Citation : 2022 Latest Caselaw 17740 Mad
Judgement Date : 18 November, 2022
H.C.P(MD)No.798 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 18.11.2022
CORAM
THE HON'BLE MR.JUSTICE M.S.RAMESH
AND
THE HON'BLE MR.JUSTICE N.ANAND VENKATESH
H.C.P.(MD)No.798 of 2022
Umadevi .. Petitioner /wife of the
detenu
Vs
1. State of Tamil Nadu,
Rep. by the Additional Chief Secretary to Government,
Home, Prohibition and Excise Department,
Fort St. George,
Chennai-600 009.
2. The District Collector and District Magistrate,
Thoothukudi District,
Thoothukudi.
3. The Superintendent of Prison,
Central Prison,
Palayamkottai,
Tirunelveli District. .. Respondents
PRAYER: Petition filed under Article 226 of the Constitution of India to
issue a Writ of Habeas Corpus, calling for the entire records relating to the
detention order passed by the second Respondent in H.S(M).Confdl.No.
Page 1 of 8
https://www.mhc.tn.gov.in/judis
H.C.P(MD)No.798 of 2022
68/2022 dated 12.04.2022 and to quash the same and direct the Respondents
to produce the body or person of the detenu by name, Karuppasamy @
Karuppu, son of Palanisamy, aged about 25 years, now detained at the
Central Prison, Palayamkottai, before this Court and set him at liberty.
For Petitioner : Mr.S.Vishnuvardhan
For Respondents : Mr.A.Thiruvadi Kumar
Additional Public Prosecutor
ORDER
N. ANAND VENKATESH, J.
The petitioner is the wife of the detenu viz., Karuppasamy @
Karuppu, son of Palanisamy, aged about 25 years. The detenu has been
detained by the second respondent by his order in H.S(M).Confdl.No.
68/2022 dated 12.04.2022 holding him to be a "Goonda”, as contemplated
under Section 2(f) of Tamil Nadu Act 14 of 1982. The said order is under
challenge in this Habeas Corpus Petition.
2. Though several grounds have been raised in the Habeas Corpus
Petition, the learned counsel for the petitioner focussed his argument on the
ground, wherein, the detaining authority has taken into consideration the
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
fact that the accused, who are similarly placed, have been granted bail by
the competent Court.
3. The learned counsel for the petitioner submitted that the detaining
authority, without the availability of materials, cannot ipso facto satisfy
himself regarding the imminent possibility of the detenu coming out on bail,
merely on the ground that the accused, who are similarly placed have been
granted bail.
4. The learned counsel for the petitioner relied upon the judgment of
the Hon'ble Supreme Court in Rekha v. State of Tamil Nadu [(2011) 5
SCC 244] to substantiate his submission.
5. The learned Additional Public Prosecutor, on instructions,
submitted that the detenu was arrested on 25.03.2022. Thereafter, the
investigation was completed and final report was filed on 18.04.2022. The
learned Magistrate committed the case to the Principal District Judge,
Thoothukudi and the same was taken on file in S.C.No.126/2022.
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
6. The main ground that was urged by the learned counsel for the
petitioner is that the detaining authority after noting that there was only an
attempt on the part of the detenu to file bail petition, relied upon a bail
order passed in Crl.O.P(MD)No.23893 of 2016 dated 23.12.2016 and came
to a conclusion that there is a likelihood of the detenu coming out on bail.
According to the learned counsel appearing for the petitioner, the similar
case that was taken into consideration by the detaining authority to come to
a conclusion that there is a likelihood of the detenu being released on bail, is
not a similar case. Hence, the detention order suffers from non application
of mind.
7. We have carefully considered the submissions made by the learned
counsel for the petitioner as well as the learned Additional Public
Prosecutor appearing on behalf of the respondents.
8. We have carefully gone through the detention order as well as the
bail order passed in Crl.O.P(MD)No.23893 of 2016 dated 23.12.2016. In
the said case, this Court took into consideration the fact that the
investigation was completed and the final report was filed and it was
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
pending before the Magistrate. This Court also took into consideration the
period of incarceration that was suffered by the accused therein. In view of
the same, the order that was referred to by the detaining authority cannot be
considered to be a similar case. Hence, we find that the subjective
satisfaction arrived at by the detaining authority with regard to the
likelihood of the detenu coming out on bail suffers from non-application of
mind on the part of the detaining authority.
9. The issue that has been raised by the learned counsel for the
petitioner is no longer res integra and it is covered by the judgment that has
been cited by the learned counsel for the petitioner, which has been referred
supra.
10. The Hon'ble Supreme Court has categorically held in the above
judgment that the accused persons, who are similarly placed being granted
bail by the same Court or by a higher Court, cannot be a ground for the
detaining authority to come to such a subjective satisfaction without there
being any materials to substantiate the same. This by itself reflects non
application of mind on the part of the detaining authority. Therefore, the
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
order of detention is liable to be interfered with.
11. In the result, the Habeas Corpus Petition is allowed and the order
of detention in H.S(M).Confdl.No.68/2022 dated 12.04.2022 passed by the
second respondent is set aside. The detenu, viz., Karuppasamy @ Karuppu,
son of Palanisamy, aged about 25 years, is directed to be released forthwith
unless his detention is required in connection with any other case.
[M.S.R.,J.] & [N.A.V.,J.]
18.11.2022
Index : Yes/No
Internet : Yes
PJL
To
1. The Additional Chief Secretary to Government, State of Tamil Nadu, Home, Prohibition and Excise Department, Fort St. George, Chennai-600 009.
2. The District Collector and District Magistrate, Thoothukudi District, Thoothukudi.
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
3. The Superintendent of Prison, Central Prison, Palayamkottai, Tirunelveli District.
4. The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.798 of 2022
M.S.RAMESH,J.
and N. ANAND VENKATESH,J.
PJL
H.C.P.(MD)No.798 of 2022
18.11.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!