Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aarthi vs The Principal Secretary To The ...
2022 Latest Caselaw 16351 Mad

Citation : 2022 Latest Caselaw 16351 Mad
Judgement Date : 14 October, 2022

Madras High Court
Aarthi vs The Principal Secretary To The ... on 14 October, 2022
                                                                                 HCP(MD)No.1117 of 2022

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED: 14.10.2022

                                                          CORAM

                                    THE HON'BLE MRS JUSTICE J. NISHA BANU
                                                     AND
                                  THE HON'BLE MR JUSTICE N. ANAND VENKATESH

                                                H.C.P.(MD)No.1117 of 2022


                     Aarthi                                   ... Petitioner / Wife of the Detenu

                                                            Vs.


                     1.The Principal Secretary to the Government,
                       Home, Prohibition and Excise Department,
                       Secretariat,
                       Chennai-600 009.

                     2.The Commissioner of Police,
                       Tiruchirapalli City,
                       Tiruchirapalli.

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

                     PRAYER:         Petition filed under Article 226 of the Constitution of India to
                     issue a Writ of Habeas Corpus, calling for the entire records pertaining to
                     the impugned detention order passed by the 2nd respondent made in is
                     proceedings in C.No.46/Detention/C.P.O/T.C/2022 dated 11.04.2022 in

                     Page 1 of 7



https://www.mhc.tn.gov.in/judis
                                                                                     HCP(MD)No.1117 of 2022

                     detaining the detenu under Section 2(f) of the Tamil Nadu Act 14 of 1982 as
                     a “Goonda” and quash the same and direct the respondents to produce the
                     detenu namely Sakthivel, S/o.Balraj, Male, aged about 35 years, who is
                     detained at Central Prison, Tiruchirapalli, before this Court and set him at
                     liberty.
                                        For Petitioner     : Mr.S.S.Sundarapandian
                                        For Respondents : Mr.A.Thiruvadikumar
                                                           Additional Public Prosecutor



                                                             ORDER

J. NISHA BANU,J.

and N. ANAND VENKATESH,J.

The petitioner is the wife of the detenu viz. Sakthivel, aged about 35

years, S/o.Balraj. The detenu has been detained by the second respondent by

his order in C.No.46/Detention/C.P.O/T.C/2022 dated 11.04.2022 holding

him to be a "Goonda", as contemplated under 2(f) of the Tamil Nadu Act 14

of 1982. The said order is under challenge in this Habeas Corpus Petition.

https://www.mhc.tn.gov.in/judis HCP(MD)No.1117 of 2022

2.We have heard the learned counsel appearing for the petitioner and

the learned Additional Public Prosecutor appearing for the respondents. We

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 for the petitioner focussed his argument on the

ground, wherein, the detaining authority has taken into consideration the

fact that the accused, who are similarly placed, have been granted bail by

the competent Court.

4.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.

5.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.

https://www.mhc.tn.gov.in/judis HCP(MD)No.1117 of 2022

6.Heard the learned Additional Public Prosecutor appearing on behalf

of the respondents.

7. Apart from the main ground, that was urged by the learned counsel

for the petitioner is that the detaining authority, after noting the fact that no

bail application was filed at the time of passing the detention order, took

into consideration the order passed in Crl.M.P.No.4529 of 2021, came to a

conclusion that bail is granted in similar case and therefore, there is a

likelihood of the detenu coming out on bail. The learned counsel submitted

that the order that was relied upon by the detaining authority was not a

similar case and hence, the detention order suffers from non application of

mind.

8.We have carefully gone through the order passed in

Crl.M.P.No.4529 of 2021. In that case, bail was granted by taking into

consideration the previous case registered under Section 41(A) of the Tamil

Nadu Prohibition of Harassment of Women Act, against the accused therein.

Whereas in the present case, the previous case registered against the detenu

was for an offence of robbery. Hence, the bail order that was taken into

https://www.mhc.tn.gov.in/judis HCP(MD)No.1117 of 2022

consideration by the detaining authority cannot be considered to be a similar

case and hence, the detention order suffers from non application of mind.

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

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 C.No.46/Detention/C.P.O/T.C/2022 dated 11.04.2022, passed

by the second respondent is set aside. The detenu, Sakthivel, aged about 35

https://www.mhc.tn.gov.in/judis HCP(MD)No.1117 of 2022

years, S/o.Balraj, is directed to be released forthwith unless his detention is

required in connection with any other case.




                                                                   (J.N.B.,J.) (N.A.V.,J.)
                                                                           14.10.2022

                     Index         : Yes/No
                     Internet      : Yes
                     Ns/Ta
                     To:

1.The Principal Secretary to the Government, Home, Prohibition and Excise Department, Secretariat, Chennai-600 009.

2.The Commissioner of Police, Tiruchirapalli City, Tiruchirapalli.

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

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

https://www.mhc.tn.gov.in/judis HCP(MD)No.1117 of 2022

J. NISHA BANU,J.

and N. ANAND VENKATESH,J.

Ns/Ta

H.C.P.(MD)No.1117 of 2022

14.10.2022

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter