Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subbulakshmi vs The Principal Secretary To Government
2025 Latest Caselaw 5337 Mad

Citation : 2025 Latest Caselaw 5337 Mad
Judgement Date : 25 June, 2025

Madras High Court

Subbulakshmi vs The Principal Secretary To Government on 25 June, 2025

Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
                                                                                     H.C.P.(MD) No.1375 of 2024


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 25.06.2025

                                                         CORAM:

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

                                           H.C.P.(MD) No.1375 of 2024
                 Subbulakshmi                                                             ... Petitioner

                                                              -vs-

                 1. The Principal Secretary to Government,
                   Home, Prohibition and Excise (xiv) Department,
                   Secretariat, Chennai-600 009.

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

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

                 4. The Superintendent of Prison,
                 District Jail,
                 Dindigul.                                                                ... Respondents


                 PRAYER: Petition filed under Article 226 of the Constitution of India, to issue a

                 writ of habeas corpus calling for the records pursuant to the proceedings of the 2nd


                 ____________
                 Page 1 of 8




https://www.mhc.tn.gov.in/judis            ( Uploaded on: 02/07/2025 03:59:42 pm )
                                                                                             H.C.P.(MD) No.1375 of 2024


                 respondent in Detention Order in 91/2024, dated 19.09.2024 quash the same and

                 consequently, direct the respondents to produce the detenu namely Tirupathi, Son

                 of Duraipandi, aged 38 years who is now detained in District Jail, Dindigul before

                 this Court and set him at liberty forthwith.



                                  For Petitioner        : Mr.R. Senthil kumar

                                  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., Tirupathi, Son of Duraipandi, aged

38 years. The detenu has been detained by the second respondent by his order in

Detention Order No.91/2024, dated 19.09.2024 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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 pm )

the learned Additional Public Prosecutor appearing for the respondents. We have

also perused the records produced by the Detaining Authority.

3. Though several points have been raised by the learned counsel for

the petitioner, it is stated that the detention order is liable to be quashed on the

ground that the detenu was furnished with illegible copy of Page No.52 of the

Volume No.2 of the booklet. Hence, it is submitted that the detenu was deprived

of making effective representation.

4. On a perusal of the Booklet, it is seen that Page No.52 of the

Volume No.2 of the booklet, furnished to the detenu, is illegible. This furnishing

of illegible copy and improper translation of the vital document would deprive

the detenu of making effective representation to the authorities against the order

of detention.

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 discussing the

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 pm )

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:

''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 has to be supported by prejudice caused to him in making an effective representation. What applies to a document would

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 pm )

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 nonsupply 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 legible copy of the

document relied on by the Detaining Authority at Page No.52 of the Volume No.2

of the booklet. This furnishing of illegible copy to the detenu, has 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.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 pm )

7. In the result, the Habeas Corpus Petition is allowed and the order

of detention in Detention Order No.91/2024, dated 19.09.2024, passed by the

second respondent is set aside. The detenu, viz., Tirupathi, Son of Duraipandi,

aged 38 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.]
                                                                                         25.06.2025

                 NCC      : Yes / No
                 Index : Yes / No
                 Internet : Yes / No

                 trp




                 ____________





https://www.mhc.tn.gov.in/judis                ( Uploaded on: 02/07/2025 03:59:42 pm )



                 To

1.The Principal Secretary to Government, Home, Prohibition and Excise (xiv) Department, Secretariat, Chennai-600 009.

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

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

4.The Superintendent of Prison, District Jail, Dindigul

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 pm )

A.D.JAGADISH CHANDIRA, J.

AND R.POORNIMA , J.

trp

25.06.2025

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 03:59:42 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