Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Archunan vs The Principal Secretary To ...
2021 Latest Caselaw 20618 Mad

Citation : 2021 Latest Caselaw 20618 Mad
Judgement Date : 7 October, 2021

Madras High Court
Archunan vs The Principal Secretary To ... on 7 October, 2021
                                                                                H.C.P(MD) No.242 of 2021

                                   BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED    :     07.10.2021

                                                          CORAM:

                                   THE HONOURABLE MR.JUSTICE K.KALYANASUNDARAM
                                                       and
                                     THE HONOURABLE MR.JUSTICE B.PUGALENDHI


                                                H.C.P(MD)No.242 of 2021

                 Archunan                                             ...    Petitioner
                                                              -vs-

                 1.The Principal Secretary to Government,
                   State of Tamil Nadu,
                   Home, Prohibition and Excise (XVI) Department,
                   Fort, St. George,
                   Chennai – 600 009.

                 2.The District Magistrate and District Collector,
                   Office of the District Magistrate and
                      District Collector,
                   Pudukottai District,
                   udukottai.

                 3.The Superintendent of Prison,
                   Trichy Central Prison,
                   Trichy.
                                                                             ...    Respondents

                 PRAYER:             Petition     filed       under   Article      226      of     the
                 Constitution of India, to issue a writ of habeas corpus,
                 calling for the entire records connected with the detention
                 order of the respondent No.2 in P.D.No.02 of 2021 dated


                 1/16

https://www.mhc.tn.gov.in/judis/
                                                                                        H.C.P(MD) No.242 of 2021

                 02.02.2021 and quash the same and direct the respondents to
                 produce             the    body      or    person       of    the     detenu      by     name
                 Thangadurai               son   of     Ramasamy       aged    about     37    years,      now
                 detained as Goonda in Trichy Central Prison before this
                 Court and set him liberty forthwith.


                                      For Petitioner             :      Mr.R.Alagumani
                                      For Respondents   :    Mr.S.Ravi,
                                                    Standing Counsel for the State


                                                            O R D E R

[Order of the Court was made by B.PUGALENDHI, J.]

The Habeas Corpus Petition has been filed by the

brother of the detenu Thangadurai, S/O, Ramasamy, aged

about 37 years, who has been branded as “Goonda” by the

second respondent in Detention Order P.D.No.02 of 2021,

dated 02.02.2021, as contemplated under Section 2(f) of the

Tamil Nadu Act 14 of 1982.

2.A perusal of the grounds of detention dated

02.02.2021, passed by the second respondent herein would

disclose that the detenu Thangadurai came to the adverse

notice in the following cases.

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

Sl. Name of the Police Sections of Law No. Station and Crime No. Gandarvakkottai Police

1. Station 294(b),341 and 323 IPC Crime No.108 of 2016 294(b),323, 506(i), IPC r/w Sections 3(1)(r), 3(1)(s), 3(2)(Va) of Scheduled caste and Scheduled Tribes (Prevention of Atrocities) Gandarvakkottai Police Amendment Act, 2015 altered

2. Station into 294(b), 352, 506(i) Crime No.150 of 2017 IPC, r/w Section 3(1)(r), 3(1)(s), 3(2) (Va) of Scheduled caste and Scheduled Tribes (Prevention of Atrocities) Amendment Act, 2015 294(b) and 323 IPC, r/w Section 3(1)(r), 3(1)(s), 3(2) (Va) of Scheduled caste and Scheduled Tribes (Prevention of Atrocities) Gandarvakkottai Police Amendment Act, 2015 altered

3. Station into Crime No.28 of 2020 294(b) and 352 IPC, r/w Section 3(1)(r), 3(1)(s), 3(2) (Va) of Scheduled caste and Scheduled Tribes (Prevention of Atrocities) Amendment Act, 2015 Gandarvakkottai Police 294(b), 341, 324 and

4. Station 506(ii) IPC Crime No.628 of 2020

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

Sections 341 and 321 IPC r/w Sections 3(1)(r), 3(1) Adanakkottai Police (s), 3(2)(Va) of Scheduled

5. Station Crime No.10 of 2021 Caste and Scheduled Tribes (Prevention of Atrocities) Amendment Act, 2015.

3.The grounds on which the detenu was detained are

that based on the intimation received from the Government

Medical College Hospital, Pudukottai, on 10.01.2021 around

03.00 hours, one Kanagaraj, Sub Inspector of Police,

Adanakkottai Police station rushed to the said hospital and

recorded the statement from the complainant, who was

admitted as inpatient. The complainant has stated that he

is a resident of Valavampatti, Gandarvakkottai Taluk,

Pudukottai District. When he along with his uncle were

travelling in a two wheeler bearing Registration No. TN 55

AA 5649 near one Vinayaga cashew factory on Pudukkottai to

Thanjavur National Highways, the detenu and three others

waylaid them, stabbed them with sickle and attacked them

with wooden log and iron rod with an intention to kill

them. When the complainant blocked the attack from the

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

them, he sustained severe cut injury on his right hand,

right thumb and on his head and they have attacked his

uncle also on the instigation of i) Bombay Saravanan,

S/o.Panneer Selvam, ii) Siva, son of Panneerselvam,

iii) Arunprasath, S/o. Thambidurai, iv) Jagadeesan, son of

Arjunan of Aravampatti village and after attacking the

complainant and his uncle, they have fled from the place of

occurrence and based on the statement a case in crime No.10

of 2021 has been registered on the file of the Adanakkottai

Police Station for the offence punishable under Sections

341 and 324 IPC r/w Sections 3(1)(r), 3(1)(s), 3(2)(Va) of

Scheduled Caste and Scheduled Tribes (Prevention of

Atrocities) Amendment Act, 2015. Subsequently, the detenu

was arrested on 10.01.2021 at 15.00 hours near

Gandarvakkottai Taluk Office, produced before the learned

Judicial Magistrate, Gandarvakkottai on 10.01.2021 and

remanded to judicial custody till 23.01.2021 and

subsequently, the remand was extended till 05.02.2021.

Being satisfied that the acts of the detenu are prejudicial

to the maintenance of piece and public order, the second

respondent has branded the petitioner as Goonda as

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

contemplated under Section 2(f) of the Tamil Nadu Act 14

of 1982 and passed the detention order. Challenging, the

order of detention, this Habeas Corpus Petition has been

filed by the brother of the detenu.

4.Dr.R.Alagumani, learned counsel appearing for the

petitioner would submit that the subjective satisfaction

derived by the detaining authority in the grounds of

detention is that, 'further recourse to the normal criminal

law will not have the desired effect effectively preventing

him from indulging in such activities, which are

prejudicial to the maintenance of the public peace and

public order', however, there is no cogent material

available for arriving at such subjective satisfaction.

He further submitted that the detenu was remanded in the

ground case on 10.01.2021 and the detention order was

passed on 02.02.2021 and there is a delay of 22 days in

passing the detention order and the reason for such delay

has not been explained by the detaining authority.

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

5.The learned counsel for the petitioner would further

submit that for revoking the order of detention, the detenu

submitted representation on 09.02.2021 and the Deputy

Secretary to Government, Home, Prohibition and Excise

Department, has dealt with the same on 19.03.2021 and the

Hon'ble Minister for Electricity, Prohibition and Excise,

has dealt with the same only on 12.04.2021 and there is a

delay of 57 days and even by excluding 22 intervening

holidays, still there was a delay of 35 days in dealing

with and considering the said representation and when no

proper explanation has been given, the said delay is fatal

for the reason that the valuable right of the detenu

guaranteed under Article 22(5) of the Constitution of

India, has been affected and therefore, prays for quashment

of the impugned orders of detention.

6.Per contra, Mr.S.Ravi, learned Standing Counsel

appearing for the State would submit that the Detaining

Authority, after due and proper application of mind has

rightly clamped the order of detention and in the facts and

circumstances of the case, the delay is very minimal and

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

therefore, it is not fatal to the impugned order of

detention. Further, the learned Standing Counsel submitted

that the detenu has come to the adverse notice in the

following cases, viz., (i) Crime No.108 of 2016 on the file

of the Gandarvakkottai Police Station and he was convicted

with a fine of Rs.4500/- for the offence under Sections

294(b), 341 and 323 IPC, (ii)Crime No.150 of 2017, on the

file of the Gandarvakkottai Police Station for the offence

under Sections 294(b), 352, 506(i) IPC, r/w Section 3(1)

(r), 3(1)(s), 3(2) (Va) of Scheduled caste and Scheduled

Tribes (Prevention of Atrocities) Amendment Act, 2015 and

he has obtained bail on 10.08.2017 and trail is pending and

(iii) Crime No.28 of 2018 on the file of the

Gandarvakottail Police Station, for the offence under

Sections 294(b) and 352 IPC, r/w Section 3(1)(r), 3(1)(s),

3(2) (Va) of Scheduled caste and Scheduled Tribes

(Prevention of Atrocities) Amendment Act, 2015 and trial is

pending and in Crime No.628 of 2020 on the file of the

Gandarvakottail Police Station, for the offence under

Sections 294(b), 341, 324 and 506(ii) IPC and he has

obtained anticipatory bail and the case is under

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

investigation and the detaining authority considering that

if the accused is let out freely, there is a possibility of

danger to the safety of general public and their belongings

and therefore, passed detention order. Therefore, he prayed

for dismissal of this petition.

7.Heard the learned Counsel for the petitioner and the

learned Standing Counsel appearing for the State and

perused the materials placed on record.

8.A perusal of the proforma would disclose that the

detenu made a representation on 09.02.2021, the Deputy

Secretary to Home, Prohibition and Excise Department dealt

with the representation on 19.03.2021 and the Hon'ble

Minister for Electricity, Prohibition and Excise, has dealt

with the same only on 12.04.2021 and there is a delay of 57

days and even by excluding 22 intervening holidays, still

there is a delay of 37 days in dealing with and considering

the said representation.

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

9.Article 22(5) of the Constitution of India, casts

legal obligation on the Government to consider the detenu's

representation as early as possible. There should be no

slackness, indifference and callous attitude in

consideration of the representations of the persons who are

detained. Any unexplained delay would be breach of

constitutional imperative and it would render the continued

detention of the detenu as illegal. Every day delay in

dealing with the representation has to be explained and the

explanation offered must be reasonably indicating that

there was no slackness or indifference.

10.In Sumaiya vs. The Secretary to Government,

reported in 2007 (2) MWN (Cr.) 145, a Division Bench of

this Court held that the unexplained delay of three days in

disposal of the representation made on behalf of the detenu

would be sufficient to set aside the order of detention.

11.In Tara Chand vs. State of Rajasthan and others,

reported in 1980 (2) SCC 321, the Hon'ble Supreme Court has

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

held that any inordinate and unexplained delay on the part

of the Government in considering the representation renders

the very detention illegal.

12.In this case there is a delay of 57 days and even

by excluding 22 intervening holidays, still there is a

delay of 37 days in dealing with and considering the said

representation. In the absence of any plausible or tenable

explanation, such a delay is fatal to the order of

detention.

13.Further, the learned Standing Counsel for the State

submitted that the detenu has come to the adverse notice in

several cases and therefore, it is necessary to detain the

detenue under the preventive law. He further submitted that

the detenu, who has been granted bail on 10.08.2017 in

Crime No.150 of 2017 on the file of the Gandarvakottai

Police Station has repeatedly involved in crimes and

subsequent cases have been registered against him in (i)

Crime No.28 of 2018 on the file of the Gandarvakottai

Police Station, (ii) Crime No. 628 of 2020 on the file of

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

the Gandarvakottai Police Station and

(iii) Crime No.10 of 2021 on the file of the Adanankottai

Police Station.

14.Admittedly, the detenu was granted bail in the

first case on the condition that he should maintain good

conduct. The involvement of the detenu in the subsequent

cases reveal that he has misused the personal liberty

granted to him in the previous case, by indulging in

subsequent offences. If there is any such misuse of the

personal liberty granted to the accused, it would be a

ground for cancellation of bail. In this regard it would be

relevant to refer to the decision of the Hon'ble Supreme

Court in Raghubir Singh and Ors. v. State of Bihar, (1986)

4 SCC 481, wherein it has been held as follows:

“bail can be cancelled where (i)accused misuses his liberty by indulging in similar criminal activity, (ii) interferes with the course of investigation, (iii) attempts to tamper with evidence or witnesses, (iv) threatens witnesses or indulges in similar activities which would hamper smooth investigation, (v) there is

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

likelihood of his fleeing to another country,

(vi) attempts to make himself scarce by going underground or becoming unavailable to the investigating agency, (vii) attempts to place himself beyond the reach of his surety, etc.”

The above decision has been subsequently reiterated in

several other judgments of the Hon'ble Supreme Court.

15.In view of the above settled proposition of law, if

the accused after coming out of on bail, by misusing the

liberty granted to him, indulges in the commission of the

offence continuously, it is for the investigation agency to

bring the same to the notice of the Court concerned and

take steps for cancellation of bail before the Court

concerned along with relevant materials against the

accused, instead of invoking detention law.

16.In view of the foregoing discussion, the Habeas

Corpus Petition is allowed by setting aside the Order of

Detention passed by the second respondent herein, namely,

The District Magistrate and District Collector, Pudukottai

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

in P.D.No.02 of 2021, dated 02.02.2021, the detenu, namely,

Thangadurai son of Ramasamy aged about 37 years, who is now

detained at Central Prison, Trichy is directed to be

released forthwith unless his presence [or] custody [or]

detention is required in connection with any other

case/proceedings.

                                                              [M.K.K.S.,J.]            [B.P.,J.]

                                                                          07.10.2021
                 dsk


Note : In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

To

1.The Principal Secretary to Government, State of Tamil Nadu, Home, Prohibition and Excise (XVI) Department, Fort, St. George, Chennai – 600 009.

2.The District Magistrate and District Collector, Office of the District Magistrate and District Collector, Pudukottai District, Pudukottai.

3.The Superintendent of Prison, Trichy Central Prison, Trichy.

4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis/ H.C.P(MD) No.242 of 2021

K.KALYANASUNDARAM, J.

and B.PUGALENDHI, J.

dsk

H.C.P(MD)No.242 of 2021

07.10.2021

https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter