Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rathi vs State Of Tamil Nadu
2024 Latest Caselaw 18597 Mad

Citation : 2024 Latest Caselaw 18597 Mad
Judgement Date : 20 September, 2024

Madras High Court

Rathi vs State Of Tamil Nadu on 20 September, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

                                                                                 HCP.No.2186 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 20.09.2024

                                                     CORAM :

                            THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
                                               AND
                            THE HONOURABLE MR. JUSTICE N.SENTHILKUMAR

                                              H.C.P.No.2186 of 2024


                Rathi                                        ... Petitioner/mother of the detenu


                                                       Vs.


                1.State of Tamil Nadu
                  Rep. By its Secretary to Government,
                  Home, Prohibition and Excise Department,
                  Secretariat, Chennai – 600 009.

                2.The Commissioner of Police,
                  Greater Chennai, Chennai.

                3.The Inspector of Police,
                  H-8 Thiruvottriyur Police Station,
                  Chennai.

                4.The Superintendent,
                  Central Prison, Puzhal, Chennai.                        ... Respondents




https://www.mhc.tn.gov.in/judis
                Page 1 of 6
                                                                                   HCP.No.2186 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, relating to petitioner's son
                detention under Tamil Nadu Act 14 of 1982 vide detention order, dated
                06.06.2024 on the file of the second respondent herein made in proceedings
                No.638/BCDFGISSSV/2024 and quash the same as illegal and consequently
                direct the respondents herein to produce the said petitioner's son namely Abi @
                Abinesh, aged 21 years, son of Kumaresan before this Court and set him at
                Liberty now petitioner's son detained at Central Prison, Puzhal Chennai - 600
                066.
                                   For Petitioner         : Mr.C.C.Chellappan

                                   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

proceedings No.638/BCDFGISSSV/2024 dated 06.06.2024 is sought to be

quashed in the present Habeas Corpus Petition.

2.The 161 Statement relied by the detaining authority, which is enclosed

in the typeset of paper is unsigned. Thus, the detenue has been deprived of

submitting representation in an effective manner.

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'1. The Hon'ble

Supreme Court, after discussing the safeguards embodied in Article 22[5] of the

Constitution, observed that the detenue 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

detenue, 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 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

11999 2 SCC 413 https://www.mhc.tn.gov.in/judis

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.

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

second respondent in proceedings No.638/BCDFGISSSV/2024 dated

06.06.2024 is quashed and the Habeas Corpus Petition is allowed. The detenue

viz., Abi @ Abinesh, aged 21 years, son of Kumaresan now confined in Central

Prison Puzhal, Chennai, is directed to be set at liberty forthwith, unless he is

required in connection with any other case.

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

[S.M.S., J.] [N.S., J.] 20.09.2024 Index: Yes/No Internet:Yes/No Neutral Citation: Yes/No

gd

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

S.M.SUBRAMANIAM, J.

AND N.SENTHILKUMAR, J.

gd

To

1.State of Tamil Nadu Rep. By its Secretary to Government, Home, Prohibition and Excise Department, Secretariat, Chennai – 600 009.

2.The Commissioner of Police, Greater Chennai, Chennai.

3.The Inspector of Police, H-8 Thiruvottriyur Police Station, Chennai.

4.The Superintendent, Central Prison, Puzhal, Chennai.

5.The Joint Secretary to Government Public (Law and Order), Fort ST.George, Chennai – 9.

6.The Public Prosecutor, Madras High Court.

20.09.2024

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