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

Gayathri vs The State Of Tamilnadu
2025 Latest Caselaw 5492 Mad

Citation : 2025 Latest Caselaw 5492 Mad
Judgement Date : 30 June, 2025

Madras High Court

Gayathri vs The State Of Tamilnadu on 30 June, 2025

Author: M.S.Ramesh
Bench: M.S. Ramesh
                                                                                       H.C.P.No.911 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 30.06.2025

                                                        CORAM :

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

                                                 H.C.P.No.911 of 2025

                     Gayathri                                                           ... Petitioner

                                                              Vs.

                     1.The State of Tamilnadu
                     Represented by its Secretary
                     Home, Prohibition and Excise Department,
                     Secretariat, Chennai-600 009.

                     2.The District Collector and District Magistrate
                     Mayiladuthurai District
                     Mayiladuthurai

                     3.The Superintendent of Police
                     Mayiladuthurai District
                     Mayiladuthurai

                     4.The Superintendent
                     Central Prison
                     Cuddalore
                     Cuddalore District

                     5.The Inspector of Police
                     Perambur Police Station
                     Tharangambadi Taluk
                     Mayiladuthurai District                                           ... Respondents


                     Page 1 of 8


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 02/07/2025 01:33:28 pm )
                                                                                             H.C.P.No.911 of 2025

                     Prayer: Habeas Corpus Petition filed under Article 226 of the
                     Constitution of India, praying for the issuance of Writ of Habeas Corpus,
                     to call for the records made in C.O.C.No.10/2025 dated 10.03.2025 on
                     the file of second respondent herein and quash the same as illegal and
                     direct the respondents to produce the detenu Rajkumar, Son of Radha, 34
                     years, now confined at Central Prison, Cuddalore before this Court and
                     set him at liberty.
                                        For Petitioner                 : Mr.R.Sankarasubbu

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

                                                                ORDER

M.S.RAMESH, J.

and V.LAKSHMINARAYANAN, J.

The petitioner, who is the wife of the detenu viz., Rajkumar, Male,

aged about 34 years, S/o.Radha, confined at Central prison, Cuddalore,

has come forward with this petition challenging the detention order

passed by the second respondent dated 10.03.2025 slapped on her

husband, branding him as "Goonda" under the Tamil Nadu Prevention of

Dangerous Activities of Bootleggers, Drug Offenders, Forest Offenders,

Goondas, Immoral Traffic Offenders, Sand Offenders, Slum Grabbers

and Video Pirates Act, 1982 [Tamil Nadu Act 14 of 1982].

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

2. Heard the learned counsel for the petitioner and the learned

Additional Public Prosecutor appearing for the respondents.

3. Though several grounds have been raised by the learned counsel

for the petitioner, the detention order is liable to be quashed on the sole

ground that the subjective satisfaction of the Detaining Authority

regarding the possibility of the detenu coming out on bail by relying

upon the bail order granted to the accused in a similar case, suffers from

non-application of mind.

4. On a perusal, it is seen that in paragraph 4 of the Grounds of

Detention, the Detaining Authority has stated that there is a possibility of

the detenu coming out on bail in the ground case since in a similar case

i.e. in C.M.P.No.570 of 2021, bail was granted to the accused therein.

On a perusal of the said order, in page No.66 of the Booklet in Volume II,

this Court finds that the said order relates to release of the accused on

bail u/s.167[2] of Cr.P.C. and the bail was granted to the accused therein

since he had been in prison for 90 days and not on merits. Therefore, it

is not a similar case and the subjective satisfaction of the Detaining

Authority, regarding the possibility of the detenu coming out on bail

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

suffers from non-application of mind, which vitiates the detention order.

Hence, on this ground, the detention order is liable to be quashed.

5. The Hon'ble Supreme Court, in the case of 'Rekha Vs. State of

Tamil Nadu through Secretary to Government and another' reported in

'2011 [5] SCC 244', has dealt with a situation where the Detention Order

is passed without an application of mind. In case, any of the reasons

stated in the order of detention is non-existent or a material information

is wrongly assumed, that will vitiate the Detention Order. When the

subjective satisfaction was irrational or there was non-application of

mind, the Hon'ble Supreme Court held that the order of detention is

liable to be quashed. It is relevant to extract paragraph Nos.10 and 11 of

the said judgment of the Hon'ble Supreme Court:-

“10.In our opinion, if details are given by the respondent authority about the alleged bail orders in similar cases mentioning the date of the orders, the bail application number, whether the bail order was passed in respect of the co-accused in the same case, and whether the case of the co-accused was on the same footing as the case of the petitioner, then, of course, it could be argued that there is likelihood of the accused being released on bail, because it is

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

the normal practice of most courts that if a co- accused has been granted bail and his case is on the same footing as that of the petitioner, then the petitioner is ordinarily granted bail. However, the respondent authority should have given details about the alleged bail order in similar cases, which has not been done in the present case. A mere ipse dixit statement in the grounds of detention cannot sustain the detention order and has to be ignored.

11.In our opinion, the detention order in question only contains ipse dixit regarding the alleged imminent possibility of the accused coming out on bail and there was no reliable material to this effect. Hence, the detention order in question cannot be sustained.”

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. Accordingly, the detention order passed by the second

respondent, in C.O.C.No.10/2025, dated 10.03.2025, is hereby set aside

and the Habeas Corpus Petition is allowed. The detenu viz., Rajkumar,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

aged about 34 years, S/o.Radha, confined at Central Prison, Cuddalore, is

directed to be set at liberty forthwith unless he is required in connection

with any other case.

                                                                  [M.S.R, J.]                       [V.L.N, J.]
                                                                                       30.06.2025
                     kas

                     Index: Yes/No
                     Speaking/Non-speaking
                     Neutral Citation

                     To

                     1.The Secretary

Home, Prohibition and Excise Department, Secretariat, Chennai-600 009.

2.The District Collector and District Magistrate Mayiladuthurai District Mayiladuthurai

3.The Superintendent of Police Mayiladuthurai District Mayiladuthurai

4.The Superintendent Central Prison Cuddalore Cuddalore District

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

5.The Inspector of Police Perambur Police Station Tharangambadi Taluk Mayiladuthurai District

6.The Public Prosecutor High Court of Madras Chennai 600 104

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 pm )

M.S.RAMESH, J.

and V.LAKSHMINARAYANAN, J.

kas

30.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/07/2025 01:33:28 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