Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramachandiran vs State Of Tamil Nadu
2023 Latest Caselaw 13690 Mad

Citation : 2023 Latest Caselaw 13690 Mad
Judgement Date : 10 October, 2023

Madras High Court
Ramachandiran vs State Of Tamil Nadu on 10 October, 2023
                                                                                   H.C.P.No.1054 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 10.10.2023

                                                       CORAM :

                                   THE HONOURABLE MR. JUSTICE S.S. SUNDAR
                                                         AND
                                  THE HONOURABLE MR. JUSTICE SUNDER MOHAN

                                                H.C.P.No.1054 of 2023

                     Ramachandiran                                                 ... Petitioner

                                                          Vs.

                     1.State of Tamil Nadu,
                       Represented by the Secretary,
                       Home, Prohibition and Excise Department,
                       Fort St. George, Chennai – 600 009.

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

                     3.The Superintendent of Police,
                       Chengalpattu District.

                     4.The Superintendent of Prison,
                       Central Prison,
                       Puzhal,
                       Chennai District.



                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                                     H.C.P.No.1054 of 2023




                     5.The Inspector of Police,
                       Chengalpattu Taluk Police Station,
                       Chengalpattu District.                                         ... Respondents

                     Prayer : Habeas Corpus Petition filed under Article 226 of the Constitution
                     of India praying for the issuance of a Writ of Habeas Corpus to call for the
                     records relating to the Detention Order vide CPT No.33/2023 dated
                     25.05.2023 passed by the second respondent herein and quash the same and
                     to direct the respondents to produce the petitioner's brother's son namely
                     Logesh Babu, S/o.Velu, aged 27 years, who is presently undergoing
                     detention in the Central Prison, Puzhal, Chennai, before this Honble Court
                     and set him at liberty.




                                       For Petitioner          :     Mr.N.Arun Kumar

                                       For Respondents         :     Mr.E.Raj Thilak
                                                                     Additional Public Prosecutor



                                                           ORDER

(Order of the Court was made by S.S. SUNDAR, J.)

The petitioner, uncle of the detenu Logesh Babu, S/o.Velu, has come

https://www.mhc.tn.gov.in/judis H.C.P.No.1054 of 2023

forward with this petition challenging the detention order passed by the 2nd

respondent dated 25.05.2023 slapped on his brother's son, branding him as

"Goonda" under the Tamil Nadu Prevention of Dangerous Activities of

Bootleggers, Drug Offenders, Forest Offenders, Goondas, Immoral Traffic

Offenders, Sand Offenders, Slum Grabbers and Video Pirates Act, 1982

[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 submitted that there is a delay in passing the order

of detention. In the present case, though the detenu was arrested on

16.04.2023, the Detention Order was passed only on 25.05.2023.

4.The Hon'ble Supreme Court in the case of Sushantha Kumar

Banik Vs. State of Tripura and Others reported in AIR 2022 SC 4715, has

dealt with similar situation and has held in paragraph No.21 as follows:-

https://www.mhc.tn.gov.in/judis H.C.P.No.1054 of 2023

“In the present case, the circumstances indicate that the detaining authority after the receipt of the proposal from the sponsoring authority was indifferent in passing the order of detention with greater promptitude. The “live and proximate link” between the grounds of detention and the purpose of detention stood snapped in arresting the detenu. More importantly the delay has not been explained in any manner & though this point of delay was specifically raised & argued before the High Court as evident from Para 14 of the impugned judgment yet the High Court has not recorded any finding on the same.”

5.The Hon'ble Supreme Court was persuaded to allow the Appeal

filed before it mainly on the ground that delay in passing the Order of

Detention from the date of the proposal would snap the ''live and proximate

link'' between prejudicial activities and the purpose of detention. Therefore,

failure on the part of the Detaining Authority in explaining such delay as in

the present case also is a valid ground for quashing the Detention Order.

6.In view of the aforesaid reason, the detention order passed by the 2nd

https://www.mhc.tn.gov.in/judis H.C.P.No.1054 of 2023

respondent dated 25.05.2023 in CPT No.33/2023, is hereby set aside and the

Habeas Corpus Petition is allowed. The detenu viz., Logesh Babu, S/o.Velu,

aged 27 years, 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.) 10.10.2023 mkn

Internet : Yes Index : Yes / No Neutral Citation : Yes / No

To

1.The Secretary, State of Tamil Nadu, Home, Prohibition and Excise Department, Fort St. George, Chennai – 600 009.

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

3.The Superintendent of Police, Chengalpattu District.

4.The Superintendent of Prison, Central Prison, Puzhal, Chennai District.

https://www.mhc.tn.gov.in/judis H.C.P.No.1054 of 2023

S.S. SUNDAR, J.

and SUNDER MOHAN, J.

mkn

5.The Inspector of Police, Chengalpattu Taluk Police Station, Chengalpattu District.

6.The Public Prosecutor, High Court, Madras.

H.C.P.No.1054 of 2023

https://www.mhc.tn.gov.in/judis H.C.P.No.1054 of 2023

10.10.2023

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