Citation : 2023 Latest Caselaw 14352 Mad
Judgement Date : 21 November, 2023
HCP.No.1529/2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 21.11.2023
CORAM
THE HONOURABLE MR . JUSTICE S.S.SUNDAR
AND
THE HONOURABLE MR. JUSTICE SUNDER MOHAN
H.C.P.No.1529/2023
Elisabeth Rani .. Petitioner
Versus
1.The Secretary to Government
Home, Prohibition and Excise Department
Secretariat, Fort St Goerge
Chennai 600 009.
2.The District Collector & District Magistrate
Mayiladuthurai District, Mayiladuthurai.
3.The Superintendent of Police
Mayiladuthurai, Mayiladuthurai District.
4.The Superintendent of Prison
Central Prison, Thiruchirappalli
Thiruchirappalli District.
5.The Inspector of Police
Poraiyar Police Station, Mayiladuthurai District. .. Respondents
1
https://www.mhc.tn.gov.in/judis
HCP.No.1529/2023
Prayer:- Habeas Corpus Petition filed under Article 226 of the Constitution
of India praying for a Writ of Habeas Corpus calling for the entire records
relating to the petitioner's husband detention under Tamil Nadu Act 14 of
1982 vide detention order dated 22.06.2023 Memo COC.No.31/2023 quash
the same as illegal and consequently direct the respondents herein to
produce the petitioner's husband namely Rajaraman son of Ramachandran
aged 38 years before this Court and set the petitioner's husband at liberty
from detention now the petitioner's husband detained at Central Prison,
Thiruchirappalli.
For Petitioner : Mr.R.Prathap Kumar
For Respondents : Mr.E.Raj Thilak
Additional Public Prosecutor
assisted by Mr.Aravind.C
ORDER
[Order of the Court was made by S.S.SUNDAR, J.]
(1)The petitioner, wife of the detenu, has come forward with this petition
challenging the detention order passed by the 2nd respondent dated
22.06.2023 slapped on her husband, branding him as "Bootlegger" under
the Tamil Nadu Act 14 of 1982].
(2)Heard the learned counsel for the petitioner and the learned Additional
Public Prosecutor appearing for the respondents.
(3)Though several points have been raised by the petitioner, the learned
counsel for the petitioner raised the following points for consideration:-
https://www.mhc.tn.gov.in/judis
(a)In the Booklet, the documents pertaining to the Arrest/Court
Surrender Form found in pages No.58 to 61 ; the Arrest Memo
found in pages No.62 and 63 and the Prayer for Remand found in
pages No.65 and 66 , are illegible and could not be read.
(b)There is no application of mind on the part of the Detaining
Authority in arriving at the subjective satisfaction that the detenu
is likely to be released on bail in the ground case as the order
passed in the similar case in Crl.MP.No.4000/2022 by the learned
Principal District and Sessions Judge, Nagapattinam is not similar
to the present case. Learned counsel pointed out that the offences
mentioned in the similar case are not similar to that of the ground
case.
Hence, it is stated that the detention order is liable to be quashed on the
above grounds and the order of detention is vitiated on the ground of total
non application of mind and non furnishing of legible copies, depriving of
the detenu from making effective representation against the detention order
to the authorities concerned.
https://www.mhc.tn.gov.in/judis
(4)This Court, upon examination of the records, is unable to discard any of
the contentions of the learned counsel for the petitioner. It is seen from
pages No.58 to 66 of the Booklet furnished to the detenu, the documents
pertaining to the Arrest/Court Surrender Form, Arrest Memo and Prayer
for Remand in the ground case are not clear and the said documents are
illegible. The furnishing of illegible copies of the documents would
deprive the detenu of making effective representation to the authorities
against the order of detention.
(5)In this context, it is useful to refer to the judgment of the Hon'ble
Supreme Court in Powanammal Vs. State of Tamil Nadu reported in
(1999) 2 SCC 413. The Hon'ble Supreme Court had occasion to deal with
similar situation where in the Grounds of Detention referred to an order
remanding the detenu therein to judicial custody was in English language.
Since the tamil version of the document was not supplied to the detenue
therein, a specific issue was raised by the Hon'ble Supreme Court whether
failure to supply tamil version of the remand order passed in English, a
language not known to the detenu therein, would vitiate the detenu's
further detention. The Hon'ble Supreme Court, after discussing the
https://www.mhc.tn.gov.in/judis
safeguards embodied in Article 22[5] of the Constitution, observed that
the detenu should be afforded an opportunity of making representation
effectively against the Detention Order and that, the failure to supply
every material in the language which can be understood by the detenu, is
imperative. In the said context, the Hon'ble Supreme Court has held in
Paragraphs 9 and 16 as follows:
''9.However, this Court has maintained a distinction between a document which has been relied upon by the detaining authority in the grounds of detention and a document which finds a mere reference in the grounds of detention. Whereas the non-supply of a copy of the document relied upon in the grounds of detention has been held to be fatal to continued detention, the detenu need not show that any prejudice is caused to him. This is because the non-supply of such a document would amount to denial of the right of being communicated the grounds and of being afforded the opportunity of making an effective representation against the order. But it would not be so where the document merely finds a reference in the order of detention or among the grounds
https://www.mhc.tn.gov.in/judis
thereof. In such a case, the detenu's complaint of non- supply of document has to be supported by prejudice caused to him in making an effective representation. What applies to a document would equally apply to furnishing a translated copy of the document in the language known to and understood by the detenu, should the document be in a different language.
.....
16. For the above reasons, in our view, the non-
supply of the Tamil version of the English document, on the facts and in the circumstances, renders her continued detention illegal. We, therefore, direct that the detenue be set free forthwith unless she is required to be detained in any other case. The appeal is accordingly allowed.'' (6)The second ground raised by the learned counsel for the petitioner is also
substantiated. From a perusal of the Booklet, in particular, page No.96, it
is seen that the Detaining Authority has relied upon the bail order in
Crl.MP.No.4000/2022 granted to the accused therein, to arrive at the
subjective satisfaction that the detenu herein is likely to be released on
bail in the ground case. However, it is seen that the offence in the said
https://www.mhc.tn.gov.in/judis
similar case is under Section 4[1][aaa] read with 4[1-A] of Tamil Nadu
Prohibition Act, 1937. Whereas, the offences in the ground case are
4[1][aaa], 4[1][i] read with 4[1-A] of the Tamil Nadu Prohibition Act,
1937. The Detaining Authority has not taken into consideration this vital
aspect, while arriving at the subjective satisfaction. Hence, the subjective
satisfaction of the Detaining Authority suffers from non-application of
mind.
(7)The Hon'ble Supreme Court, in the case of Rekha Vs. State of Tamil
Nadu through Secretary to Government and Another reported in 2011
[5] SCC 244, has considered a case where it is stated that in the grounds
of detention that relatives of detenu are taking action to take him on bail
in the criminal case in which the detenu was in remand and that in similar
cases, bail was granted by Courts. Since no details had been given about
the alleged similar cases in which bail was allegedly granted by the Court
concerned, it is held by Hon'ble Supreme Court that in the absence of
details, the statement which is mere ipse dixit, cannot be relied upon and
that itself is sufficient to vitiate the detention order. When the subjective
satisfaction was irrational or there was non-application of mind, the
https://www.mhc.tn.gov.in/judis
Hon'ble Supreme Court held that the order of detention is liable to be
quashed. It is relevant to extract paragraphs No.10 and 11 of the said
judgment of the Hon'ble Supreme Court:-
''10. In our opinion, if details are given by the respondent authority about the alleged bail orders in similar cases mentioning the date of the orders, the bail application number, whether the bail order was passed in respect of the co-accused in the same case, and whether the case of the co-accused was on the same footing as the case of the petitioner, then, of course, it could be argued that there is likelihood of the accused being released on bail, because it is the normal practice of most courts that if a co-accused has been granted bail and his case is on the same footing as that of the petitioner, then the petitioner is ordinarily granted bail. However, the respondent authority should have given details about the alleged bail order in similar cases, which has not been done in the present case. A mere ipse dixit statement in the grounds of detention cannot sustain the detention order and has to be ignored.
https://www.mhc.tn.gov.in/judis
11. In our opinion, the detention order in question only contains ipse dixit regarding the alleged imminent possibility of the accused coming out on bail and there was no reliable material to this effect.
Hence, the detention order in question cannot be sustained.'' (8) In view of the ratio laid down by the Hon'ble Supreme Court and in view
of the aforesaid facts, this Court is of the view that the detention order is
liable to be quashed.
(9)Accordingly, the detention order passed by the 2nd respondent dated
22.06.2023 in COC No.31/2023 is hereby set aside and the Habeas
Corpus Petition is allowed. The detenu is directed to be set at liberty
forthwith unless he is required in connection with any other case.
[SSSRJ] [SMJ]
21.11.2023
AP
Internet : Yes
https://www.mhc.tn.gov.in/judis
To
1.The Secretary to Government
Home, Prohibition and Excise Department
Secretariat, Fort St Goerge
Chennai 600 009.
2.The District Collector & District Magistrate Mayiladuthurai District, Mayiladuthurai.
3.The Superintendent of Police Mayiladuthurai, Mayiladuthurai District.
4.The Superintendent of Prison Central Prison, Thiruchirappalli Thiruchirappalli District.
5.The Inspector of Police Poraiyar Police Station, Mayiladuthurai District.
6.The Public Prosecutor High Court, Madras.
https://www.mhc.tn.gov.in/judis
S.S.SUNDAR, J., AND SUNDER MOHAN, J.,
AP
21.11.2023
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!