Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Prasanth vs State Of Tamil Nadu
2023 Latest Caselaw 5353 Mad

Citation : 2023 Latest Caselaw 5353 Mad
Judgement Date : 5 June, 2023

Madras High Court
Arun Prasanth vs State Of Tamil Nadu on 5 June, 2023
                                                                                 H.C.P.No.2486 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED: 05.06.2023

                                                        Coram

                                  THE HON'BLE MR.JUSTICE M.SUNDAR
                                                  and
                       THE HON'BLE MRS JUSTICE K. GOVINDARAJAN THILAKAVADI

                                              H.C.P.No.2486 of 2022


                  Arun Prasanth                                                      .. Petitioner

                                                          vs

                  1.State of Tamil Nadu
                    Rep. By the Additional Chief Secretary to Government,
                    Home, Prohibition and Excise Department,
                    Fort St.George, Chennai – 09.

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

                  3.The Superintendent of Police,
                    Nagapattinam, Nagapattinam District.

                  4.The Superintendent of Prison,
                    Central Prison,Thiruchirappalli,
                    Thiruchirappalli District.

                  5.The Inspector of Police,
                    Velankanni Police Station,
                    Nagapattinam District.                                      ..   Respondents

                            Petition filed under Article 226 of the Constitution of India praying
                  for issuance of a writ of habeas corpus calling for the records relating to
                  the detention order in C.O.C.No.51/2022 dated 20.10.2022 passed by
                  the 2nd respondent under the Tamil Nadu Act 14 of 1982 and set aside

https://www.mhc.tn.gov.in/judis
                  1/14
                                                                                    H.C.P.No.2486 of 2022

                  the same and direct the respondents to produce the petitioner's brother
                  ARJ @ Arjun, S/o.Ashokan, aged about 26 years the detenu, now
                  confined in Central Prison, Thiruchirappalli before this Court and set the
                  petitioner's brother ARJ @ Arjun, S/o.Ashokan, aged about 26 years the
                  detenu herein at liberty.


                            For Petitioner             :       Mr.S.Senthilvel
                                                               for Mr.M.Machavatharan

                            For Respondents            :       Mr.R.Muniyapparaj
                                                               Additional Public Prosecutor
                                                               assisted by
                                                               Mr.M.Sylvester John


                                                      ORDER

[Order of the Court was made by M.SUNDAR, J.]

Captioned 'Habeas Corpus Petition' [hereinafter 'HCP' for the sake

of convenience and brevity] has been filed by brother of the detenu

assailing 'detention order dated 20.10.2022 bearing reference

C.O.C.No.51/2022' [hereinafter 'impugned detention order' for the sake

of convenience]. To be noted, the fifth respondent is the sponsoring

authority and the second respondent is the detaining authority as

impugned detention order has been made by the second respondent.

2. Impugned detention order has been made under 'The Tamil

Nadu Prevention of Dangerous Activities of Bootleggers, Cyber law

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

offenders, Drug-offenders, Forest-offenders, Goondas, Immoral traffic

offenders, Sand-offenders, Sexual-offenders, Slum-grabbers and Video

Pirates Act, 1982 (Tamil Nadu Act No.14 of 1982)' [hereinafter 'Act 14

of 1982' for the sake of convenience and clarity] on the premise that

the detenu is a 'Goonda' within the meaning of Section 2(f) of Act 14 of

1982.

3. There is no adverse case. The ground case which is the sole

substratum of the impugned detention order is Crime No.288 of 2022

on the file of Velankanni Police Station for alleged offences under

Sections 147, 148, 449, 307 and 302 of 'The Indian Penal Code (45 of

1860)' [hereinafter 'IPC' for the sake of convenience and clarity]. Owing

to the nature of the challenge to the impugned detention order, it is not

necessary to delve into the factual matrix or be detained further by

facts.

4. Mr.S.Senthilvel, learned counsel representing counsel on record

for petitioner and Mr.R.Muniyapparaj, learned State Additional Public

Prosecutor assisted by Mr.M.Sylvester John for all respondents are

before us.

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

5. In the support affidavit, very many points/grounds have been

urged/raised but two points projected in the arguments in the hearing

find favour with us and therefore we would set out those two points

infra and refrain from examining the other points in the instant legal

drill on hand.

6. The first point urged by learned counsel for petitioner is that

there is infraction/violation of Section 8(1) of Act 14 of 1982 as the

grounds on which the detention order has been made has not been

communicated to the detenu within five days from the date of detention

(To be noted, the grounds have been served to the detenus by the

prison authorities in the form of a booklet and therefore the same shall

be referred to as 'said booklet').

7. Adverting to the aforementioned provision of law, learned

counsel submitted that the date of detention order and detention

pursuant to preventive detention order is 20.10.2022, it was served on

the detenu on the next day i.e., on 21.10.2022 but the 'grounds on

which the impugned preventive detention order has been made' was

served on the detenu in the form of said booklet only on 27.10.2022.

This point has been raised by the detenu in ground (g) of the support

affidavit and the same reads as follows:

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

'(g). The detaining authority has failed to furnish the booklet within 5 days from the date of detention order which violated the Section 8(1) of the Act 14 of 1982. According to Section 8(1) of the Act, the grounds of detention should furnish to the detenue as soon as may be, but not later than five days from the date of detention. But whereas in the present case the detention order was passed by the detaining authority on 20.10.2022 but the booklet was furnished to the detenue only on 27.10.2022 with delay. Hence the detention order is liable to be set aside.'

8. The aforementioned ground (g) has been met by State in

paragraph 6 of the counter affidavit which reads as follows:

'6. It is respectfully submitted that the averments made in paragraph ground 'g' of the affidavit are not correct since the booklet in connection with the detention of the detenu was submitted within the time limit specified in the Act.'

9. Learned counsel for HCP petitioner submits that this is a

clear infraction of the statutory requirement put in place by Section

8(1) of Act 14 of 1982 and such infraction of a statutorily imperative

requirement is fatal qua impugned preventive detention order is learned

counsel's further say. We perused the said booklet and a scanned

reproduction of a typical page in the said booklet containing date

regarding date of supply of same to detenu is as follows:

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

10. One point that arises for consideration is whether the date of

detention should be included or excluded in computing this 5 days. To

be noted, the date of detention in the case on hand is 20.10.2022 as

already alluded to supra. We are of the view that the date of detention

has to be included for computing this 5 days and the reason for us to

say so unhesitatingly is the ratio / principle laid down by Hon'ble

Supreme Court in Kapil Wadhawan's case being Enforcement

Directorate, Government of India vs. Kapil Wadhawan and

another vide order dated 27.03.2023 in Crl.A.Nos.701-702 of 2020.

While answering a reference on the question as to whether date of

remand is to be excluded or included for computing 60/90 days qua

section 167(2) Cr.P.C. default bail, Hon'ble Supreme Court vide a

detailed order declared that date of remand has to be included for

computing 60/90 days. We are conscious that this Kapil Wadhawan

pertains to remand but we are of the view that inspiration can be drawn

from this case law, as remand is also curtailment of liberty as much as

and akin to preventive detention order being curtailment of liberty

though former is followed by trial for an alleged offence said to have

been committed unlike latter which is not followed by trial and is for an

offence which the detaining authority considers to be likely to be

committed by the detenue. In Kapil Wadhawan's case, the relevant

paragraphs are paragraphs 6 and 50 which read as follows:

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

'6. The core issue that arises for consideration is whether the date of remand is to be included or excluded, for considering a claim for default bail, when computing the 60/90 day period as contemplated in proviso (a) of Section 167(2) of the Cr.P.C. The moot question has been considered by this Court in various cases, but there is a divergence of opinion on how the stipulated period, for the right of default bail, accruing to the accused, is to be computed. Some judgments have favoured the exclusion of date of remand, while a contrary view is taken in other cases.

50. Since there exists vacuum in the application and details of Section 167 Cr.P.C., we have opted for an interpretation which advances the cause of personal liberty. The accused herein were remanded on 14.05.2020 and as such, the charge sheet ought to have been filed on or before 12.07.2020 (i.e. the sixtieth day). But the same was filed, only on 13.07.2020 which was the 61st day of their custody. Therefore, the right to default bail accrued to the accused persons on 13.07.2020 at 12:00 AM, midnight, onwards. On that very day, the accused filed their default bail applications at 8:53 AM. The ED filed the charge sheet, later in the day, at 11:15 AM. Thus, the default bail Applications were filed well before the charge sheet. In Ravindran(supra) and Bikramjit (supra), which followed the Constitution Bench in Sanjay Dutt(supra) it was rightly held that if the accused persons avail their indefeasible right to default bail before the charge sheet/final report is filed, then such right would not stand frustrated or extinguished by any such subsequent filing. We therefore declare that the stipulated 60/90 day remand period under Section 167 Cr.P.C. ought to be computed from the date when a Magistrate authorizes remand. If the first day of remand is excluded, the remand period, as we notice will extend beyond the permitted 60/90 days’ period resulting in unauthorized detention beyond https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

the period envisaged under Section 167 Cr.P.C. In cases where the charge sheet/final report is filed on or after the 61st/91st day, the accused in our considered opinion would be entitled to default bail. In other words, the very moment the stipulated 60/90 day remand period expires, an indefeasible right to default bail accrues to the accused.'

11. The aforementioned ratio which has been laid down by

Hon'ble Supreme Court speaks for itself very eloquently. It is very clear

that the date of detention has to be included. This means that 'not later

than five days' expression occurring under Section 8(1) of Act 14 of

1982 in the case on hand would mean that it cannot be later than

25.10.2022. In the case on hand, the grounds on which the impugned

preventive detention order was made was admittedly served on the

detenu only on 27.10.2022. Therefore, there is no difficulty in coming

to the conclusion that there is infraction of Section 8(1) of Act 14 of

1982.

12. We find that the stand of the detaining authority as

articulated in paragraph 6 of the counter affidavit is bereft of details

besides being bare and bald. It merely says that the contention is not

correct and the needful was done within time but the booklet served on

the detenu was placed before us and the same speaks otherwise.

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

13. Communicating the grounds on which the detention order was

made within the time frame which is not later than five days from the

date of detention is a sanctus statutory requirement under Section 8(1)

of Act 14 of 1982.

14. We remind ourselves that dealing with infraction of Section

8(1) of Act 14 of 1982, this Bench in the case of M.Shylaja Vs.The

Additional Chief Secretary to Government and others reported in

2023/MHC/193 has held that such infraction would lead to

dislodgement of impugned preventive detention order.

15. The second point turns on 'live and proximate link' between

the grounds of detention and purpose of detention as date of remand in

the ground case is 27.08.2022 but the impugned detention order has

been made only on 20.10.2022.

16. Mr.R.Muniyapparaj, learned State Additional Public Prosecutor,

submits to the contrary by saying that materials had to be collected and

time was consumed in this regard. Considering the facts and

circumstances of the case and nature of ground case, we find that this

generic explanation without specificity of learned State Additional Public

Prosecutor is unacceptable.

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

17. We also remind ourselves of Sushanta Kumar Banik's case

[Sushanta Kumar Banik Vs. State of Tripura & others reported in

2022 LiveLaw (SC) 813 : 2022 SCC OnLine SC 1333]. To be

noted, Banik case law arose under 'Prevention of Illicit Traffic in

Narcotic Drugs and Psychotropic Substances Act, 1988' [hereinafter 'PIT

NDPS Act' for the sake of brevity] in Tirupura, wherein after considering

the proposal by the Sponsoring Authority and after noticing the

trajectory the matter took, Hon'ble Supreme Court held that the 'live

and proximate link between grounds of detention and purpose of

detention snapping' point should be examined on a case to case basis.

Hon'ble Supreme Court has held in Banik case law that this point has

two facets. One facet is 'unreasonable delay' and the other facet is

'unexplained delay'. We find that the captioned matter falls under latter

facet i.e., unexplained delay.

18. To be noted, Banik case has been respectfully followed by

this Court in a series of cases i.e., in Gomathi Vs.The Principal

Secretary to Government and others reported vide Neutral Citation

of Madras High Court being 2023/MHC/334, Sadik Basha Yusuf

Vs. The State of Tamil Nadu and others reported vide Neutral

Citation of Madras High Court being 2023/MHC/733, Sangeetha Vs.

The Secretary to the Government and others reported vide Neutral

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

Citation of Madras High Court being 2023:MHC:1110, N.Anitha Vs.

The Secretary to Government and others reported vide Neutral

Citation of Madras High Court being 2023:MHC:1159 and many other

orders in HCP cases.

19. In the light of narrative, discussion and dispositive

reasoning supra, we have no hesitation in saying that the impugned

preventive detention order deserves to be dislodged in the case on

hand.

20. Ergo, the sequitur is, captioned HCP is allowed and the

detention order dated 20.10.2022 bearing reference C.O.C.No.51/2022

made by the second respondent is set aside and the detenu Thiru.ARJ

@ Arjun, aged 26 years, son of Thiru.Ashokan is directed to be set at

liberty forthwith unless required in connection with any other case.

There shall be no order as to costs.

(M.S.,J.) (K.G.T.,J.) 05.06.2023 Index : Yes / No Neutral Citation : Yes / No mmi

P.S: Registry to forthwith communicate this order to Jail authorities in Central Prison, Thiruchirappalli.

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

To

1.The Additional Chief Secretary to Government, Home, Prohibition and Excise Department, Fort St.George, Chennai – 09.

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

3.The Superintendent of Police, Nagapattinam, Nagapattinam District.

4.The Superintendent of Prison, Central Prison,Thiruchirappalli, Thiruchirappalli District.

5.The Inspector of Police, Velankanni Police Station, Nagapattinam District.

6.The Public Prosecutor High Court, Madras.

https://www.mhc.tn.gov.in/judis

H.C.P.No.2486 of 2022

M.SUNDAR, J., and K. GOVINDARAJAN THILAKAVADI, J.,

mmi

H.C.P.No.2486 of 2022

05.06.2023

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