Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganpatram vs The Principal Secretary To Government
2024 Latest Caselaw 15498 Mad

Citation : 2024 Latest Caselaw 15498 Mad
Judgement Date : 9 August, 2024

Madras High Court

Ganpatram vs The Principal Secretary To Government on 9 August, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam, V.Sivagnanam

                                                                                   HCP.No.904 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 09.08.2024

                                                          CORAM :

                              THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
                                                 AND
                                THE HONOURABLE MR. JUSTICE V.SIVAGNANAM

                                                  H.C.P.No.904 of 2024

                Ganpatram
                                                                         ... Petitioner/Detenue

                                                            Vs.

                1.        The Principal Secretary to Government,
                          Home, Prohibition & Excise Department,
                          Secretariat, Chennai - 09.

                2.        District Collector and
                          District Magistrate,
                          Ranipet District, Ranipet.

                3.        The Superintendent of Police,
                          Ranipet District, Ranipet.

                4.        The Superintendent of Prison,
                          Central Prison, Vellore.

                5.        The Inspector of Police,
                          Walajapet Police Station,
                          Walajapet.                                     ... Respondents



                Page 1 of 7



https://www.mhc.tn.gov.in/judis
                                                                                     HCP.No.904 of 2024

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

                Writ of Habeas Corpus, to call for the records in connection with the order of

                detention         passed   by   the   second   respondent   dated   27.03.2024      in

                B3/D.O.No.26/2024 against the detenue Ganpatram, Male aged 28 years,

                S/o.Appuram, who is confined at Central Prison, Vellore and set aside the same

                and direct the respondents to produce the detenue before this Court and set him at

                liberty.

                                  For Petitioner         : Mr.S.Senthilvel
                                  For Respondents        : Mr.E.Raj Thilak
                                                           Additional Public Prosecutor

                                                        ORDER

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

The preventive detention order passed by the second respondent is under

challenge in the present Habeas Corpus Petition.

2.Heard the learned counsel for the petitioner, as well as the learned

Additional Public Prosecutor appearing for the respondents.

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

3. Though several grounds are raised in the petition, the learned counsel for

the petitioner submitted that the order of Detention passed by the Detaining

Authority is vitiated as there is a variation in the English Version and Tamil

Version of the ground of detention. It is therefore stated that the detenue is

deprived of his valuable right to make effective representation.

4. Therefore, this Court is of the view that the improper translation of the

copy of the vital document relied upon by the Detaining Authority to arrive at a

subjective satisfaction, would deprive the detenu of his valuable right to make

effective representation. It is in the said circumstances, this Court finds that the

Detention Order passed by the Detaining Authority is vitiated.

5. In this context, it is useful to refer to the judgment of the Hon'ble

Supreme Court in 'Powanammal Vs. State of Tamil Nadu' reported in '(1999) 2

SCC 413'. The Hon'ble Supreme Court, after discussing the safeguards embodied

in Article 22[5] of the Constitution, observed that the detenu should be afforded an

opportunity of making representation effectively against the Detention Order and

that, the failure to supply every material in the language which can be understood

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

by the detenu, is imperative. In the said context, the Hon'ble Supreme Court has

held in Paragraphs 9 and 16 {as in SCC journal} as follows:

“9.However, this Court has maintained a distinction between a document which has been relied upon by the detaining authority in the grounds of detention and a document which finds a mere reference in the grounds of detention. Whereas the non-supply of a copy of the document relied upon in the grounds of detention has been held to be fatal to continued detention, the detenu need not show that any prejudice is caused to him. This is because the non- supply of such a document would amount to denial of the right of being communicated the grounds and of being afforded the opportunity of making an effective representation against the order. But it would not be so where the document merely finds a reference in the order of detention or among the grounds thereof. In such a case, the detenu's complaint of non-supply of document has to be supported by prejudice caused to him in making an effective representation. What applies to a document would equally apply to furnishing a translated copy of the document in the language known to and understood by the detenu, should the document be in a different language.

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

..... 16.For the above reasons, in our view, the non- supply of the Tamil version of the English document, on the facts and in the circumstances, renders her continued detention illegal. We, therefore, direct that the detenue be set free forthwith unless she is required to be detained in any other case. The appeal is accordingly allowed.”

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. Hence, for the aforesaid reasons, the detention order passed by the second

respondent on 27.03.2024 in proceedings No. B3/D.O.No.26/2024 is hereby set

aside and the Habeas Corpus Petition is allowed. The detenu viz., Ganpatram,

S/o.Appuram , aged about 28 years, confined at Central Prison, Vellore is directed

to be set at liberty forthwith, unless he is required in connection with any other

case.

                                                                            [S.M.S., J.]         [V.S.G., J.]
                                                                                     09.08.2024
                veda
                Index                       :     Yes/No
                Speaking Order              :     Yes/No
                Neutral Citation            :     Yes/No






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




                To

1. The Principal Secretary to Government, Home, Prohibition & Excise Department, Secretariat, Chennai - 09.

2. District Collector and District Magistrate, Ranipet District, Ranipet.

3. The Superintendent of Police, Ranipet District, Ranipet.

4. The Superintendent of Prison, Central Prison, Vellore.

5. The Inspector of Police, Walajapet Police Station, Walajapet.

6. The Additional Public Prosecutor, Madras High Court.

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

S.M.SUBRAMANIAM, J.

AND V.SIVAGNANAM, J.

veda

09.08.2024

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter