Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Kala vs State Of Tripura'
2025 Latest Caselaw 1558 Mad

Citation : 2025 Latest Caselaw 1558 Mad
Judgement Date : 7 January, 2025

Madras High Court

P.Kala vs State Of Tripura' on 7 January, 2025

Author: S.M.Subramaniam
Bench: S.M.Subramaniam
                                                                                  H.C.P.No.3186 of 2024

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 07.01.2025

                                                       CORAM :

                                   THE HON'BLE MR.JUSTICE S.M.SUBRAMANIAM
                                                     AND
                                    THE HON'BLE MR.JUSTICE M.JOTHIRAMAN

                                                  H.C.P.No.3186 of 2024

                     P.Kala
                     W/o Pandiyan                                 ..      Petitioner

                                                           v.

                     1. The Additional Chief Secretary to Government
                        Home, Prohibition and Excise Department
                        Fort St.George, Chennai

                     2. The District Collector and District Magistrate
                        Office of the District Collector
                        Tirupathur, Tirupathur District

                     3. The Superintendent
                        Central Prison, Vellore

                     4. The Superintendent of Police
                        Tirupathur, Tirupathur District

                     5. The Inspector of Police
                        Omerabad Police Station
                        Tirupathur, Tirupathur District           ..      Respondents


                     ____________
                     Page 1 of 7


https://www.mhc.tn.gov.in/judis
                                                                                           H.C.P.No.3186 of 2024

                            Petition filed under Article 226 of the Constitution of India, praying
                     for issuance of a Writ of Habeas Corpus, to call for the records of the
                     impugned detention order passed by the 2nd respondent vide
                     C3/D.O.No.63/2024 dated 18.11.2024 against the petitioner's husband
                     Pandiyan, S/o Viswanathan, aged about 45 years, who is confined at Central
                     Prison, Vellore and quash the same and further direct the respondents to
                     produce the detenu before this Hon'ble Court and set him at liberty.

                                        For Petitioner        ::       Ms.E.Thiyaga

                                        For Respondents ::             Mr.R.Muniyapparaj
                                                                       Additional Public Prosecutor

                                                             ORDER

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

The petitioner, who is the wife of the detenu, viz., Pandiyan, S/o

Viswanathan, aged 45 years, now confined at Central Prison, Vellore has

come forward with this petition challenging the detention order passed by

the second respondent in proceedings C3/D.O.No.63/2024 dated

18.11.2024.

2. Heard the learned counsel for the petitioner as well as the learned

Additional Public Prosecutor appearing for the respondents.

____________

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

3. Though several grounds are raised in the petition, the learned

counsel for the petitioner submitted that there is an inordinate delay in

passing the order of detention.

4. In the instant case, the detenu was arrested on 12.10.2024 and

thereafter, the detention order came to be passed on 18.11.2024. This fact is

not disputed by the learned Additional Public Prosecutor.

5. In the case of 'Sushanta Kumar Banik Vs. State of Tripura',

reported in '2022 LiveLaw (SC) 813', when there was an inordinate delay

from the date of proposal till passing of the detention order and likewise,

between the date of detention order and the actual arrest, the Hon'ble

Supreme Court had held that the live and proximate link, between the

grounds and the purpose of detention, stands snapped in arresting the

detenu. The relevant observation of the Hon'ble Supreme Court is extracted

hereunder:-

“20. It is manifestly clear from a conspectus of the above decisions of this Court, that the underlying principle is that if

____________

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

there is unreasonable delay between the date of the order of detention & actual arrest of the detenu and in the same manner from the date of the proposal and passing of the order of detention, such delay unless satisfactorily explained throws a considerable doubt on the genuineness of the requisite subjective satisfaction of the detaining authority in passing the detention order and consequently render the detention order bad and invalid because the “live and proximate link” between the grounds of detention and the purpose of detention is snapped in arresting the detenu. A question whether the delay is unreasonable and stands unexplained depends on the facts and circumstances of each case.”

6. Drawing inspiration from the judgment in Sushanta Kumar

Banik's case, a co-ordinate Bench of this Court in the case of 'Gomathi Vs.

Principal Secretary to Government and Others', reported in '2023 SCC

OnLine Mad 6332', had held that when there is an inordinate delay from

the date of arrest/date of proposal till the order of detention, the live and

proximate link between them would also stand snapped and thereby, had

quashed the detention order on this ground.

____________

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

7. In yet another case i.e., in 'Nagaraj Vs. State of Tamil Nadu',

reported in '(2018) 3 MWN (Cri) 428', this Court had held that the delay of

36 days in passing the detention order after the arrest of the detenu would

snap the live and proximate link between the grounds and purpose of

detention. Hence, in view of the unexplained and inordinate delay in

passing the order of detention after the arrest of the detenu, the detention

order in the present case is liable to be quashed.

8. Accordingly, the detention order passed by the second respondent

in proceedings C3/D.O.No.63/2024 dated 18.11.2024 is hereby set aside

and the habeas corpus petition is allowed. The detenu viz., Pandiyan, S/o

Viswanathan, aged 45 years, now confined at Central Prison, Vellore is

directed to be set at liberty forthwith, unless his confinement is required in

connection with any other case.




                     Index : yes/no                             (S.M.S.,J.)        (M.J.R.,J.)
                     Neutral citation : yes/no                           07.01.2025

                     gd


                     ____________



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




                     To

1. The Additional Chief Secretary to Government Home, Prohibition and Excise Department Fort St.George, Chennai

2. The District Collector and District Magistrate Office of the District Collector Tirupathur, Tirupathur District

3. The Superintendent Central Prison, Vellore

4. The Superintendent of Police Tirupathur, Tirupathur District

5. The Inspector of Police Omerabad Police Station Tirupathur, Tirupathur District

6. The Public Prosecutor High Court, Madras

____________

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

S.M.SUBRAMANIAM,J.

AND M.JOTHIRAMAN,J.

gd

07.01.2025

____________

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter