Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Yesubai vs The State Of Tamil Nadu
2023 Latest Caselaw 13401 Mad

Citation : 2023 Latest Caselaw 13401 Mad
Judgement Date : 3 October, 2023

Madras High Court
M.Yesubai vs The State Of Tamil Nadu on 3 October, 2023
                                                                            H.C.P(MD)No.557 of 2023

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 03.10.2023

                                                      Coram

                                    THE HON'BLE MR.JUSTICE M.SUNDAR
                                                   and
                                  THE HON'BLE MR. JUSTICE R.SAKTHIVEL

                                           H.C.P(MD)No.557 of 2023

                  M.Yesubai,
                  W/o.Manickam,
                  2-92, Salvation Army Street,
                  Seethapai,
                  Boothapandy Post,
                  Thovalai Taluk,
                  Kanniyakumari District.                                 .. Petitioner
                                                        vs

                  1.The State of Tamil Nadu,
                    Represented by the Secretary to Government,
                    Home, Prohibition and Excise Department,
                    Secretariat,
                    Chennai – 600 009.

                  2.The District Collector and District Magistrate,
                    Kanniyakumari District,
                    Nagercoil.

                  3.The Superintendent of Prison,
                    Central Prison,
                    Palayamkottai,
                    Tirunelveli.                                          .. Respondents


                  Prayer:- Petition filed under Article 226 of the Constitution of India praying
                  for issuance of a writ of Habeas Corpus calling for the entire records

https://www.mhc.tn.gov.in/judis
                  1/18
                                                                           H.C.P(MD)No.557 of 2023

                  connected with the detention order passed in P.D.No.19 of 2023 dated
                  05.04.2023 on the file of the second respondent herein and quash the same
                  and direct the respondents to produce the detenu or body of the detenu
                  namely the petitioner's son i.e., Aravinth, aged about 30 years,
                  S/o.Manickam, now detained at the Central Prison, Palayamkottai before this
                  Court and set him at liberty forthwith.

                            For Petitioner         :    Mr.N.Pragalathan

                            For Respondents        :    Mr.A.Thiruvadi Kumar
                                                        Additional Public Prosecutor

                                                       ORDER

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

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

brevity] has been filed by the mother of the detenu assailing a 'preventive

detention order dated 05.04.2023 bearing reference P.D.No.19 of

2023' [hereinafter 'impugned preventive detention order' for the sake of

brevity and convenience'] made by 'second respondent' [hereinafter

'Detaining Authority' for the sake of convenience and clarity]. To be noted,

sponsoring authority has not been arrayed as a respondent but we find that

Station House Officer of Aralvoimozhy Police Station is the sponsoring

authority [hereinafter 'Sponsoring Authority' for the sake of convenience and

clarity].

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

H.C.P(MD)No.557 of 2023

2.Captioned HCP has been admitted by Hon'ble Coordinate

Division Bench in the Admission Board on 04.05.2023.

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

Nadu Prevention of Dangerous Activities of Bootleggers, Cyber law

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.

4.There is no adverse case. This solitary case which is the sole

substratum of the impugned preventive detention order is Crime No.54 of

2023 on the file of Aralvoimozhy Police Station for alleged offences under

Sections 341 and 302 of 'The Indian Penal Code (45 of 1860)' [hereinafter

'IPC' for the sake of convenience and clarity] and subsequently altered into

sections 147, 148, 341, 294(b) and 302 of IPC. Considering to the nature of

the challenge to the impugned detention order, it is not necessary to delve

into the factual matrix of the case.

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

H.C.P(MD)No.557 of 2023

5.Mr.N.Pragalathan, learned counsel on record for petitioner and

Mr.A.Thiruvadi Kumar, learned State Additional Public Prosecutor for all

respondents are before us.

6.In the support affidavit qua captioned HCP very many points

have been raised but Mr.N.Pragalathan, learned counsel for HCP petitioner

(to be noted detenu is the son of HCP petitioner) in the final hearing today

raised a point that 'live and proximate link' between grounds of detention and

purpose of detention has snapped. Elaborating his argument in this direction,

learned counsel submitted that even according to grounds of detention and

the impugned preventive detention order, the date of arrest in the ground

case is 21.02.2023 and the impugned preventive detention order has been

made on 05.04.2023. It was pointed out that the ground case is a solitary case

which constituted the sole substratum of the impugned preventive detention

order. As a legal principle, a recent Judgment of Hon'ble Supreme Court

(Sushanta Kumar Banik Vs. State of Tripura & others reported in 2022

Livelaw (SC) 813 : 2022 SCC Online SC 1333) was pressed into service.

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

H.C.P(MD)No.557 of 2023

7.Learned Additional Public Prosecutor submitted that materials

had to be collected and time was consumed in this exercise.

8.We have carefully considered the rival submissions.

9.We find that collection and collation of records cannot be the

convincing explanation qua live and proximate link between grounds of

detention and purpose of detention getting snapped.

10.Banik principle has been respectfully followed by this Court

and one such order is order dated 20.06.2023 made in H.C.P.No.72 of 2023

which was pressed into service by learned counsel for HCP petitioner. The

scanned reproduction of the same is as follows:-

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

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

H.C.P(MD)No.557 of 2023

11.We find that the case on hand is one where the substratum of

the impugned preventive detention order is constituted by a solitary case and

therefore we sustain the submission of the HCP petitioner.

12.Ergo, the sequitur is, captioned HCP is allowed. Impugned

detention order dated 05.04.2023 bearing reference P.D.No.19 of 2023 made

by the second respondent is set aside and the detenu Thiru.Aravinth, aged 30

years, son of Thiru.Manickam, is directed to be set at liberty forthwith, if not

required in connection with any other case/cases. There shall be no order as

to costs.

(M.S.,J.) (R.S.V.,J.) 03.10.2023 Index : Yes Neutral Citation : Yes ps P.S: Registry to forthwith communicate this order to Jail authorities in Central Prison, Palayamkottai.

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

H.C.P(MD)No.557 of 2023

To

1.The Secretary to Government, Home, Prohibition and Excise Department, Secretariat, Chennai – 600 009.

2.The District Collector and District Magistrate, Kanniyakumari District, Nagercoil.

3.The Superintendent of Prison, Central Prison, Palayamkottai, Tirunelveli.

4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

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

H.C.P(MD)No.557 of 2023

M.SUNDAR, J., and R.SAKTHIVEL, J.,

ps

H.C.P(MD)No.557 of 2023

03.10.2023

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