Citation : 2022 Latest Caselaw 16397 Mad
Judgement Date : 14 October, 2022
HCP(MD)No.800 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.800 of 2022
Kannan @ Rajaram ... Petitioner / Detenu
Vs.
1.The Additional Chief Secretary to Government,
Home, Prohibition and Excise Department,
Fort St. George,
Chennai-600 009.
2.The District Collector and District Magistrate,
Office of the District Collector and District Magistrate,
Madurai District.
3.The Superintendent of Prison,
Madurai Central Prison,
Madurai 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 connected with
the detention order of the respondent No.2 in BCDFGISSSV.No.19/2022
dated 28.03.2022 and quash the same and direct the respondents to produce
Page 1 of 7
https://www.mhc.tn.gov.in/judis
HCP(MD)No.800 of 2022
the body or person of the detenu by name Kannan @ Rajaram,
S/o.Rajendran, aged about 42 years, now detained as “Drug Offender” at
Madurai Central Prison before this Court and set him at liberty forthwith.
For Petitioner : Mr.R.Alagumani
For Respondents : Mr.A.Thiruvadikumar
Additional Public Prosecutor
ORDER
J. NISHA BANU,J.
and N. ANAND VENKATESH,J.
The petitioner is the detenu viz., Kannan @ Rajaram, aged about 42
years, S/o.Rajendran. The detenu has been detained by the second
respondent by his order in BCDFGISSSV.No.19/2022 dated 28.03.2022
holding him to be a "Drug Offender", as contemplated under 2(e) 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.800 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.800 of 2022
6.Heard the learned Additional Public Prosecutor appearing on behalf
of the respondents.
7.Apart from the other grounds, the main ground that was urged by
the learned counsel for the petitioner is that while making representation, a
specific request was made to furnish Tamil version of all those documents,
which are in English. Such documents, for which the translation was sought
for, was the bail order that was passed in the similar case. However, Tamil
translation was not provided to the detenu and hence, the detenu was not
able to make an effective representation. In view of the same, the learned
counsel submitted that there is infraction of fundamental rights of the
detenu. In view of the same, the detention order suffers from illegality.
8. We have carefully considered the submission made by the learned
counsel for the petitioner. It is seen from the representation that a specific
request has been made for Tamil translation of the bail order that was relied
upon by the detaining authority to come to a conclusion that there is a
likelihood of the detenu being granted bail. However, the Tamil translation
of the bail order was not furnished to the detenu and hence, the detenu was
https://www.mhc.tn.gov.in/judis HCP(MD)No.800 of 2022
not able to make an effective representation and thereby, fundamental rights
guaranteed under Articles 21 and 22 of the Constitution of India has been
violated.
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 BCDFGISSSV.No.19/2022 dated 28.03.2022, passed by the
https://www.mhc.tn.gov.in/judis HCP(MD)No.800 of 2022
second respondent is set aside. The detenu, viz., Kannan @ Rajaram, aged
about 42 years, S/o.Rajendran, 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 Additional Chief Secretary to Government, Home, Prohibition and Excise Department, Fort St. George, Chennai-600 009.
2.The District Collector and District Magistrate, Office of the District Collector and District Magistrate, Madurai District.
3.The Superintendent of Prison, Madurai Central Prison, Madurai District.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis HCP(MD)No.800 of 2022
J. NISHA BANU,J.
and N. ANAND VENKATESH,J.
Ns/Ta
H.C.P.(MD)No.800 of 2022
14.10.2022
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!