Citation : 2024 Latest Caselaw 484 Mad
Judgement Date : 8 January, 2024
H.C.P.No.2048 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 08.01.2024
CORAM :
THE HONOURABLE MR. JUSTICE M.S.RAMESH
AND
THE HONOURABLE MR. JUSTICE SUNDER MOHAN
H.C.P.No.2048 of 2023
Rajappa ... Petitioner
Vs.
State Rep. by:
1.The Secretary to Government,
Home, Prohibition & Excise Department,
Secretariate, Fort St. George, Chennai-9
2.The District Collector and District Magistrate,
Krishnagiri District,
Krishnagiri
3.The Superintendent of Police,
Krishnagiri District,
Krishnagiri
4. The Superintendent of Prison,
Central Prison, Salem.
5.The Inspector of Police,
Hudco Police Station,
Krishnagiri District. ... Respondents
Page 1 of 7
https://www.mhc.tn.gov.in/judis
H.C.P.No.2048 of 2023
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 in S.C.No.19/2023 dated 05.09.2023 on the file of the District
Collector and District Magistrate, Krishnagiri District, Krishnagiri, the
second respondent herein and quash the same as illegal and direct the
respondent to produce the detenu Madhesh S/o.Rajappa, aged about 23
years, now confined at Central Prison, Salem and set him at liberty.
For Petitioner : Ms.S.Sengkodi
For Respondents : Mr.E.Raj Thilak
Additional Public Prosecutor
assisted by
Mr.C.Aravind
ORDER
(Order of the Court was made by M.S.RAMESH, J.)
The petitioner, father of the detenu Madhesh, S/o.Rajappa, aged 23
years, has come forward with this petition challenging the detention order
passed by the 2nd respondent dated 05.09.2023 slapped on his son,
branding him as "Goonda" under the Tamil Nadu Prevention of Dangerous
Activities of Bootleggers, Cyber Law Offenders, Drug Offenders, Forest
Offenders, Goondas, Immoral Traffic Offenders, Sand Offenders, Sexual
https://www.mhc.tn.gov.in/judis
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.
4. In the instant case, admittedly, the detenu was arrested on
08.07.2023 and the detention order was passed on 05.09.2023. In a similar
case, where there was a delay in passing the detention order on 18.06.2022
after the arrest of the detenu on 08.04.2022, this Court in HCP No.1388 of
2022 [Gomathi Vs. Principal Secretary to Government and Others,
reported in 2023 SCC OnLine Mad 6332], held as follows:
“6.... As between 08.04.2022 and 18.06.2022, it is well over two months and given the facts and circumstances of the instant case, particularly ground and the adverse cases, we find that this live and proximate link between grounds and purpose of detention had in fact snapped.”
https://www.mhc.tn.gov.in/judis
This Court, in the said order, drew inspiration from the judgment of the Hon'ble Supreme Court in Sushanta Kumar Banik v. State of Tripura, reported in 2022 LiveLaw (SC) 813, though in that case, the Hon'ble Supreme Court did not directly deal with the issue of delay in passing the detention order after the arrest of the detenu. The relevant observations of the Hon'ble Supreme Court are extracted hereunder:-
“20. It is manifestly clear from a conspectus of the above decisions of this Court, that the underlying principle is that if there is unreasonable delay between the date of the order of detention & actual arrest of the detenu and in the same manner from the date of the proposal and passing of the order of detention, such delay unless satisfactorily explained throws a considerable doubt on the genuineness of the requisite subjective satisfaction of the detaining authority in passing the detention order and consequently render the detention order bad and invalid because the “live and proximate link” between the grounds of detention and the purpose of detention is snapped in arresting the detenu. A question whether the delay is unreasonable and stands unexplained depends on the facts and circumstances of each case.”
5. In yet another case i.e., in Nagaraj v. State of Tamil Nadu,
reported in (2018) 3 MWN (Cri) 428, this Court held that the delay of 36
days in passing the detention order after the arrest of the detenu would snap
the live and proximate link between the grounds and purpose of detention.
Therefore, we are of the view that in view of the unexplained delay in
passing the order of detention after the arrest of the detenu, the detention
https://www.mhc.tn.gov.in/judis
order is liable to be quashed.
6. Hence, for the aforesaid reason, the detention order passed by the
2nd respondent dated 05.09.2023 in S.C.No.19/2023, is hereby set aside and
the Habeas Corpus Petition is allowed. The detenu viz., Madhesh,
S/o.Rajappa, aged about 23 years, is directed to be set at liberty forthwith
unless he is required in connection with any other case.
[M.S.R., J] [S.M., J]
08.01.2024
ars
Index : Yes / No
Neutral Citation : Yes / No
To
1.The Secretary to Government,
Home, Prohibition & Excise Department,
Secretariate, Fort St. George, Chennai-9
2.The District Collector and District Magistrate, Krishnagiri District, Krishnagiri
3.The Superintendent of Police, Krishnagiri District,
https://www.mhc.tn.gov.in/judis
Krishnagiri
4. The Superintendent of Prison, Central Prison, Salem.
5.The Inspector of Police, Hudco Police Station, Krishnagiri District.
6.The Public Prosecutor, High Court, Madras.
https://www.mhc.tn.gov.in/judis
M.S.RAMESH, J.
and SUNDER MOHAN, J.
ars
08.01.2024
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!