Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shanthi vs State Rep.By
2023 Latest Caselaw 14359 Mad

Citation : 2023 Latest Caselaw 14359 Mad
Judgement Date : 21 November, 2023

Madras High Court

Shanthi vs State Rep.By on 21 November, 2023

Author: S.S.Sundar

Bench: S.S.Sundar

                                                                                HCP.No.1742/2023


                                  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.1742/2023

                     Shanthi                                          ..               Petitioner

                                                       Versus

                     State rep.by
                     1.The Additional Chief Secretary to Government
                       Home, Prohibition and Excise Department
                       Secretariat, Government of Tamil Nadu
                       Fort St George, Chennai 600 009.

                     2.The Commissioner of Police
                       Greater Chennai.

                     3.The Superintendent of Police
                       Central Prison-II, Puzhal, Chennai.

                     4.The Inspector of Police [L&O]
                       H5, New Washermenpet Police Station
                       Chennai.                                            ..       Respondents



                                                             1


https://www.mhc.tn.gov.in/judis
                                                                                   HCP.No.1742/2023


                     Prayer:- Habeas Corpus Petition filed under Article 226 of the Constitution
                     of India praying for a Writ of Habeas Corpus calling for the records
                     pertaining to the order of detention dated on 09.06.2023 passed by the 2nd
                     respondent in No.223/BCDFGISSSV/2023 and quash the same as illegal
                     and direct the respondent to produce the detenu Thiru Selvam @ Kozhi
                     Selvam, son of Arunachalam, male, aged about 32 years, now confined at
                     Central Prison-II, Puzhal, Chennai before this Court and set him at liberty.

                                   For Petitioner  :          Mr.S.Senthil Kumar
                                   For Respondents :          Mr.E.Raj Thilak
                                                              Additional Public Prosecutor
                                                              assisted by Mr.C.Aravind

                                                         ORDER

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

(1)The petitioner, mother of the detenu herein, has come forward with this

petition challenging the detention order passed by the 2nd respondent

dated 09.06.2023 slapped on her son, branding him as "Goonda" 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 grounds are raised in the petition, the learned counsel for

the petitioner contended that the bail order in the similar case relied on by

the Detaining Authority to arrive at the subjective satisfaction that the

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

detenu is likely to be released on bail, was obtained during COVID-19

situation and that placing reliance on such order shows the non-

application of mind on the part of the Detaining Authority.

(4)On a perusal of the Grounds of Detention, it is seen that the Detaining

Authority had relied upon the orders of bail in similar case in

Crl.MP.No.10485/2021 passed by the learned Principal Sessions Judge,

Chennai. However, in the Booklet, it is seen that the bail order in the

similar case was obtained during COVID-19 situation and bail was

granted to the accused therein with a specific reference to COVID-19. It

is in the said circumstances, this Court finds that the subjective

satisfaction arrived at by the Detaining Authority to hold that the detenu is

likely to be released on bail, suffers from non-application of mind.

(5)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

case, bail was granted by Courts. Since no details had been given about

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

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

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

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

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.

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.'' (6)In view of the aforesaid reasons, the detention order passed by the 2nd

respondent dated 09.06.2023 in CPT.No.34/2023 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.

                                                                        [S.S.S.R., J.]     [S.M, J.]
                                                                                   21.11.2023
                     AP
                     Internet: Yes







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





                     To

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

2.The Commissioner of Police Greater Chennai.

3.The Superintendent of Police Central Prison-II, Puzhal, Chennai.

4.The Inspector of Police [L&O] H5, New Washermenpet Police Station Chennai.

5.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

 
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 : MAIMS

 
 
Latestlaws Newsletter