Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Kala vs The State Of Tamil Nadu
2026 Latest Caselaw 18 Mad

Citation : 2026 Latest Caselaw 18 Mad
Judgement Date : 6 January, 2026

[Cites 4, Cited by 0]

Madras High Court

M.Kala vs The State Of Tamil Nadu on 6 January, 2026

Author: G.K. Ilanthiraiyan
Bench: G.K. Ilanthiraiyan
                                                                                       H.C.P.(MD)No.1053 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 06.01.2026

                                                        CORAM:

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

                                           H.C.P.(MD)No.1053 of 2025


                     M.Kala                                                      ... Petitioner/
                                                                          Mother of the Detenu

                                                             -vs-


                     1.The State of Tamil Nadu,
                       Rep. by the Additional Chief Secretary to Government,
                       Home, Prohibition and Excise Department,
                       Chennai - 600 009.

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

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




                     ____________
                     Page 1 of 8




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 06/01/2026 07:19:28 pm )
                                                                                         H.C.P.(MD)No.1053 of 2025




                     PRAYER: Petition filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Habeas Corpus, calling for the records relating
                     to the Detention order passed by the second respondent in detention
                     order No.B.C.D.F.G.I.S.S.S.V.No.39/2025, dated 03.05.2025 and quash
                     the same and direct the respondents to produce the body or detenu
                     namely Kannan, S/o.Manickam, aged about 22 years (now detained at
                     Central Prison, Madurai) before this Court and set him at liberty.

                                  For Petitioner        : Mr.K.Ramar

                                  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 mother of the detenu viz., Kannan, son

of Manickam, aged about 22 years. The detenu has been detained by the

second respondent by her order in B.C.D.F.G.I.S.S.S.V.No.39 of 2025,

dated 03.05.2025 holding him to be a "Sexual Offender", as

contemplated under Section 2(ggg) of Tamil Nadu Act 14 of 1982. The

said order is under challenge in this habeas corpus petition.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 pm )

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. Though several grounds have been raised in the habeas

corpus petition, learned counsel for the petitioner submitted that the

petitioner was not served with translated copy of the remand report,

which is annexed in Page Nos.77 to 83 of the booklet Volume No.I and

also he was not furnished with translated copy of the remand extension

request made by the investigating officer, which is annexed in Page No.

85 of the booklet Volume No.I. Further, Page No.81 of the booklet

Volume No.I endorsement made by the Judicial Officer is not legibe. 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.

4. 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: 06/01/2026 07:19:28 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:

''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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 pm )

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 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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 pm )

any other case. The appeal is accordingly allowed.''

5. 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 remand report and other 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.

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

detention order passed in B.C.D.F.G.I.S.S.S.V.No.39 of 2025, dated

03.05.2025, by the 2nd respondent, is set aside. Consequently, the detenu

viz., Kannan, S/o.Manickam, aged about 22 years, who is now detained

in Central Prison, Madurai, is directed to be released forthwith, unless

his presence or custody or detention is required in connection with any

other case.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 pm )

7. It is also made clear that if any bail application filed by

the detenu, the trial Court is directed to dispose of the bail application on

its own merits and in accordance with law, without influencing any of the

observation made by this Court.

                                                                     [G.K.I., J.]             [R.P., J.]
                                                                               06.01.2026
                     am
                     NCC :Yes/No
                     Index: Yes/No
                     Internet: Yes/No

                     To

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

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

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

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 pm )

G.K. ILANTHIRAIYAN,J.

AND R. POORNIMA,J.

am

06.01.2026

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/01/2026 07:19:28 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 : MAIMS

 
 
Latestlaws Newsletter