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

Anjanadevi vs The Secretary To Government
2025 Latest Caselaw 7336 Mad

Citation : 2025 Latest Caselaw 7336 Mad
Judgement Date : 22 September, 2025

Madras High Court

Anjanadevi vs The Secretary To Government on 22 September, 2025

Author: J.Nisha Banu
Bench: J. Nisha Banu
                                                                                             H.C.P.No.1016 of 2025

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                             DATED: 22-09-2025
                                                 CORAM:
                                  THE HONOURABLE MRS. JUSTICE J. NISHA BANU
                                                   AND
                                    THE HONOURABLE MR. JUSTICE S. SOUNTHAR

                                               H.C.P.No.1016 of 2025

                     Anjanadevi,
                     W/o Marimuthu                                           ..Petitioner

                                                               Vs.

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

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

                     3. The Superintendent of Police,
                        Coimbatore, Coimbatore District.

                     4. The Superintendent,
                        Central Prison,
                        Coimbatore.

                     5. The State rep. by
                        The Inspector of Police,
                        Karumathampatty Police Station,
                        Coimbatore District.                                            ... Respondents

                     PRAYER: The Habeas Corpus Petition is filed under Article 226 of the
                     Constitution of India for the issuance of a Writ of Habeas Corpus, to call
                     for the records in connection with the order of detention passed by the
                     2nd respondent dated 01.05.2025 in Cr.M.P.No.20/G/2025 against the

                     Page 1 of 6



https://www.mhc.tn.gov.in/judis               ( Uploaded on: 26/09/2025 11:42:31 am )
                                                                                             H.C.P.No.1016 of 2025

                     petitioner's husband S.Marimuthu, M/31 years, Son of Jayaraman, who is
                     confined at Central Prison, Coimbatore and set aside the same and
                     consequently direct the respondents to produce the detenu before this
                     court and set him at liberty.


                                  For Petitioner     : Mr.A.Saranraj

                                  For Respondents : Mr.A.Gokulakrishnan
                                                   Additional Public Prosecutor

                                                               ORDER

J.Nisha Banu,J.

and S.Sounthar,J

The petitioner is the wife of the detenu, viz., S.Marimuthu, Son of

Jayaraman, aged about 31 years, who is confined at Central Prison,

Coimbatore, has come forward with this petition challenging the

detention order passed by the second respondent in Memo

Cr.M.P.No.20/G/2025 dated 01.05.2025 branding him as "Goonda"

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] read

with the order issued by the Government in G.O.(D).No.108, Home

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/09/2025 11:42:31 am )

Prohibition and Excise (XVI) Department dated 11.04.2025 under section

3(2) of the aforesaid Act.

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.

3. Learned counsel for the petitioner would state that though the

detenue was arrested on 24.03.2025,the detention order was passed only

on 01.05.2025. Hence, there is a delay in passing the order of detention.

Therefore, the detention order is liable to be quashed.

4. Learned Additional Public Prosecutor would also fairly submits

that there is a delay in passing the detention order.

5. We have gone through the entire materials placed on record. As

seen from the grounds of detention, it is clear that though the detenue was

arrested on 24.03.2025, the order of detention came to be passed only on

01.05.2025. There is no satisfactory explanation offered by the Detaining

Authority for the delay in passing the order of detention. Hence, the

impugned order of detention is liable to be set aside.

6. Further, the issue involved in this petition is squarely covered by

the ratio laid down by the decision of the Hon'ble Supreme Court in the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/09/2025 11:42:31 am )

case of Sushanta Kumar Banik Vs. State of Tripura', reported in '2022

LiveLaw (SC) 813. The relevant portion of the said judgment 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.” Therefore, following the aforesaid judgment of the Hon'ble Supreme

Court, the impugned order passed by the 2nd respondent is liable to be set

aside.

7. Accordingly, the Habeas Corpus Petition is allowed and the

detention order passed by the second respondent in

Cr.M.P.No.20/G/2025 dated 01.05.2025 is hereby set aside. The detenu,

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/09/2025 11:42:31 am )

viz.,Marimuthu, Son of Jayaraman, aged about 31 years, who is now

confined in the Central Prison, Coimbtore is hereby directed to be set at

liberty forthwith unless his presence is required in connection with any

other case.

(J.NISHA BANU J.) (S.SOUNTHAR J.) 22.09.2025 vsi

To

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

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

3. The Superintendent of Police, Coimbatore, Coimbatore District.

4. The Superintendent, Central Prison, Coimbatore.

5. The Inspector of Police, Karumathampatty Police Station, Coimbatore District.

6. The Public Prosecutor, High Court, Madras

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/09/2025 11:42:31 am )

J. NISHA BANU, J.

and S. SOUNTHAR, J.

vsi

22-09-2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/09/2025 11:42:31 am )

 
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