Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arunkumar vs The Additional Chief Secretary To ...
2025 Latest Caselaw 1074 Mad

Citation : 2025 Latest Caselaw 1074 Mad
Judgement Date : 4 June, 2025

Madras High Court

Arunkumar vs The Additional Chief Secretary To ... on 4 June, 2025

Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
                                                                                       HCP(MD)No.1077 of 2024

                     BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 04.06.2025

                                                        CORAM:

                    THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA
                                          and
                         THE HONOURABLE MS.JUSTICE R.POORNIMA

                                  HABEAS CORPUS PETITION(MD)No.1077 of 2024

                Arunkumar                                                                   ... Petitioner

                                                              vs.

                1. The Additional Chief Secretary to Government,
                State of Tamilnadu,
                Home, Prohibition and Excise Department,
                Fort St.George,
                Chennai-600 009.

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

                3. The Superintendent of Prison,
                Madurai Central Prison,
                Madurai District.                                                           ... Respondents


                          PRAYER: Petition filed under Article 226 of the Constitution of
                India, to issue a Writ of Habeas Corpus, calling for the entire records
                connected with the detention order of the respondent No.2 in
                M.H.S.Confdl.No.135/2024 dated 31.07.2024 and quash the same and
                direct the respondents to produce the body or person of the detenu by


                Page No.1 of 8

https://www.mhc.tn.gov.in/judis              ( Uploaded on: 06/06/2025 02:42:36 pm )
                                                                                         HCP(MD)No.1077 of 2024

                name Arunkumar, son of Ranjith, aged about 27 years, detained as
                ''Goonda'' at Madurai Central Prison, now confining at Madurai Central
                Prison before this Court and set him at liberty forthwith.


                          For Petitioner  : Mr.Dr.R.Alagumani
                          For Respondents : Mr.A.Thiruvadi Kumar
                                                Additional Public Prosecutor


                                               ORDER

[Order of the Court was made by A.D.JAGADISH CHANDIRA, J.]

The petitioner is the detenu viz., Arunkumar, son of Ranjith,

aged about 27 years. The detenu has been detained by the second

respondent by his order in M.H.S.Confdl.No.135/2024 dated 31.07.2024,

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.

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.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

3. Though several grounds have been raised in the habeas

corpus petition, learned counsel for the petitioner submitted that the

translated copy of the documents relied on by the Detaining Authority at

Page Nos.77 to 89 of the Booklet(Volume-I), in vernacular language, has

not been furnished to the detenu. It is, therefore, stated that the detenu

is deprived of his valuable right to make an effective representation.

4. On a perusal of the Booklet, this Court finds that the

translated copy of the documents relied on by the Detaining Authority at

Page Nos.77 to 89 of the Booklet(Volume-I),, in vernacular language, has

not been furnished to the detenu. Therefore, we are of the view that the

non-furnishing of translated copy of the said documents in the

vernacular language would deprive the detenu of his valuable right to

make an effective representation. It is in the said circumstances, this

Court finds that the impugned detention order passed by the Detaining

Authority is vitiated.

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

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:

''6. The short question that falls for our consideration is whether failure to supply the Tamil version of the order of remand passed in English, a language not known to the detenue, would vitiate her further detention.

...

...

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

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.''

6. We find that the above cited Powanammal's case applies in

all force to the case on hand as we find that non-furnishing of translated

copy of the documents relied on by the Detaining Authority at Page Nos.

77 to 89 of the Booklet(Volume-I), in vernacular language, to the detenu,

has impaired his constitutional right to make an effective representation

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

against the impugned preventive detention order. To be noted, this

constitutional right is ingrained in the form of a safeguard in 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 M.H.S.Confdl.No.135/2024 dated 31.07.2024,

passed by the second respondent is set aside. The detenu viz.,

Arunkumar, son of Ranjith, aged about 27 years, is directed to be

released forthwith, unless his detention is required in connection with

any other case.

                                                          [A.D.J.C., J.]      [R.P., J.]
                                                                     04.06.2025
                Index            : Yes / No
                Neutral Citation : Yes / No
                bala

                To:

1. The Additional Chief Secretary to Government, State of Tamilnadu, Home, Prohibition and Excise Department, Fort St.George, Chennai-600 009.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

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

3. The Superintendent of Prison, Madurai Central Prison, Madurai District.

4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

A.D.JAGADISH CHANDIRA, J.

AND R.POORNIMA, J.

bala

ORDER MADE IN

DATED : 04.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/06/2025 02:42:36 pm )

 
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