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

Krithika vs The Principal Secretary To Government
2025 Latest Caselaw 1138 Mad

Citation : 2025 Latest Caselaw 1138 Mad
Judgement Date : 5 June, 2025

Madras High Court

Krithika vs The Principal Secretary To Government on 5 June, 2025

Author: M.S.Ramesh
Bench: M.S.Ramesh
                                                                                          HCP.No.241 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 05.06.2025

                                                        CORAM :

                               THE HONOURABLE MR. JUSTICE M.S.RAMESH
                                               AND
                          THE HONOURABLE MR. JUSTICE V.LAKSHMINARAYANAN

                                                H.C.P.No.241 of 2025

                   Krithika                                                                  ... Petitioner

                                                              Vs.

                   1.The Principal Secretary to Government,
                     Home, Prohibition and Excise Department,
                     Secretariat, St.George Fort, Chennai – 600 009.

                   2.The Commissioner of Police,
                     Avadi City, Avadi

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

                   4.The Inspector of Police,
                     EFD-1, Central Crime Branch,
                     Avadi City, Avadi                                                 ... Respondents

                   PRAYER: Petition filed under Article 226 of the Constitution of India to
                   issue a Writ of Habeas Corpus, calling for the records pertaining to the
                   order of detention passed by the 2nd respondent in No.05/BCDFGISSSV/
                   2025 DATED 09.01.2025 against the petitioner's husband Thanika @


                   Page 1 of 7




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 09/06/2025 08:29:25 pm )
                                                                                         HCP.No.241 of 2025

                   Thanikachalam, male, aged about 36 years, son of Palayam, now confined
                   in Central Prison, Vellore, Vellore District and set aside the same and direct
                   the respondents to produce the detenu before this Court and set him at
                   liberty.
                                   For Petitioner                 : Mr.A.Salmankhan

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


                                                            ORDER

M.S.RAMESH, J.

AND V.LAKSHMINARAYANAN, J.

The petitioner herein, who is the wife of the detenu viz. Thanika @

Thanikachalam, aged about 36 years, S/o.Palayam, has come forward with

this petition challenging the detention order passed by the second

respondent dated 09.01.2025 slapped on her husband, branding him 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].

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 pm )

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

Additional Public Prosecutor appearing for respondents.

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

for the petitioner pointed out that the there is no translation of certain

documents which have been placed for passing the remand order. In this

circumstances, learned counsel for petitioner stated that serious prejudice

has been caused to the petitioner for making effective representation.

4. On a perusal of the Booklet, Volume I, it is seen that there is no

translation of certain documents issued by the Registrar, Pallavaram

containing in page Nos.79 to 114. Since a specific stand has been taken

that serious prejudice is caused to the petitioner to make effective

representation, this Court finds that the failure to furnish a proper translated

copy of the documents issued by the Registrar, Pallavaram, vitiates the

Detention Order.

5. 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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 pm )

'(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 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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 pm )

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. 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.

7. Hence, for the aforesaid reasons, the detention order passed by the

second respondent on 09.01.2025 in No.05/BCDFGISSSV/2025, is hereby

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 pm )

Thanika @ Thanikachalam, aged about 36 years, S/o.Palayam, presently

confined in Central Prison, Vellore, is directed to be set at liberty forthwith,

unless his confinement is required in connection with any other case.

                                                                           [M.S.R, J.]          [V.L.N, J.]
                                                                                        05.06.2025
                   kas

                   Index: Yes/No
                   Neutral Citation

                   To

1.The Principal Secretary to Government, Home, Prohibition and Excise Department, Secretariat, St.George Fort, Chennai – 600 009.

2.The Commissioner of Police, Avadi City, Avadi

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

4.The Inspector of Police, EFD-1, Central Crime Branch, Avadi City, Avadi

5.The Public Prosecutor, High Court of Madras, Chennai 600 104.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 pm )

M.S.RAMESH, J.

and V.LAKSHMINARAYANAN, J.

kas

05.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 09/06/2025 08:29:25 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