Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gobi @ Gobikrishnan vs The Additional Chief Secretary To ...
2022 Latest Caselaw 16908 Mad

Citation : 2022 Latest Caselaw 16908 Mad
Judgement Date : 28 October, 2022

Madras High Court
Gobi @ Gobikrishnan vs The Additional Chief Secretary To ... on 28 October, 2022
                                                                                   HCP(MD)No.959 of 2022

                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED: 28.10.2022

                                                          CORAM

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

                                         H.C.P.(MD)No.959 of 2022
                     Gobi @ Gobikrishnan                        ... Petitioner /Detenu

                                                            /Vs./

                     1.The Additional Chief Secretary to Government,
                       State of Tamil Nadu,
                       Home, Prohibition and Excise Department,
                       Secretariat, Chennai-600 009.

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

                     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, to call for the entire records connected with
                     the detentin order of the second respondent in Detention Order NO.32/2022,
                     dated 22.04.2022 and quash the same and to direct the respondents to
                     produce the body or person of the detenu by name Gobi @ Gobikrishnan
                     son of Perumal, aged about 28 years, now confining as “Goonda” at
                     Madurai Central Prison, before this Court and set him at liberty forthwith.

                     Page 1 of 6



https://www.mhc.tn.gov.in/judis
                                                                                    HCP(MD)No.959 of 2022

                                        For Petitioner     : Mr.R.Prakash
                                        For Respondents : Mr.A.Thiruvadi Kumar
                                                           Additional Public Prosecutor

                                                             ORDER

J. NISHA BANU,J.

and N. ANAND VENKATESH,J.

The petitioner is the detenu viz., Gobi @ Gobikrishnan, S/o.Perumal

aged about 28 years. The detenu has been detained by the second

respondent by his order in Detention Order No.32/2022, dated 22.04.2022

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. 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 main that was urged by the learned counsel for the petitioner

https://www.mhc.tn.gov.in/judis HCP(MD)No.959 of 2022

is that the detaining authority in spite of being aware of the fact that the bail

petition filed by the detenu was dismissed, took into consideration the order

passed in Cr.M.P.No.971 of 2020 and came to the conclusion that it is a

similar case and there is a likelihood of the detenu coming out on bail. The

learned counsel for the petitioner submitted that the order relied upon by the

detaining authority is not the similar case.

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.

6. The learned Additional Public Prosecutor strongly opposed this

Habeas Corpus Petition.

https://www.mhc.tn.gov.in/judis HCP(MD)No.959 of 2022

7. The learned Additional Public Prosecutor, on instructions,

submitted that the investigation was completed and final report was filed

and it was taken on file by the Judicial Magistrate Court, Vedasanthur, in

P.R.C.No.2 of 2022. It was further submitted that the case stands posted for

hearing on 01.11.2022.

8. We have carefully gone through the order passed in Cr.M.P.No.971

of 2020 and we find that, that was the case, where the accused person had

already suffered incarceration for nearly 73 days and substantial

investigation was also over. Taking into account the said fact, the bail was

granted. The order passed in Cr.M.P.No.971 of 2020 cannot be considered

to be a similar case to the ground case that is pending against the detaining

authority. Hence, detention order suffers from non-application of mind. The

impugned detention order is therefore liable to be quashed.

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.

https://www.mhc.tn.gov.in/judis HCP(MD)No.959 of 2022

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 Detention Order No.32/2022, dated 22.04.2022, passed by

the second respondent is set aside. The detenu, viz., Gobi @ Gobikrishnan,

S/o.Perumal, aged about 28 years, 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.)
                                                                               28.10.2022
                     Index              : Yes/No
                     Internet           : Yes
                     ta








https://www.mhc.tn.gov.in/judis
                                                                                   HCP(MD)No.959 of 2022

                                                                               J. NISHA BANU,J.
                                                                                                   and
                                                                    N. ANAND VENKATESH,J.


                                                                                                     ta

                     To:

1.The Additional Chief Secretary to Government, State of Tamil Nadu, Home, Prohibition and Excise Department, Secretariat, Chennai-600 009.

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

3.The Superintendent of Prison, Madurai Central Prison, Madurai District.

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

H.C.P.(MD)No.959 of 2022

28.10.2022

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