Citation : 2023 Latest Caselaw 8786 Mad
Judgement Date : 21 July, 2023
H.C.P(MD)No.2081 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 21.07.2023
CORAM :
THE HONOURABLE MR JUSTICE M.S.RAMESH
AND
THE HONOURABLE MR JUSTICE M.NIRMAL KUMAR
H.C.P(MD)No.2081 of 2022
P.Muruugan .. Petitioner
vs.
1.The Additional Chief Secretary to Government,
Home, Prohibition and Excise Department,
Secretariat, Chennai - 600 009.
2.The District Magistrate and District Collector,
Theni, Theni District.
3.The Superintendent of Prison,
Central Prison, Madurai.
4.The Inspector of Police,
Cyber Crime Police Station,
Theni District. ... Respondents
PRAYER: Petition under Article 226 of the Constitution of India praying to
issue a writ of habeas corpus calling for the entire records connected with
the detention order No.105/2022 (Cyber Law Offender) dated 29.11.2022
on the file of the respondent No.2 and quash the same as illegal and direct
the respondents to produce the body or person of the petitioner's son namely
__________
Page 1 of 9
https://www.mhc.tn.gov.in/judis
H.C.P(MD)No.2081 of 2022
Dinesh, S/o.Murugan, aged about 30 years, now confined at Central Prison,
Madurai before this Court and set him at liberty forthwith.
For Petitioner : Mr.S.M.A.Jinna
For Respondents : Mr.A.Thiruvadi Kumar,
Additional Public Prosecutor
ORDER
[Order of the Court was made by M.S.RAMESH, J.]
The petitioner is the father of the detenu viz., Dinesh, S/o.Murugan,
aged about 30 years. The detenu has been detained by the second
respondent by order in No.105/2022 dated 29.11.2022 holding him to be a
'Cyber Law Offender', as contemplated under Section 2(bb) 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.
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
3. Though many grounds have been raised in the petition, the learned
counsel for the petitioner focussed his arguments on the ground that the
detaining authority was swayed by the fact that a bail petition may be filed
before the competent Court by the detenu or his relatives in future. He
further submitted that the subjective satisfaction arrived at by the detaining
authority at Paragraph No.5 of the order is not supported by any materials.
4. The learned counsel for the petitioner, in order to substantiate his
submissions, relied upon the Judgment of the Full Bench of this Court
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.
6. Even though several grounds have been raised in the petition, this
Court is inclined to consider the main ground that has been focussed by the
learned counsel for the petitioner.
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
7. While passing the impugned detention order, the detaining
authority had stated that the detenu is remanded in District Jail, Theni in
connection with Crime No.55/2022 and his remand period was extended
upto 09.12.2022. It is further stated therein that the bail applications filed
by the detenu were dismissed on 18.11.2022 and 24.11.2022, however, they
have received a secret information that the detenu or his relatives might file
a bail application before the competent Court very soon. Though the source
of secret information may not be disclosed to the petitioner, the information
as such ought to have been disclosed to the petitioner. The non-supply of
such a vital information may not be justifiable and hence, the subjective
satisfaction arrived at by the detaining authority becomes questionable.
8. At this point of time, it will be relevant to take note of the Full
Bench judgment, which has been referred supra. 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
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
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 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
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
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.
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.”
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
9. It is evident from the above Judgment that when the detenu is in
custody and there are no materials to show that he is taking steps to file a
bail petition by himself or through his relatives and it was merely a
presumption made by the detaining authority that the detenue or his
relatives might file a bail petition, the same reflects non-application of mind
on the part of the detaining authority. In view of the same, the detention
order is liable to be interfered with.
10. In the result, the Habeas Corpus Petition is allowed and the order
of detention in No.105/2022 dated 29.11.2022, passed by the second
respondent is set aside. The detenu, viz., Dinesh, S/o.Murugan, aged about
30 years, is directed to be released forthwith unless his detention is required
in connection with any other case.
(M.S.R., J.) (M.N.K., J.)
21.07.2023
NCC : Yes/No
Index : Yes/No
Speaking/Non-speaking order
mbi
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
To
1.The Additional Chief Secretary to Government, Home, Prohibition and Excise Department, Secretariat, Chennai - 600 009.
2.The District Magistrate and District Collector, Theni, Theni District.
3.The Superintendent of Prison, Central Prison, Madurai.
4.The Inspector of Police, Cyber Crime Police Station, Theni District.
5.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
6.The Joint Secretary, Public (Law and Order) Department, Fort St.George, Chennai.
__________
https://www.mhc.tn.gov.in/judis H.C.P(MD)No.2081 of 2022
M.S.RAMESH, J.
and M.NIRMAL KUMAR, J.
mbi
H.C.P(MD)No.2081 of 2022
21.07.2023
__________
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!