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

Kalaiselvi vs State Of Tamil Nadu' Reported In
2024 Latest Caselaw 18306 Mad

Citation : 2024 Latest Caselaw 18306 Mad
Judgement Date : 13 September, 2024

Madras High Court

Kalaiselvi vs State Of Tamil Nadu' Reported In on 13 September, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam, V.Sivagnanam

                                                                                     H.C.P.No.2041 of 2024

                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED: 13.09.2024

                                                           CORAM :

                                     THE HON'BLE MR. JUSTICE S.M.SUBRAMANIAM
                                                        AND
                                       THE HON'BLE MR.JUSTICE V.SIVAGNANAM

                                                     H.C.P.No.2041 of 2024

                     Kalaiselvi
                     W/o Arul                                         ..     Petitioner

                                                               v.

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

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

                     3. The Superintendent of Police
                        Kallakurichi District, Kallakurichi

                     4. The Superintendent of Prison
                        Central Prison, Cuddalore

                     5. The Inspector of Police
                        Chinna Salem Police Station
                        Kallakurichi District                         ..     Respondents

                                  Writ Petition filed under Article 226 of the Constitution of India,

                     ____________
                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                                    H.C.P.No.2041 of 2024

                     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 22.07.2024 in D.O.No.C2/31/2024 against the petitioner husband
                     Arul, Male aged 35 years S/o Kesavan, who is confined at Central Prison,
                     Cuddalore 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.P.Raman

                                        For Respondents ::      Mr.E.Raj Thilak
                                                                Additional Public Prosecutor

                                                            ORDER

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

The order of detention passed by the 2nd respondent in proceedings

D.O.No.C2/31/2024 dated 22.07.2024 is sought to be quashed in the present

habeas corpus petition.

2. The learned counsel for the petitioner would submit that the

translation copy of the Government Order has not been furnished to the

detenu. The detenu has no knowledge in reading English and non translation

of the Government Order caused prejudice to the detenu from submitting

effective representation, which is a valuable right under the Act.

____________

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

3. In this context, it is useful to refer to the judgment of the Hon'ble

Supreme Court in 'Powanammal Vs. State of Tamil Nadu' reported in

'(1999) 2 SCC 413'. The Hon'ble Supreme Court, after discussing the

safeguards embodied in Article 22[5] of the Constitution, observed that the

detenu should be afforded an opportunity of making 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. In the said context, the Hon'ble Supreme Court has held in

Paragraphs 9 and 16 {as in SCC journal} as follows:

“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

____________

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

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 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 non-supply 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.”

4. In view of the ratio laid down by the Hon'ble Supreme Court and in

view of the aforesaid facts, this Court is of the view that the detention order

is liable to be quashed.

____________

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

5. Hence, for the aforesaid reason, the detention order passed by the

second respondent in proceedings D.O.No.C2/31/2024 dated 22.07.2024 is

quashed and the habeas corpus petition is allowed. The detenu viz., Arul,

aged 35 years S/o Kesavan, who is confined at Central Prison, Cuddalore is

directed to be set at liberty forthwith, unless he is required in connection

with any other case.

Index : yes (S.M.S.,J.) (V.S.G.,J.) Neutral citation : yes/no 13.09.2024

ss

To

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

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

3. The Superintendent of Police Kallakurichi District, Kallakurichi

4. The Superintendent of Prison Central Prison, Cuddalore

____________

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

5. The Inspector of Police Chinna Salem Police Station Kallakurichi District

6. The Public Prosecutor High Court, Madras

____________

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

S.M.SUBRAMANIAM,J.

AND V.SIVAGNANAM,J.

ss

13.09.2024

____________

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