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

Selvam vs The State Of Tamil Nadu
2025 Latest Caselaw 7206 Mad

Citation : 2025 Latest Caselaw 7206 Mad
Judgement Date : 18 September, 2025

Madras High Court

Selvam vs The State Of Tamil Nadu on 18 September, 2025

Bench: C.V.Karthikeyan, R.Vijayakumar
                                                                                       H.C.P(MD)No.557 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 18.09.2025

                                                        CORAM:

                              THE HONOURABLE Mr.JUSTICE C.V.KARTHIKEYAN
                                                 and
                                THE HON'BLE Mr.JUSTICE R.VIJAYAKUMAR

                                           H.C.P.(MD) No.557 of 2025

                     Selvam                                                             ... Petitioner

                                                              Vs

                     1. The State of Tamil Nadu, Rep By,
                        The Additional Chief Secretary to the Government,
                        Home, Prohibition and Excise Department,
                        Secretariat,
                        Chennai - 9.

                     2. The District Collector and District Magistrate,
                        O/o.The District Collector and District Magistrate,
                        Theni District.

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

                     PRAYER: Petition filed under Article 226 of the Constitution of India,
                     to issue a Writ of Habeas Corpus, to call for the entire records, connected
                     with the detention order of the Respondent No.2 in Detention Order No.
                     04/2025 dated 08.02.2025 and quash the same and direct the respondents
                     to produce the body or person of the detenu by name Selvam,
                     S/o.Chinnasamy, aged about 42 years, now detained as “Drug Offender”

                     1/8


https://www.mhc.tn.gov.in/judis              ( Uploaded on: 22/09/2025 05:36:01 pm )
                                                                                           H.C.P(MD)No.557 of 2025


                     at Madurai Central Prison before this Court and set him at liberty
                     forthwith.


                                            For Petitioner         : Dr.R.Alagumani
                                            For Respondents : Mr.A.Thiruvadikumar
                                                                     Additional Public Prosecutor




                                                            ORDER

(Order of the Court was made by C.V.KARTHIKEYAN,J.)

The petitioner is the detenu viz., Selvam, S/o.Chinnasamy,

aged about 42 years. The detenu has been detained by the second

respondent by Detention Order in Detention Order No.04/2025 dated

08.02.2025 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: 22/09/2025 05:36:01 pm )

3. Though several grounds have been raised in the Habeas

Corpus Petition, the learned counsel for the petitioner focused mainly on

the ground that the detenu has not been furnished with a translated copy

of the 'Forensic Report' relied on by the Detaining Authority, more

particularly at Page Nos.111 and 112 of the booklet Volume-I in the

vernacular language, though the detenu sought for Tamil version by

giving representation, dated 06.05.2025. Hence, it is submitted that the

detenu was deprived of making effective representation.

4. On a perusal of the Booklet-Volume-I, it is seen that Page

Nos.111 and 112 and of the Booklet Volume-I, which is the Forensic

Report furnished to the detenu is in English version. Though the detenu

has given a representation dated 06.05.2025 sought Tamil Version of

Forensic Report and the same has not been furnished in the vernacular

language. This non-furnishing of Tamil Version 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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/09/2025 05:36:01 pm )

Tamil Nadu, reported in (1999) 2 SCC 413, wherein the Apex Court,

after 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:

''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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/09/2025 05:36:01 pm )

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 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. The non-furnishing of Tamil Version of

Forensic Report 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: 22/09/2025 05:36:01 pm )

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

the order of detention in Detention Order No.04/2025 dated 08.02.2025

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

S/o.Chinnasamy, aged about 42 years, is directed to be released forthwith

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

                                                                  (C.V.K., J.)     (R.V., J.)
                                                                           18.09.2025
                     Index    : Yes / No
                     NCC      : Yes / No
                     Internet : Yes
                     vsm







https://www.mhc.tn.gov.in/judis              ( Uploaded on: 22/09/2025 05:36:01 pm )




                     To

1. The Additional Chief Secretary to the Government, Home, Prohibition and Excise Department, Secretariat, Chennai - 9.

2. The District Collector and District Magistrate, O/o.The District Collector and District Magistrate, Theni District.

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

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

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/09/2025 05:36:01 pm )

C.V.KARTHIKEYAN, J.

and R.VIJAYAKUMAR, J.

vsm

ORDER MADE IN

18.09.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 22/09/2025 05:36:01 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter