Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nazima Begum vs The Additional Chief Secretary To ...
2025 Latest Caselaw 2886 Mad

Citation : 2025 Latest Caselaw 2886 Mad
Judgement Date : 17 February, 2025

Madras High Court

Nazima Begum vs The Additional Chief Secretary To ... on 17 February, 2025

Author: M.S.Ramesh
Bench: M.S.Ramesh
                                                                      H.C.P.No.3251 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 17.02.2025

                                                      CORAM :

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

                                              H.C.P.No.3251 of 2024

                     Nazima begum                                        ... Petitioner
                                                        Vs.

                     1.The Additional Chief Secretary to Government
                     Home, Prohibition & Excise Department
                     Secretariat
                     Fort St. George
                     Chennai 600 009

                     2.The Commissioner of Police
                     Greater Chennai
                     Chennai

                     3.The Superintendent of Police
                     Central Prison
                     Puzhal
                     Chennai 600 066

                     4.The Assistant Commissioner of Police
                     Investigation Officer
                     EDF-II, Central Crime Branch
                     Chennai


                     Page 1 of 6


https://www.mhc.tn.gov.in/judis
                                                                                      H.C.P.No.3251 of 2024

                     5.The Inspector of Police
                     K-3, Aminjikrai Police Station
                     Chennai                                                           ... Respondents

                     Prayer : Habeas Corpus Petition filed under Article 226 of the Constitution
                     of India praying for the issuance of a Writ of Habeas Corpus, to call for the
                     records relating to the detention order No.1151/BCDFGISSSV/2024, dated
                     23.11.2024, passed by the 2nd respondent and to produce the petitioner's
                     brother Mohamed Nishath, S/o.Mohamed Moshin, aged about 36 years, the
                     detenu now confined in Central Prison, Puzhal, Chennai 600066, before this
                     Court and set the petitioner's brother at liberty.


                                        For Petitioner    : Mr.K.Subburaj
                                                            for M/s.C.M.Ramakrishnan

                                        For Respondents : Mr.R.Muniyapparaj
                                                          Additional Public Prosecutor
                                                          assisted by Mr.M.Sylvestor John

                                                             ORDER

M.S.RAMESH, J.

AND N.SENTHILKUMAR, J.

The petitioner, sister of the detenu viz. Mohamed Nishath, aged about

36 years, has come forward with this petition challenging the detention

order passed by the 2nd respondent dated 23.11.2024 slapped on her

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

brother, branding her as "GOONDA" under the Tamil Nadu Prevention of

Dangerous Activities of Bootleggers, Cyber Law Offenders, Drug

Offenders, Forest Offenders, Goondas, Immoral Traffic Offenders, Sand

Offenders, Sexual Offenders, Slum Grabbers and Video Pirates Act, 1982

[Tamil Nadu Act 14 of 1982].

2. Mr.K.Subburaj, the learned counsel for the petitioner placed

reliance on the recent judgment of the Hon'ble Supreme Court in Arjun V.

The State of Maharashtra and others case. The learned Additional Public

Prosecutor by filing counter objected to the submissions made by learned

counsel for the petitioner.

3.Among the various grounds raised in this Habeas Corpus Petition,

the learned counsel for the petitioner submitted that since the occurrence in

the ground case had happened within the house of the complainant, it

cannot be termed as 'to create alarm and feeling of insecurity' in the minds

of the people and could not be prejudicial to the manner of public order.

Such a submission of the learned counsel for the petitioner and also

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

supported by a recent judgment of the Hon'ble Supreme Court, in the case

of Arjun V. The State of Maharashtra and others in Criminal Appeal No...

of 2024 (Arising out of SLP (Crl.)No.12516 of 2024), wherein the Hon'ble

Supreme Court had held as follows:

".......

15.As to whether a case would amount to threat to the public order or as to whether it would be such which can be dealt with by the ordinary machinery in exercise of its powers of maintaining law and order would depend upon the facts and circumstances of each case. For example, if somebody commits a brutal murder within the four corners of a house, it will not be amounting to a threat to the public order. ......." (emphasis supplied).

4.In the instant case, it is not in dispute that the offence in the ground

case was committed within the house of the complainant. By applying the

ratio laid down by the Hon'ble Supreme Court in Arjun V. The State of

Maharashtra and others case, we are of the view that the detaining

authority was not correct in coming to the subjective satisfaction that by

involving himself in the crime, the convict prisoner had not acted in a

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

manner prejudicial to the maintenance of public order. Hence, on the above

grounds, the Detention Order is liable to be quashed.

5. In view of the aforesaid reason, the detention order passed by the

2nd respondent dated 23.11.2024 in No.1151/BCDFGISSSV/2024, is hereby

set aside and the Habeas Corpus Petition is allowed. The detenu viz.,

Mohamed Nishath, S/o.Mohamed Moshin, aged about 36 years, is directed

to be set at liberty forthwith unless his custody is required in connection

with any other case.

                                                                              [M.S.R, J.]     [N.S, J.]
                                                                                     17.02.2025
                                                                                        (4/6)
                     kas

                     Index : Yes / No
                     Neutral Citation : Yes / No

                     To

1.The Additional Chief Secretary to Government Home, Prohibition & Excise Department Secretariat Fort St. George Chennai 600 009

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

M.S.RAMESH, J.

and N.SENTHILKUMAR, J.

kas

2.The Commissioner of Police Greater Chennai Chennai

3.The Superintendent of Police Central Prison Puzhal Chennai 600 066

4.The Assistant Commissioner of Police Investigation Officer EDF-II, Central Crime Branch Chennai

5.The Inspector of Police K-3, Aminjikrai Police Station Chennai

6.The Public Prosecutor High Court of Madras Chennai 600 108

17.02.2025 (4/6)

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