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

Tamilselvi vs The Additional
2025 Latest Caselaw 4916 Mad

Citation : 2025 Latest Caselaw 4916 Mad
Judgement Date : 16 June, 2025

Madras High Court

Tamilselvi vs The Additional on 16 June, 2025

Author: M.S.Ramesh
Bench: M.S. Ramesh
                                                                                            HCP.No.177 of 2025

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 16.06.2025

                                                           CORAM :

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

                                                  H.C.P.No.177 of 2025
                     TAMILSELVI

                                                                          Petitioner(s) /wife of the detenue


                                                                 Vs

                     1. The Additional
                     Chief Secretary To Government,
                     Home Prohibition And Excise
                     Department, Fort St George, Madras -
                     600 009.

                     2.The Commissioner Of Police,
                     Greater Chennai, Vepery, Chennai.

                     3.The Superintendent Of Prison,
                     Central Prison, Puzhal, Chennai.

                     4.The Inspector Of Police,
                     All Women Police Station,
                     Koyambedu, Chennai - 600 107.

                                                                            Respondent(s)




                     Page 1 of 8




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 20/06/2025 03:00:32 pm )
                                                                                             HCP.No.177 of 2025

                     PRAYER: Petition filed under Article 226 of the Constitution of India to
                     issue a writ of Habeas Corpus, to call for the records of the Detention Order
                     in Memo No.09/BCDFGISSSV/2025 DATED 07.01.2025, passed by the
                     2nd Respondent under Section 3 (2) of T.N.ACT 14/1982, set aside the
                     same and direct the respondents to produce the detenue Thiru Velmurugan,
                     s/o.Ponnusamy, confined at Central Prison, Puzhal, Chennai, before this
                     Court and set him at Liberty.



                                       For Petitioner                  : Mr.R.Loganathan


                                       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, Velmurugan,

s/o.Ponnusamy, confined at Central Prison, Puzhal, Chennai, has come

forward with this petition challenging the detention order passed by the

second respondent dated 07.01.2025 issued against her husband, branding

https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/06/2025 03:00:32 pm )

him as "Sexual Offender" 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. Heard the learned counsel for the petitioner, as well as the learned

Additional Public Prosecutor appearing for the respondents.

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 07.12.2024 and

thereafter, the detention order came to be passed on 07.01.2025. 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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/06/2025 03:00:32 pm )

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 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.”

https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/06/2025 03:00:32 pm )

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.

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

on 07.01.2025 in Memo No.09/BCDFGISSSV/2025, is hereby set aside and

https://www.mhc.tn.gov.in/judis ( Uploaded on: 20/06/2025 03:00:32 pm )

the Habeas Corpus Petition is allowed. The detenu viz., Velmurugan,

s/o.Ponnusamy, confined at Central Prison, Puzhal, Chennai, 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]
                                                                                      16.06.2025
                     Index: Yes/No
                     Speaking/Non-speaking order
                     Internet: Yes/No
                     Neutral Citation: Yes/No
                     Anu


                     To

                     1. The Additional
                     Chief Secretary To Government,
                     Home Prohibition And Excise
                     Department, Fort St George, Madras -
                     600 009.

                     2.The Commissioner Of Police,
                     Greater Chennai, Vepery, Chennai.

                     3.The Superintendent Of Prison,
                     Central Prison, Puzhal, Chennai.

                     4.The Inspector Of Police,
                     All Women Police Station,
                     Koyambedu, Chennai - 600 107.


                     5.The Joint Secretary,





https://www.mhc.tn.gov.in/judis               ( Uploaded on: 20/06/2025 03:00:32 pm )


                     Law and Order Department,
                     Secretariat, Chennai

                     6.The Public Prosecutor,
                       High Court, Madras.




                                                                                      M.S.RAMESH, J.






https://www.mhc.tn.gov.in/judis             ( Uploaded on: 20/06/2025 03:00:32 pm )


                                                                                  and
                                                                V. LAKSHMINARAYANAN, J.
                                                                                  Anu









                                                                                       16.06.2025









https://www.mhc.tn.gov.in/judis    ( Uploaded on: 20/06/2025 03:00:32 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