Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mugesh vs The State Of Tamil Nadu
2026 Latest Caselaw 834 Mad

Citation : 2026 Latest Caselaw 834 Mad
Judgement Date : 26 February, 2026

[Cites 4, Cited by 0]

Madras High Court

Mugesh vs The State Of Tamil Nadu on 26 February, 2026

Author: G.K. Ilanthiraiyan
Bench: G.K. Ilanthiraiyan
                                                                                       H.C.P.(MD)No.1326 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 26.02.2026

                                                        CORAM:

                           THE HONOURABLE MR JUSTICE G.K. ILANTHIRAIYAN
                                              AND
                              THE HONOURABLE MS.JUSTICE R. POORNIMA

                                           H.C.P.(MD) No.1326 of 2025

                     Mugesh                                                        ... Petitioner / Detenu

                                                             -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,
                       Tiruchirappalli District.

                     3.The Superintendent of Prison,
                       Tiruchirappalli Central Prison,
                       Tiruchirappalli.                                                    ... Respondents

                     PRAYER: Petition filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Habeas Corpus, to call for the entire records
                     connected with the detention order of the Respondent No.2 in Cr.M.P.No.
                     69/2025, dated 13.08.2025 and quash the same and direct the

                     ____________
                     Page 1 of 8




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 03/03/2026 11:31:25 am )
                                                                                            H.C.P.(MD)No.1326 of 2025


                     respondents to produce the body or person of the detenu by name
                     Mugesh, son of Prakash, aged about 51 years, now detained as ''Drug
                     Offender'' at Trichy Central Prison before this Court and set him at liberty
                     forthwith.

                                     For Petitioner        : Mr.S.Ramesh Kumar

                                     For Respondents       : Mr.T.Senthil Kumar
                                                             Additional Public Prosecutor

                                                             ORDER

(Order of the Court was made by G.K. ILANTHIRAIYAN,J.)

The petitioner is the detenu, who has been detained by the second

respondent by her order in Cr.M.P.No.69/2025, dated 13.08.2025 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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 am )

Authority.

3. The learned Additional Public Prosecutor submitted that

the detention order was passed on 13.08.2025, however, the same was

sent to the Government only on 19.08.2025 for its approval.

4. Though several grounds have been raised in the habeas

corpus petition, learned counsel for the petitioner submitted that the

detenu was not served with translated copy of the documents, which are

annexed in Page Nos.7, 8 and 11 of the booklet Volume No.I. It is,

therefore, stated that the detenu is deprived of his valuable right to make

an effective representation to the authorities concerned to reconsider the

detention order.

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 safeguards embodied in Article 22(5) of the

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 am )

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:

''6. The short question that falls for our consideration is whether failure to supply the Tamil version of the order of remand passed in English, a language not known to the detenue, would vitiate her further detention.

...

...

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 am )

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 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.''

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 am )

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 documents 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.

7. In fine, the Habeas Corpus Petition is allowed. The

detention order passed in Cr.M.P.No.69/2025, dated 13.08.2025, by the

2nd respondent, is set aside. Consequently, the detenu viz., Mugesh, son

of Prakash, aged about 51 years, who is now detained in Central Prison,

Trichy, is directed to be released forthwith, unless his presence or

custody or detention is required in connection with any other case.

                                                                    [G.K.I., J.]             [R.P., J.]
                                                                              26.02.2026
                     Indu
                     NCC :Yes/No
                     Index : Yes/No
                     Internet: Yes/No

                     ____________





https://www.mhc.tn.gov.in/judis             ( Uploaded on: 03/03/2026 11:31:25 am )




                     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, Tiruchirappalli District.

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

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 am )

G.K. ILANTHIRAIYAN,J.

AND R. POORNIMA,J.

Indu

26.02.2026

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 03/03/2026 11:31:25 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter