Citation : 2024 Latest Caselaw 19208 Mad
Judgement Date : 3 October, 2024
H.C.P.(MD) No.609 of 2024
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 03.10.2024
CORAM:
THE HONOURABLE MR.JUSTICE C.V. KARTHIKEYAN
AND
THE HONOURABLE MS.JUSTICE R.POORNIMA
H.C.P.(MD) No.609 of 2024
Ramalakshmi ... Petitioner
-Vs-
1.The Additional Chief Secretary to Government,
Home, Prohibition and Excise Department,
Secretariat, Chennai-600 009.
2.The District Collector and District Magistrate
Thoothukudi District,
Thoothukudi
3.The Superintendent,
Central Prison,
Palayamkottai.
4. The Superintendent
District Jail, Perurani
Thoothukudi District ... Respondents
____________
Page 1 of 8
https://www.mhc.tn.gov.in/judis
H.C.P.(MD) No.609 of 2024
PRAYER: Petition filed under Article 226 of the Constitution of India to issue a
writ of Habeas Corpus to call for the entire records connected with the detention
order passed in H.S (M) Confdl. No. 31 of 2024 dated 02.04.2024 on the file of
the second respondent herein and quash the same and direct the respondents to
produce the detenue or body of the detenue namely the petitioner's son i.e.,
Poopathiraja @ Vijay @ Poopathy aged about 19 years , S/o. Poovaiah now
detained at the District Jail , Perurani, Thoothukudi District, before this Court
and set him at liberty forthwith
For Petitioner : Mr.N.Pragalath
For Respondents : Mr.S.Ravi
Additional Public Prosecutor
ORDER
The petitioner is the mother of the detenue namely, Poopathiraja @
Vijay @ Poopathy, son of Poovaiah, aged about 19 years . The detenu has been
detained by the second respondent by his order in H.S (M) Confdl. No. 31 of
2024 dated 02.04.2024, holding him to be a "Goonda", as contemplated under
Section 2(f) of Tamil Nadu Act 14 of 1982. The said order is under challenge in
this habeas corpus petition.
____________
https://www.mhc.tn.gov.in/judis
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 the learned counsel for the petitioner has raised several other
grounds to assail the order of detention, he has mainly focused his argument on
the ground that the detaining authority, while detaining the detenu, has not
furnished the detenue with the translated copies of the remand extension order
more specifically at page No.269 relied on by him. This deprived the detenu from
making effective representation. Therefore, on this ground, the detention order is
liable to be quashed.
4. On consideration of the submissions made on either side and upon
perusal of the documents available on record of the booklet, it is clear that the
translated copy of the remand extension order has not been furnished to the
detenue. Thus the impugned detention order is liable to be set aside on this
ground.
____________
https://www.mhc.tn.gov.in/judis
5. In this context, it is useful to refer to the Judgment of the
Honourable Supreme Court in the case of Powanammal vs. State of Tamil Nadu,
reported in (1999) 2 SCC 413, wherein the Apex Court, after discussing the
safeguards embodied in Article 22(5) of the Constitution of India, observed that
the detenu should be afforded an opportunity of making a representation
effectively against the detention order and that, the failure to supply every
material in the language which can be understood by the detenu, is imperative.
The relevant portion of the said decision is extracted hereunder:
''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
____________
https://www.mhc.tn.gov.in/judis
detenu's complaint of non-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 nonsupply 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.''
6. We find that the above cited Powanammal's case applies in all
force to the case on hand as we find that the translated copy of the remand order
was not furnished to the detenue. This non furnishing of remand extension order
in the translated version to the detenu, has impaired his constitutional right to
make an effective representation against the impugned preventive detention order.
To be noted, this constitutional right is ingrained in the form of a safeguard in
____________
https://www.mhc.tn.gov.in/judis
Clause (5) of Article 22 of the Constitution of India. We, therefore, have no
hesitation in quashing the impugned detention order.
7. In the result, the Habeas Corpus Petition is allowed and the order of
detention in H.S (M) Confdl. No. 31 of 2024 dated 02.04.2024, passed by the
second respondent is set aside. The detenu, viz.,Poopathiraja @ Vijay @
Poopathy, son of Poovaiah, aged about 19 years, is directed to be released
forthwith unless his detention is required in connection with any other case.
[C.V.K., J.] & [R.P., J.]
03.10.2024
NCC : Yes / No
Index : Yes / No
Internet : Yes / No
aav
____________
https://www.mhc.tn.gov.in/judis
To:
1.The Additional Chief Secretary to Government, Home, Prohibition and Excise Department, Secretariat, Chennai-600 009.
2.The District Collector and District Magistrate Thoothukudi District, Thoothukudi
3.The Superintendent, Central Prison, Palayamkottai.
4. The Superintendent District Jail, Perurani Thoothukudi District
5.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
____________
https://www.mhc.tn.gov.in/judis
C.V. KARTHIKEYAN, J.
AND R.POORNIMA, J.
aav
03.10.2024
____________
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!