Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chinnasamy vs State Of Tamil Nadu
2025 Latest Caselaw 1197 Mad

Citation : 2025 Latest Caselaw 1197 Mad
Judgement Date : 9 June, 2025

Madras High Court

Chinnasamy vs State Of Tamil Nadu on 9 June, 2025

Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
                                                                                      HCP(MD)No.180 of 2025

                     BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 09.06.2025

                                                       CORAM:

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

                                  HABEAS CORPUS PETITION(MD)No.180 of 2025

                Chinnasamy                                                                ... Petitioner

                                                             vs.
                1. State of Tamil Nadu,
                Rep by its,
                The Additional Chief Secretary to Government,
                Home, Prohibition and Excise Department,
                Secretariat,
                Chennai-600 009.

                2. The District Collector and District Magistrate,
                Theni District, Theni

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


                          PRAYER: Petition filed under Article 226 of the Constitution of
                India, to issue a Writ of Habeas Corpus, calling for the records connected
                with the detention order passed in Detention order No.47/2024 dated
                05.08.2024 on the file of the second respondent herein and quash the
                same and direct the respondents to produce the detenu or body of the
                detenu namely Chinnasamy, aged about 62 years, S/o,Karuppathevar,

                Page No.1 of 8


https://www.mhc.tn.gov.in/judis             ( Uploaded on: 11/06/2025 02:27:06 pm )
                                                                                        HCP(MD)No.180 of 2025

                now detained at the Central Prison, Madurai before this Court and set
                him at liberty forthwith


                          For Petitioner  : Mr.N.Pragalathan
                          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., Chinnasamy,,

S/o,Karuppathevar,aged about 62 years . The detenu has been detained

by the second respondent by his order in Detention order No.47/2024

dated 05.08.2024, holding him to be a " Drug Offender ", as contemplated

under Section 2(e) 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: 11/06/2025 02:27:06 pm )

3. Though several grounds have been raised in the Habeas

Corpus Petition, learned counsel for the petitioner submitted that the

Detaining Authority, while detaining the detenu, has relied on the

remand order, but the same 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

remand order relied on by the Detaining Authority has not been

furnished to the detenu. Therefore, we are of the view that the non-

furnishing of the said document 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: 11/06/2025 02:27:06 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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 11/06/2025 02:27:06 pm )

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 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 the

remand order relied on by the Detaining Authority to the detenu, has

https://www.mhc.tn.gov.in/judis ( Uploaded on: 11/06/2025 02:27:06 pm )

impaired his constitutional right to make an effective representation

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 Detention order No.47/2024 dated 05.08.2024,

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

S/o,Karuppathevar,aged about 62 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.]
                                                                     09.06.2025
                Index            : Yes / No
                Neutral Citation : Yes / No
                aav







https://www.mhc.tn.gov.in/judis               ( Uploaded on: 11/06/2025 02:27:06 pm )


                To:

1. The Additional Chief Secretary to Government, Home, Prohibition and Excise Department, Secretariat, Chennai-600 009.

2. The District Collector and District Magistrate, Theni District, Theni

3. The Superintendent, Central Prison, Madurai.

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 11/06/2025 02:27:06 pm )

A.D.JAGADISH CHANDIRA, J.

AND R.POORNIMA, J.

aav

ORDER MADE IN

DATED : 09.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 11/06/2025 02:27:06 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter