Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manimala vs State Of Tamil Nadu
2024 Latest Caselaw 8029 Mad

Citation : 2024 Latest Caselaw 8029 Mad
Judgement Date : 30 April, 2024

Madras High Court

Manimala vs State Of Tamil Nadu on 30 April, 2024

Author: A.D.Jagadish Chandira

Bench: A.D.Jagadish Chandira

                                                                     H.C.P.(MD) No.1631 of 2023


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 30.04.2024

                                                     CORAM:

                         THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA
                                              and
                              THE HONOURABLE MR.JUSTICE K.RAJASEKAR


                                           H.C.P.(MD) No.1631 of 2023

                 Manimala                                                      ... Petitioner
                                                        -vs-

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

                 2.The District Collector and District Magistrate,
                   Tirunelveli District.

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

                 PRAYER: Petition filed under Article 226 of the Constitution of India to issue a

                 writ of Habeas Corpus to call for the records relating to the Detention Order

                 passed by the second respondent in M.H.S.Confdl.No.146/2023 dated 25.10.2023

                 ____________
                 Page 1 of 8

https://www.mhc.tn.gov.in/judis
                                                                       H.C.P.(MD) No.1631 of 2023


                 and to quash the same and direct the respondents to produce the person or body of

                 the detenu, Palavesan, son of Esakki, aged about 36 years before this Court and

                 set him at liberty, now detained at Central Prison, Palayamkottai

                                  For Petitioner     : Mr.C.K.M.Appaji

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

                                                          ORDER

[Order of the Court was made by A.D.JAGADISH CHANDIRA, J.]

The petitioner is the wife of the detenu viz., Palavesam, son of

Esakki, aged about 36 years. The detenu has been detained by the second

respondent by his order in M.H.S.Confdl.No.146/2023, dated 25.10.2023 holding

him to be a "Goonda", as contemplated under Section 2(f) of Tamil Nadu Act 14

of 1982. The said order is under challenge in this habeas corpus petition.

2. We have heard the learned counsel appearing for the petitioner and

the learned Additional Public Prosecutor appearing for the respondents. We have

also perused the records produced by the Detaining Authority.

____________

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

3. Though several grounds have been raised in the habeas corpus

petition, learned counsel for the petitioner focused mainly on the ground that

there is an unexplained delay in considering the representation of the petitioner,

dated 26.10.2023. According to the learned counsel for the petitioner, though the

representation is dated 26.10.2023, the same was received by the Government on

08.11.2023 and the rejection letter was sent to the detenu on 16.11.2023. There is

a delay of 4 days in considering the petitioner's representation. The said delay of

4 days in considering the representation remains unexplained and the same

vitiates the impugned detention order. In support of his contention, learned

counsel for the petitioner relied on the Judgment of the Honourable Supreme

Court in Rajammal vs. State of Tamil Nadu, reported in (1999) 1 SCC 417.

4. Learned Additional Public Prosecutor, on instructions, submitted

that after satisfying with the materials placed by the Sponsoring Authority, the

Detaining Authority has passed the impugned detention order and there is no

illegality or infirmity in the detention order. It is also stated that even if there is

any delay in disposal of the representation, it has not caused any prejudice to the

rights of the detenu and hence, prayed for dismissal of the habeas corpus petition

____________

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

5. As per the submission of the learned counsel for the petitioner and

on perusal of the records, we find that the representation of the petitioner is dated

26.10.2023, which was received by the Government on 08.11.2023 and the

rejection letter was sent to the detenu on 16.11.2023. As per the proforma

submitted the by the learned Additional Public Prosecutor, there is a delay of 4

days in considering the representation of the petitioner and we find that the said

delay remains unexplained.

6. It is trite law that the representation should be very expeditiously

considered and disposed of with a sense of urgency and without avoidable delay.

Any unexplained delay in the disposal of the representation would be a breach of

the constitutional imperative and it would render the continued detention

impermissible and illegal. From the records produced, we find that no acceptable

explanation has been offered for the delay of 4 days. Therefore, we have to hold

that the delay has vitiated further detention of the detenu.

7. In the above cited decision of the Honourable Supreme Court in

Rajammal's case, it has been held as follows:

____________

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

"It is a constitutional obligation of the Government to consider the representation forwarded by the detenu without any delay. Though no period is prescribed by Article 22 of the Constitution for the decision to be taken on the representation, the words "as soon as may be " in clause (5) of Article 22 convey the message that the representation should be considered and disposed of at the earliest."

8. As per the dictum laid down by the Supreme Court in above cited

Rajammal's case, number of days of delay is immaterial and what is to be

considered is whether the delay caused has been properly explained by the

authorities concerned. But, in the instant case, the inordinate delay of 4 days has

not been properly explained.

9. Further, in a recent decision in Ummu Sabeena vs. State of

Kerala-2011 STPL (Web) 999 SC, the Honourable Supreme Court has held that

the history of personal liberty, as is well known, is a history of insistence on

procedural safeguards. The expression 'as soon as may be', in Article 22(5) of the

____________

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

Constitution of India clearly shows the concern of the makers of the Constitution

that the representation made on behalf of the detenu, should be considered and

disposed of with a sense of urgency and without any avoidable delay.

10. In the light of the above discussion, we have no hesitation in

quashing the order of detention on the ground of delay on the part of the

Government in disposing of the representation of the petitioner.

11. In the result, the Habeas Corpus Petition is allowed and the order

of detention in M.H.S.Confdl.No.146/2023, dated 25.10.2023, passed by the

second respondent is set aside. The detenu, viz., Palavesam, aged about 36 years,

son of Esakki, is directed to be released forthwith unless his detention is required

in connection with any other case.

                                                         [A.D.J.C., J.]       [K.R.S., J.]
                                                                   30.04.2024
                 NCC      : Yes / No
                 Index : Yes / No
                 Internet : Yes / No
                 am

                 ____________


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




                 To:

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

2.The District Collector and District Magistrate, Tirunelveli District.

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

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

____________

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

A.D.JAGADISH CHANDIRA, J.

AND K.RAJASEKAR, J.

am

30.04.2024

____________

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 : MAIMS

 
 
Latestlaws Newsletter