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

S.Arivalagan vs State Of Tamil Nadu
2026 Latest Caselaw 198 Mad

Citation : 2026 Latest Caselaw 198 Mad
Judgement Date : 19 January, 2026

[Cites 4, Cited by 0]

Madras High Court

S.Arivalagan vs State Of Tamil Nadu on 19 January, 2026

Author: G.K. Ilanthiraiyan
Bench: G.K. Ilanthiraiyan
                                                                                       H.C.P.(MD)No.711 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 19.01.2026

                                                        CORAM:

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

                                            H.C.P.(MD)No.711 of 2025

                     S.Arivalagan                                   ... Petitioner/son of the Detenu


                                                             -vs-

                     1.State of Tamil Nadu,
                       Rep. by its Additional Chief Secretary to Government,
                       Home, Prohibition and Excise Department,
                       Fort St. George,
                       Chennai - 600 009.

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

                     3.The Superintendent,
                       Special Prison for Women,
                       Madurai District.

                     4.The Inspector of Police,
                       Sedapatti Police Station,
                       Madurai District.                             ... Respondents


                     ____________
                     Page 1 of 9




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 21/01/2026 11:09:38 am )
                                                                                         H.C.P.(MD)No.711 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.46 of 2025 dated 03.06.2025 and to
                     quash the same and direct the respondents to produce the body or person
                     of the detenu, viz., Jeyarani, aged 52 years, W/o.Late Subbiramani,
                     before this Court and set her at liberty, now detained at Special Prison for
                     Women, Madurai.

                                  For Petitioner        : Mr.A.Thiyagarajan

                                  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 son of the detenu viz., Jeyarani, wife of

Late.Subbiramani, aged about 52 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.46/2025,

dated 03.06.2025, 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.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

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 points have been raised by the learned

counsel for the petitioner, it is stated that the detention order is liable to

be quashed on the ground that the detenu was furnished with illegible

copy of the remand order relied on by the Detaining Authority, more

particularly at Page No.75 of the booklet Volume No.I. Hence, it is

submitted that the detenu was deprived of making effective

representation.

4. On a perusal of the Booklet, it is seen that Page No.75 of

the Booklet, which is the remand order, furnished to the detenu, is

illegible. This furnishing of illegible copy would deprive the detenu of

making effective representation to the authorities against the order of

detention.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

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

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.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

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 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,

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

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 as we find that non-furnishing of legible

copy of the remand order 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 B.C.D.F.G.I.S.S.S.V.No.46/2025, dated

03.06.2025, by the 2nd respondent, is set aside. Consequently, the detenu

viz., Jeyarani, W/o.Late.Subbiramani, aged about 52 years, who is now

detained in Women Special Prison, Madurai, is directed to be released

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

forthwith, unless her presence or custody or detention is required in

connection with any other case.

                                                                    [G.K.I., J.]     [R.P., J.]
                                                                          19.01.2026
                     am
                     NCC :Yes/No
                     Index: Yes/No
                     Internet: Yes/No




                     ____________





https://www.mhc.tn.gov.in/judis             ( Uploaded on: 21/01/2026 11:09:38 am )





                     To

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

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

3.The Superintendent, Special Prison for Women, Madurai District.

4.The Inspector of Police, Sedapatti Police Station, Madurai District.

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 am )

G.K. ILANTHIRAIYAN,J.

AND R. POORNIMA,J.

am

19.01.2026

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 21/01/2026 11:09:38 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