Citation : 2022 Latest Caselaw 17834 Mad
Judgement Date : 28 November, 2022
HCP(MD)No.926 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 28.11.2022
CORAM
THE HON'BLE MR JUSTICE M.S.RAMESH
AND
THE HON'BLE MR JUSTICE N. ANAND VENKATESH
H.C.P.(MD)No.926 of 2022
Chithradevi .. Petitioner / mother of
the detenu
Vs.
1.The State rep. by
Additional Chief Secretary to Government
Home Prohibition and Excise Department,
Secretariat Chennai-600 009.
2.The District Collector and District Magistrate
Mayiladuthurai District
Mayiladuthurai.
3.The Superintendent of Prison,
Central Prison Trichy
4.The Inspector of Police,
Mayiladuthurai Railway Police Station,
Mayiladuthurai. .. Respondents
Petition filed under Article 226 of the Constitution of India to issue a
writ of Habeas Corpus to call for the records relating to the impugned order
of detention made in COC No.10/2022 dated 28.04.2022 on the file of the
Page 1 of 8
https://www.mhc.tn.gov.in/judis
HCP(MD)No.926 of 2022
District Collector and District Magistrate, Mayiladuthurai District, the 2nd
respondent herein, branding her son/detenu by name Sarabeshwaran, son of
Thiyagarajan, aged 19 years as Drug Offender who is now confined in
Central Prison, Tiruchirappalli, Tiruchirappalli District and quash the
impugned order of detention and set him at liberty by producing him before
this Court.
For Petitioner : Mr.T.J.Ebenezer Charles
For Respondents : Mr.A.Thiruvadikumar
Additional Public Prosecutor
ORDER
(Order of the Court was made by N. ANAND VENKATESH,J.)
The petitioner is the mother of the detenu viz., Sarabeswaran aged
about 19 years, S/o.Thiyagarajan. The detenu has been detained by the
second respondent by his order in COC No.10/2022 dated 28.04.2022
holding him to be a "Drug Offender", as contemplated under Section 2(e) of
Tamil Nadu Act 14 of 1982. The said order is under challenge in this
Habeas Corpus Petition.
2. We have heard the learned counsel appearing for the petitioner and
the learned Additional Public Prosecutor appearing for the respondents. We
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
have also perused the records produced by the Detaining Authority.
3. Though several grounds have been raised in the Habeas Corpus
Petition, the learned counsel appearing for the petitioner mainly contended
that the detaining authority was swayed by the fact that the detenu is
attempting to file a bail petition and hence, it is submitted by the learned
counsel for the petitioner that the subjective satisfaction that has been
arrived at by the detaining authority at Paragraph No.6 of the order is not
supported by any materials. Therefore, the same also suffers from non
application of mind.
4. The learned counsel for the petitioner, in order to substantiate the
submissions, relied upon the judgment of the Full Bench reported in 2005
(2) LW 946 [K.Thirupathi v. District Magistrate and District Collector,
Tiruchirappalli District & another].
5. The learned Additional Public Prosecutor strongly opposed the
Habeas Corpus Petition by filing his counter.
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
6. The detaining authority has considered the fact that the mother of
the detenu is attempting to file a bail petition before the competent Court.
Therefore, the detaining authority came to the conclusion that there is an
imminent possibility of the detenu coming out on bail.
7. The satisfaction that has been arrived at by the detaining authority
is merely on surmises and it is not based on any materials that has been
placed before the detaining authority. At this point of time, it will be
relevant to take note of the Full Bench judgment, which has been referred
supra.
8. The relevant portions are extracted hereunder:
“24. The detaining authority is required to follow strictly and scrupulously the forms and rules of law prescribed in that behalf or by the statutory provision under which the order of detention is being made after arriving at a subjective satisfaction. In the event of any deviation or violation of the statutory provisions or infraction of constitutional guarantees, the Courts will not hesitate to quash the orders of detention. Whatever be the jurisdiction to detain and the slightest infraction of the constitutional
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
guarantee would lead to the detenu being set at liberty.
25. It is by now well settled that in all detention laws, the orders of detention and its continuance of detention should be in conformity with Article 22 of the Constitution of India and slightest infraction of the Constitutional protection enshrined therein would be a valid ground to set the detenu at liberty.
26. There must be cogent material before the Authority passing the detention order for inferring that the detenu was likely to be released on bail. This inference must be drawn from material on record and must not be the ipse dixit of the Authority passing the detention order.
27. In the case of a person in custody a detention order can validly be passed if the authority passing the order is aware of the fact that he is actually in custody; if he has reason to believe on the basis of reliable material placed before him--
(a) that there is a real possibility of his being released on bail, and
(b) if it is felt essential to detain him to prevent him from so doing. If the authority passes an order after recording its satisfaction in this behalf, such an order cannot be struck down on the ground that the proper course for the authority was to oppose the bail and if bail is granted notwithstanding such opposition to question it before a higher Court.
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
28. It is neither possible nor advisable catalogue the types of materials which can form the basis of a detention order under the Act. That will depend on the facts and situation of a case. That is why there is no provision in the Act in that regard and the matter is left to the discretion of the detaining authority. However, the facts stated in the materials relied upon should be true and should have a reasonable nexus with the purpose for which the order is passed.”
9. It is clear from the above that the detenu is in custody and he has
not filed any bail petition and there are no materials to show that he is
taking steps to file a bail petition by himself or through his relatives or it
was based merely on the presumption made by the detaining authority, the
same reflects non application of mind on the part of the detaining authority.
10. In view of the above, the detention order suffers from non
application of mind and the same is liable to be interfered with by this
Court. The impugned detention order is, therefore, liable to be quashed.
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
11. In the result, the Habeas Corpus Petition is allowed and the order
of detention in COC No.10/2022 dated 28.04.2022 passed by the second
respondent is set aside. The detenu, viz., Sarabeswaran S/o.Thiyagarajan,
aged about 19 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.)
28.11.2022
Internet : Yes
RR
To
1.The Additional Chief Secretary to Government Home Prohibition and Excise Department, Secretariat Chennai-600 009.
2.The District Collector and District Magistrate Mayiladuthurai District Mayiladuthurai.
3.The Superintendent of Prison, Central Prison Trichy
4.The Inspector of Police, Mayiladuthurai Railway Police Station, Mayiladuthurai.
5.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis HCP(MD)No.926 of 2022
M.S.RAMESH, J.
and N. ANAND VENKATESH,J.
RR
H.C.P.(MD)No.926 of 2022
28.11.2022
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!