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

Mariammal vs State Of Tamil Nadu Rep. By
2026 Latest Caselaw 306 Mad

Citation : 2026 Latest Caselaw 306 Mad
Judgement Date : 21 January, 2026

[Cites 4, Cited by 0]

Madras High Court

Mariammal vs State Of Tamil Nadu Rep. By on 21 January, 2026

Author: G.K. Ilanthiraiyan
Bench: G.K. Ilanthiraiyan
                                                                                       H.C.P.(MD)No.923 of 2025


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED : 21.01.2026

                                                        CORAM:

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

                                            H.C.P.(MD)No.923 of 2025

                     Mariammal                                                              ... Petitioner

                                                             -vs-

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

                     2.The District Collector and District Magistrate,
                       Ramanathapuram District

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

                     PRAYER: Petition filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Habeas Corpus, calling for the records of the
                     second respondent in Detention order in No.27/D.O/2025 dated
                     18.06.2025 and quash the same as illegal and consequently direct the
                     respondents to produce the body or person of the detenu namely Vijay,

                     ____________
                     Page 1 of 8




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/01/2026 02:49:06 pm )
                                                                                         H.C.P.(MD)No.923 of 2025


                     son of Kanagaraj aged about 35 years who is now detained in Central
                     Prison, Madurai and set him at liberty forthwith.

                                  For Petitioner        : Mr.J.Vijayaraja

                                  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., Vijay, son of

Kanagaraj aged about 35 years. The detenu has been detained by the

second respondent by his order in No.27/D.O/2025 dated 18.06.2025

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.

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: 23/01/2026 02:49:06 pm )

3. The learned counsel appearing for the petitioner submitted

that the petitioner was not served with legible copy of page nos.5,28 and

31 of the booklet, therefore the detenu is deprived of his valuable right

to make an effective representation to reconsider the order of detention.

4. On a perusal of the counter affidavit and also the

submission made the learned Additional Public Prosecutor appearing for

the respondents, it is revealed that the detenu was not served with legible

copy of the page nos.5,28 and 31 of the booklet, therefore, the detenu

could not able to make an effective representation to reconsider the order

of detention. Hence, on this sole ground, the present impugned detention

order is also liable to be set aside.

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/01/2026 02:49:06 pm )

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 communicated the grounds and of being afforded the opportunity of making an effective

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/01/2026 02:49:06 pm )

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.''

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/01/2026 02:49:06 pm )

copy of the page nos.5,28 and 31 of the booklet 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 the result, the Habeas Corpus Petition is allowed and

the order of detention in No.27/D.O/2025 dated 18.06.2025, passed by

the second respondent is set aside. The detenu, viz., Vijay, son of

Kanagaraj aged about 35 years, is directed to be released forthwith unless

his detention is required in connection with any other case.

                                                                     [G.K.I., J.]     [R.P., J.]
                                                                           21.01.2026

                     NCC :Yes/No
                     Index: Yes/No
                     Internet: Yes/No
                     aav




                     ____________





https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/01/2026 02:49:06 pm )




                     To

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

2.The District Collector and District Magistrate, Ramanathapuram District

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

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

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/01/2026 02:49:06 pm )

G.K. ILANTHIRAIYAN,J.

AND R. POORNIMA,J.

aav

21.01.2026

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/01/2026 02:49:06 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter