Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vasugi vs The Additional Chief Secretary To ...
2024 Latest Caselaw 15896 Mad

Citation : 2024 Latest Caselaw 15896 Mad
Judgement Date : 16 August, 2024

Madras High Court

Vasugi vs The Additional Chief Secretary To ... on 16 August, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam, V.Sivagnanam

    2024:MHC:3042



                                                                              HCP.No.1094 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 16.08.2024

                                                      CORAM :

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

                                              H.C.P.No.1094 of 2024

                    Vasugi                                                  ... Petitioner
                                                        Vs.

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

                    2.The Commissioner of Police,
                      Greater Chennai.

                    3.The Superintendent of Prison,
                      Central Prison,
                      Puzhal, Chennai – 66.

                    4.The Inspector of Police (L&O),
                      N2 Kasimedu Police Station,
                      Chennai.                                        ... Respondents
                    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 16.03.2024 in
                    No.204/BCDFGISSSV/2024 against the petitioner's son Dineshkumar,
                    male aged 21 years s/o. Chandrakumar, who is confined at Central Prison,
                    Puzhal, Chennai and set aside the same and direct the respondent to

                    Page 1 of 6
https://www.mhc.tn.gov.in/judis
                                                                                     HCP.No.1094 of 2024

                    produce the detenue before the 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 order of detention passed by the 2nd respondent in proceedings

Memo No.204/BCDFGISSSV/2024 dated 16.03.2024 is sought to be

quashed in the present Habeas Corpus Petition.

2.The learned counsel for the petitioner would submit that the

translation copy of the Government Order has not been furnished to the

detenue. The detenue has no knowledge in reading English and non

translation of the Government Order caused prejudice to the detenue from

submitting effective representation, which is a valuable right under the Act.

3. 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

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

'(1999) 2 SCC 413'. The Hon'ble Supreme Court, after discussing the

safeguards embodied in Article 22[5] of the Constitution, observed that the

detenue 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 by the detenue, 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-

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

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.

..... 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.”

4. 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.

5. Hence, for the aforesaid reason, the detention order passed by the

second respondent in proceedings Memo No.204/BCDFGISSSV/2024

dated 16.03.2024 is quashed and the Habeas Corpus Petition is allowed.

The detenue viz., Dineshkumar, male aged 21 years S/o. Chandrakumar,

who is confined at Central Prison, Puzhal, Chennai, is directed to be set at

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

liberty forthwith, unless he is required in connection with any other case.

                                                            [S.M.S., J.]          [V.S.G., J.]
                                                                        16.08.2024
                    Index: Yes/No
                    Internet:Yes/No
                    Neutral Citation: Yes/No

                    gd





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

S.M.SUBRAMANIAM, J.

AND V.SIVAGNANAM, J.

gd

To

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

2.The Commissioner of Police, Greater Chennai.

3.The Superintendent of Prison, Central Prison, Puzhal, Chennai – 66.

4.The Inspector of Police (L&O), N2 Kasimedu Police Station, Chennai.

5.The Public Prosecutor, Madras High Court.

16.08.2024

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