Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chinnaponnu vs State Of Tripura'
2024 Latest Caselaw 21384 Mad

Citation : 2024 Latest Caselaw 21384 Mad
Judgement Date : 11 November, 2024

Madras High Court

Chinnaponnu vs State Of Tripura' on 11 November, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                                              H.C.P.No.2634 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED: 11.11.2024

                                                       CORAM :

                                   THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM
                                                     AND
                                    THE HON'BLE MR.JUSTICE M.JOTHIRAMAN

                                              H.C.P.No.2634 of 2024

                     Chinnaponnu
                     W/o Rajkumar                                ..   Petitioner

                                                         v.

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

                     2. District Collector and District Magistrate
                         of Kancheepuram District, Kancheepuram

                     3. The Superintendent of Police
                        Kancheepuram District, Kancheepuram

                     4. The Superintendent of Prison
                        Central Prison, Vellore

                     5. The Inspector of Police
                        Walajabad Police Station
                        Kancheepuram District                    ..   Respondents



                     ____________
                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                                       H.C.P.No.2634 of 2024

                                  Petition filed under Article 226 of the Constitution of India, praying
                     for issuance of a Writ of Habeas Corpus, to call for the records in connection
                     with the order of detention passed by the second respondent dated
                     01.09.2024 in Rc.No.170/2024/M6-D.O.No.57/2024 against the petitioner's
                     son Rajesh, Male, aged 32 years, S/o Rajkumar, who is confined at Central
                     Prison, Vellore and set aside the same and direct the respondents to produce
                     the detenu before the Hon'ble Court and set him at liberty.

                                        For Petitioner     ::    Mr.D.Balaji

                                        For Respondents ::       Mr.R.Muniyapparaj
                                                                 Additional Public Prosecutor

                                                            ORDER

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

The petitioner, who is the mother of the detenu, viz., Rajesh, S/o

Rajkumar, aged 32 years, now confined at Central Prison, Vellore has come

forward with this petition challenging the detention order passed by the

second respondent in proceedings Rc.No.170/2024/M6-D.O.No.57/2024

dated 01.09.2024.

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

____________

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

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 an inordinate delay in

passing the order of detention.

4. In the instant case, the detenu was arrested on 11.06.2024 and

thereafter, the detention order came to be passed on 01.09.2024. This fact is

not disputed by the learned Additional Public Prosecutor. Moreover, based

on the solitary ground case registered under Section 302 IPC, the detention

order has been issued. The ground case relied on can be dealt with under the

regular penal law and mere registration of murder case would not provide

sufficient cause for invoking the provisions of Act 14 of 1982, since the

element of likelihood of causing breach of public order must be established.

5. In the case of 'Sushanta Kumar Banik Vs. State of Tripura',

reported in '2022 LiveLaw (SC) 813', when there was an inordinate delay

from the date of proposal till passing of the detention order and likewise,

____________

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

between the date of detention order and the actual arrest, the Hon'ble

Supreme Court had held that the live and proximate link, between the

grounds and the purpose of detention, stands snapped in arresting the

detenu. The relevant observation of the Hon'ble Supreme Court is 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.”

6. Drawing inspiration from the judgment in Sushanta Kumar

____________

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

Banik's case, a co-ordinate Bench of this Court in the case of 'Gomathi Vs.

Principal Secretary to Government and Others', reported in '2023 SCC

OnLine Mad 6332', had held that when there is an inordinate delay from

the date of arrest/date of proposal till the order of detention, the live and

proximate link between them would also stand snapped and thereby, had

quashed the detention order on this ground.

7. In yet another case i.e., in 'Nagaraj Vs. State of Tamil Nadu',

reported in '(2018) 3 MWN (Cri) 428', this Court had 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. Hence, in view of the unexplained and inordinate delay in

passing the order of detention after the arrest of the detenu, the detention

order in the present case is liable to be quashed.

8. Accordingly, the detention order passed by the second respondent

in proceedings Rc.No.170/2024/M6-D.O.No.57/2024 dated 01.09.2024 is

hereby set aside and the habeas corpus petition is allowed. The detenu viz.,

____________

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

Rajesh, S/o Rajkumar, aged 32 years, now confined at Central Prison,

Vellore is directed to be set at liberty forthwith, unless his confinement is

required in connection with any other case.




                     Index : yes/no                         (S.M.S.,J.)         (M.J.R.,J.)
                     Neutral citation : yes/no                        11.11.2024

                     ss

                     To

                     1. The Secretary to Government

Home, Prohibition and Excise Department Secretariat, Chennai 600 009

2. The District Collector and District Magistrate of Kancheepuram District, Kancheepuram

3. The Superintendent of Police Kancheepuram District, Kancheepuram

4. The Superintendent of Prison Central Prison, Vellore

5. The Inspector of Police Walajabad Police Station Kancheepuram District

6. The Public Prosecutor High Court, Madras

____________

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

S.M.SUBRAMANIAM,J.

AND M.JOTHIRAMAN,J.

ss

11.11.2024

____________

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 : MAIMS

 
 
Latestlaws Newsletter