Citation : 2024 Latest Caselaw 21556 Mad
Judgement Date : 13 November, 2024
HCP.No.2544 of 2024
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 13.11.2024
CORAM :
THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
AND
THE HONOURABLE MR. JUSTICE M.JOTHIRAMAN
H.C.P.No.2544 of 2024
Kaliyammal ... Petitioner/Mother of the
detenue
Vs.
1. State of Tamil Nadu
represented by
The Secretary to Government,
Department of Home, Prohibition and Excise,
Secretariat, Fort St.George,
Chennai.
2. The Commissioner of Police,
Office of Commissioner of Police,
Avadi City.
3. Superintendent of Prison,
Central Prison-Cuddalore,
Cuddalore.
4. Inspector of Police,
T-5, Thiruverkadu Police Station,
Chennai. ... Respondents
Page 1 of 7
https://www.mhc.tn.gov.in/judis
HCP.No.2544 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 Memo
No.109/BCDFGISSSV/2024 passed by the 2nd respondent dated
27.07.2024, on the file of the 2nd respondent and quash the same as illegal
and consequently direct the respondent to produce petitioner's son Rajkumar
Son of Saravanan aged about 36 years, before this Court, who now detained
in central prison, Cuddalore and set him at liberty.
For Petitioner : Mr.A.Elumalai
For Respondents : Mr. R.Muniyapparaj
Additional Public Prosecutor
ORDER
(Order of the Court was made by S.M.SUBRAMANIAM, J.)
The preventive detention order passed by the second respondent
dated 27.07.2024 is sought to be quashed 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 there is an inordinate delay in
passing the order of detention.
4. In the instant case, the detenu was arrested on 31.05.2024 and
thereafter, the detention order came to be passed on 27.07.2024. This fact is
not disputed by the learned Additional Public Prosecutor.
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,
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
https://www.mhc.tn.gov.in/judis
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
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.
https://www.mhc.tn.gov.in/judis
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 2nd respondent,
in proceedings BCDFGISSSV No.109 of 2024 dated 27.07.2024 is hereby
set aside and the Habeas Corpus Petition is allowed. The detenu viz.,
Rajkumar, aged 36 years, S/o. Saravanan confined at Central Prison,
Cuddalore is directed to be set at liberty forthwith unless he is required in
connection with any other case.
[S.M.S., J.] [M.J.R., J.]
13.11.2024
Index : Yes/No
Speaking Order : Yes/No
Neutral Citation : Yes/No
veda
https://www.mhc.tn.gov.in/judis
To
1. The Secretary to Government,
Department of Home, Prohibition and Excise, Secretariat, Fort St.George, Chennai.
2. The Joint Secretary to Government, Public (Law and Order) Department, Fort St.George, Chennai - 9.
3. The Commissioner of Police, Office of Commissioner of Police, Avadi City.
4. Superintendent of Prison, Central Prison-Cuddalore, Cuddalore.
5. Inspector of Police, T-5, Thiruverkadu Police Station, Chennai.
6. The Public Prosecutor, Madras High Court, Chennai - 104.
https://www.mhc.tn.gov.in/judis
S.M.SUBRAMANIAM, J.
AND M.JOTHIRAMAN, J.
veda
13.11.2024
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!