​
​            ​   ​


​       ​        ​     ​      ​        ​    ​    ​          Sd/-
​       ​        ​     ​      ​        ​    ​        JOBIN SEBASTIAN
                                                         JUDGE



ANS
 ​   ​    ​    ​       ​    ​    ​   ​    ​


WP(Crl.)No.563/2025       :12:​ ​   ​

                                              2025:KER:40356
​   ​    ​     ​    ​    ​    ​    ​
              APPENDIX OF WP(CRL.) 563/2025

PETITIONER EXHIBITS

Exhibit P1     TRUE COPY OF ORDER NO. HOME-SSC1/158
               /2024-HOME DATED 31.01.2025 ALONG WITH
               GROUNDS OF DETENTION ISSUED BY THE 2ND
               RESPONDENT
Exhibit P2     TRUE COPY OF THE REPRESENTATION DATED

20.03.2025 SUBMITTED BY THE DETENU BEFORE THE 4TH RESPONDENT.

Exhibit P3     TRUE COPY OF CONFIRMATION ORDER G.O.(RT.)
               NO.   1296/2025/HOME    DATED    21.04.2025
               ISSUED BY THE 2ND RESPONDENT.
Exhibit P4     TRUE COPY OF THE REPORT SUBMITTED BY THE
               COMMISSIONER OF POLICE, KOZHIKODE CITY

DATED NIL BEFORE THE DETAINING AUTHORITY.

Exhibit P5 TRUE COPY OF THE PETITION DATED 06.11.2024 FILED BY SHO, PANNIYANKARA BEFORE THE SDM COURT, KOZHIKODE.

Exhibit P6 TRUE COPY OF THE ORDER NO. 41/ACP-FS/2024 DTD.10/09/2024 ISSUED BY THE ASSISTANT COMMISSIONER OF POLICE, KOZHIKODE CITY.

Exhibit P7 TRUE COPY OF THE ORDER IN CRL.M.P. NO.

1124/2024 BY THE HON'BLE NDPS COURT, VATAKARA, DATED 21/11/2024.

Exhibit P8     TRUE COPY OF THE ORDER OF THE HON'BLE
               NDPS   COURT,    KALPETTA,    IN    CRL.M.P.

268/2025 IN S.C. 85/2025 DATED 17/03/2025

 
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