Citation : 2023 Latest Caselaw 15087 Mad
Judgement Date : 28 November, 2023
HCP.No.1896/2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED 28.11.2023
CORAM
THE HONOURABLE MR . JUSTICE S.S.SUNDAR
AND
THE HONOURABLE MR. JUSTICE SUNDER MOHAN
H.C.P.No.1896/2023
Dhanalakshmi .. Petitioner
Versus
1.State of Tamil Nadu
rep.by the Secretary,
Home, Prohibition and Excise Department
Fort St George, Chennai 600 009.
2.The Commissioner of Police
Greater Chennai, O/o.The Commissioner
of Police [Goondas section]
Vepery, Chennai-600 007.
3.The Superintendent of Prison
Central Prison, Puzhal, Chennai District.
4.The Inspector of Police
S8 Adambakkam Police Station
Chennai. .. Respondents
1
https://www.mhc.tn.gov.in/judis
HCP.No.1896/2023
Prayer:- Habeas Corpus Petition filed under Article 226 of the Constitution
of India praying for a Writ of Habeas Corpus calling for the records relating
to the detention order vide Memo BCDFGISSSV No.277/2023 dated
29.06.2023 passed by the 2nd respondent and quash the same and direct the
respondents to produce the petitioner's son Prabakaran, son of Mani, aged
about 25 years [who is presently undergoing detention in the Central Prison,
Puzhal, Chennai], before this Court and set him at liberty.
For Petitioner : Mr.N.Arun 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, mother of the detenu has come forward with this petition
challenging the detention order passed by the 2nd respondent dated
29.06.2023 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 points have been raised by the petitioner, the learned
counsel for the petitioner submitted that there is no application of mind on
the part of the Detaining Authority in arriving at the subjective satisfaction
https://www.mhc.tn.gov.in/judis
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.377/2023 by the learned
Principal District and Sessions Judge, Chengalpattu, is not similar to the
present case. Learned counsel pointed out that the learned Judge while
granting bail to the accused in the similar case, the learned Judge had
recorded the fact that the co-accused to the accused therein was granted
bail and that the accused therein was in the judicial custody for more than
65 days. Whereas, it is not so in the case of the detenu. Hence, it is
stated that the detention order is liable to be quashed on the ground of
total non application of mind.
(4)This Court, upon examination of the records, is unable to discard the
contention of the learned counsel for the petitioner. From a perusal of the
Booklet, in particular, pages No.329 and 330, it is seen that the Detaining
Authority has relied upon the bail order in Crl.MP.No.377/2023 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 to be pointed out that the learned Judge while granting bail in
Crl.MP.No.377/2023 has particularly recorded the fact that the accused
https://www.mhc.tn.gov.in/judis
therein was in judicial remand for more than 65 days and that the co-
accused to the accused therein was released on bail. The case of the
detenu herein is not similar to that of the case in Crl.MP.No.377/2023.
Hence, it cannot be compared with. 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.
(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
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.'' (6) 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.
(7)Accordingly, the detention order passed by the 2nd respondent dated
29.06.2023 in No.277/BCDFGISSSVS/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]
28.11.2023
AP
Internet : Yes
https://www.mhc.tn.gov.in/judis
To
1.The Secretary, State of Tamil Nadu
Home, Prohibition and Excise Department Fort St George, Chennai 600 009.
2.The Commissioner of Police Greater Chennai, O/o.The Commissioner of Police [Goondas section] Vepery, Chennai-600 007.
3.The Superintendent of Prison Central Prison, Puzhal, Chennai District.
4.The Inspector of Police S8 Adambakkam 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
28.11.2023
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!