Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Durgadevi vs The Additional Secretary To Government ...
2024 Latest Caselaw 19130 Mad

Citation : 2024 Latest Caselaw 19130 Mad
Judgement Date : 1 October, 2024

Madras High Court

M.Durgadevi vs The Additional Secretary To Government ... on 1 October, 2024

Author: C.V. Karthikeyan

Bench: C.V. Karthikeyan

                                                                         H.C.P.(MD) No.799 of 2024


                             BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 01.10.2024

                                                      CORAM:

                                  THE HONOURABLE MR.JUSTICE C.V. KARTHIKEYAN
                                                     and
                                    THE HONOURABLE MS.JUSTICE R.POORNIMA

                                             H.C.P.(MD) No.799 of 2024

                 M.Durgadevi                                                 ... Petitioner

                                                          -vs-


                 1. The Additional Secretary to Government of India,
                    Department of Consumer affairs
                    Food and Consumer Affairs Department
                    Room No.270, Krishibhavan
                    New Delhi- 110 001.

                 2. The Secretary to Government
                    Co-operation, Food and Consumer Protection Department,
                    Namakkal Kavignar Maaligai,
                    Secretariat, Chennai -600 009

                 3. The District Collector and District Magistrate,
                    Tirunelveli District
                    Tirunelveli.

                 4. The Superintendent of Prison
                    Central Prison
                    Palayamkottai, Tirunelveli District                      ... Respondents

                 ____________
                 Page 1 of 10

https://www.mhc.tn.gov.in/judis
                                                                                 H.C.P.(MD) No.799 of 2024




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

                 writ of Habeas Corpus calling for the entire records connected with the detention

                 order passed in M.H.S. Confdl. No.94 of 2024 dated 30.05.2024 on the file of the

                 third respondent           herein and quash the same    and direct the respondents to

                 produce the detenue or body of the detenue namely the petitioner's husband ie.,

                 Muthukumar aged about 40 years, S/o.Esakki now detained at the Central Prison,

                 Palayamkottai before this Court and set him at liberty forthwith.



                                  For Petitioner     : Mr.N. Pragalathan

                                  For R-1            : Mr.Alaguram Jothi

                                  For RRs2 to R4     : Mr.A.Thiruvadikumar
                                                       Additional Public Prosecutor

                                                          ORDER

The petitioner is the wife of the detenu viz., Muthukumar , son of

Esakki, aged about 40 years. The detenu has been detained by the third

respondent by his order in M.H.S. Confdl. No.94 of 2024 dated 30.05.2024

____________

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

holding him to be a "Black marketer", as contemplated under the provisions of

Prevention of Black marketing and Maintenance of Supplies of Essential

Commodities Act, 1980 (Act No.7 of 1980). The said order is under challenge in

this habeas corpus petition.

2. We have heard the learned counsel appearing for the petitioner and

the learned Additional Public Prosecutor appearing for the respondents. We have

also perused the records produced by the Detaining Authority.

3. Though several grounds have been raised in the habeas corpus

petition, learned counsel for the petitioner focused mainly on the ground that

there is an unexplained delay in considering the representation of the petitioner,

dated 01.07.2024. According to the learned counsel for the petitioner, though the

representation is dated 01.07.2024, the same was received by the Government on

04.07.2024 and the rejection letter was sent to the detenu on 14.08.2024 There is

a delay of 28 days in Column Nos.6 to 17 of the Proforma in considering the

petitioner's representation. The said delay of 28 days in considering the

representation remains unexplained and the same vitiates the impugned detention

____________

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

order. In support of his contention, learned counsel for the petitioner relied on the

Judgment of the Honourable Supreme Court in Rajammal vs. State of Tamil

Nadu, reported in (1999) 1 SCC 417.

4. Learned Additional Public Prosecutor, on instructions, submitted

that after satisfying with the materials placed by the Sponsoring Authority, the

Detaining Authority has passed the impugned detention order and there is no

illegality or infirmity in the detention order. It is also stated that even if there is

any delay in disposal of the representation, it has not caused any prejudice to the

rights of the detenu and hence, prayed for dismissal of the habeas corpus petition.

5. As per the submission of the learned counsel for the petitioner and

on perusal of the records, we find that the representation of the petitioner is dated

01.07.2024, which was received by the Government on 04.07.2024 and the

rejection letter was sent to the detenu on 21.08.2024. As per the proforma

submitted by the learned Additional Public Prosecutor, there is a delay of 28 days

in Column Nos.6 to 17 in considering the representation of the petitioner and we

find that the said delay remains unexplained.

____________

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

6. It is trite law that the representation should be very expeditiously

considered and disposed of with a sense of urgency and without avoidable delay.

Any unexplained delay in the disposal of the representation would be a breach of

the constitutional imperative and it would render the continued detention

impermissible and illegal. From the records produced, we find that no acceptable

explanation has been offered for the delay of 28 days. Therefore, we have to hold

that the delay has vitiated further detention of the detenu.

7. In the above cited decision of the Honourable Supreme Court in

Rajammal's case, it has been held as follows:

"It is a constitutional obligation of the Government to consider the representation forwarded by the detenu without any delay. Though no period is prescribed by Article 22 of the Constitution for the decision to be taken on the representation, the words "as soon as may be " in clause (5) of Article 22 convey the message that the representation should be considered and disposed of at the earliest."

____________

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

8. As per the dictum laid down by the Supreme Court in above cited

Rajammal's case, number of days of delay is immaterial and what is to be

considered is whether the delay caused has been properly explained by the

authorities concerned. But, in the instant case, the inordinate delay of 28 days has

not been properly explained.

9. Further, in a recent decision in Ummu Sabeena vs. State of

Kerala-2011 STPL (Web) 999 SC, the Honourable Supreme Court has held that

the history of personal liberty, as is well known, is a history of insistence on

procedural safeguards. The expression 'as soon as may be', in Article 22(5) of the

Constitution of India clearly shows the concern of the makers of the Constitution

that the representation made on behalf of the detenu, should be considered and

disposed of with a sense of urgency and without any avoidable delay.

10. In the light of the above discussion, we have no hesitation in

quashing the order of detention on the ground of delay on the part of the

Government in disposing of the representation of the petitioner.

____________

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

11. In the result, the Habeas Corpus Petition is allowed and the order

of detention in M.H.S. Confdl. No.94 of 2024 dated 30.05.2024 passed by the

third respondent is set aside. The detenu, viz., Muthukumar , son of Esakki, aged

about 40 years years is directed to be released forthwith unless his detention is

required in connection with any other case.

12. In this case the detention order had been passed categorizing the

detenue as black marketer. There are two adverse cases against him. In the ground

case it had been alleged that he had been involved in the smuggling of 9440kgs

of PDS rice. The respondent had taken care to ensure that if representation is

given which is addressed without delay. We find that it had addressed with a

delay of 28 days. We hope that the delay is not deliberate,but it requires

examining the stage at which the delay had occurred . In this connection the

second respondent/ The Secretary to Government, Co-operation, Food and

Consumer Protection Department, Namakkal Kavignar Maaligai, Secretariat,

Chennai -600 009 is directed to examine and fix responsibility on the specific

official owing to whom the enormous delay of 28 days had occurred and initiate

necessary departmental proceedings. Since we are confident that the Secretary to

____________

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

Government would act on our orders, we are not listing the matter again but if he

does not it only reflect scanned respect for rule of law.

                                                             [C.V.K., J.]    [R.P., J.]
                                                                     01.10.2024

                 NCC      : Yes / No
                 Index : Yes / No
                 Internet : Yes / No
                 aav


                 To:

1. The Additional Secretary to Government of India, Department of Consumer affairs Food and Consumer Affairs Department Room No.270, Krishibhavan New Delhi- 110 001.

2. The Secretary to Government Co-operation, Food and Consumer Protection Department, Namakkal Kavignar Maaligai, Secretariat, Chennai -600 009

3. The District Collector and District Magistrate, Tirunelveli District Tirunelveli.

4. The Superintendent of Prison Central Prison Palayamkottai, Tirunelveli District

____________

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

5.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

Copy to The Chief Secretary to Government State of Tamil Nadu Home, Prohibition and Excise, Fort St.George, Chennai- 600 009

____________

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

C.V. KARTHIKEYAN, J.

AND R.POORNIMA, J.

aav

01.10.2024

____________

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