Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mayanglambam Dhanbir Singh vs State Of Manipur & 3 Ors
2025 Latest Caselaw 66 Mani

Citation : 2025 Latest Caselaw 66 Mani
Judgement Date : 11 July, 2025

Manipur High Court

Mayanglambam Dhanbir Singh vs State Of Manipur & 3 Ors on 11 July, 2025

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
                                                         1


JOHN      Digitally signed by
          JOHN TELEN KOM

TELEN KOM Date: 2025.07.11
          18:08:25 +05'30'


                                     IN THE HIGH COURT OF MANIPUR
                                               AT IMPHAL

                                           W.P.(Cril.)No.23 of 2024
                      Mayanglambam Dhanbir Singh
                                                                                     Petitioner
                                                   Vs.

                      State of Manipur & 3 Ors.
                                                                                   Respondents

BEFORE HON'BLE THE CHIEF JUSTICE MR. KEMPAIAH SOMASHEKAR HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

(ORDER)

(K. Somashekar, C.J. & Ahanthem Bimol Singh, J.)

11.07.2025.

[1] Heard Mr. Th. Jugindro, learned counsel appearing for the

petitioner; Mr. Th. Vashum, learned GA for respondent Nos. 1,2 & 4 and

Mr. Boboy Potsangbam, learned CGSC for respondent No.3.

[2] The present petition has been filed challenging the detention

order passed by the authority detaining the petitioner under provision of

National Security Act, 1980.

[3] The case of the petitioner is that he was arrested on

10.10.2024 by a team of Commando, Imphal West in connection with the

FIR No.55(10) 2024 IBG U/s 17/20 UA(P) Act and thereafter in connection

with the said criminal case, the petitioner was detained under Judicial

Custody. Thereafter, the petitioner was formally arrested again in

connection in FIR No. 121(3)2024 LPS PS U/S 17//20 UA (P) Act on

18.10.2024.

[4] It has been submitted that while the petitioner is in the Judicial

Custody, the District Magistrate Imphal West Manipur issued an order dated

14.11.2024 ordering for detaining the petitioner under the Preventive

Detention in exercise of the power conferred under sub-section 3 of Section

3 of the National Security Act, 1980. The said order passed by the District

Magistrate, Imphal West was approved by the Secretariat Home

Department by issuing an order dated 22.11.2024 and subsequently, by an

order dated 11.12.2024 issued by the Secretariat, Home Department

Government of Manipur, the detention of the petitioner was confirmed and

ordering for detaining the petitioner for a period of 12(twelve) months from

the date of detention. The present writ petition has been filed assailing the

said detention orders issued by the detaining authorities.

[5] Even though several grounds have been raised on behalf of

the petitioner for quashing and setting aside the aforesaid detention orders,

the learned counsel for petitioner advanced only one ground for quashing

and setting aside the said detention order. It has been submitted by the

learned counsel appearing for the petitioner that the District Magistrate,

Imphal West issued the impugned detention order dated 14.11.2024 while

the petitioner was still in judicial custody.

[6] It has been submitted that even though in the detention order,

it is mentioned that an application on behalf of the petitioner had been filed

for releasing him on bail in connection with the aforesaid FIR case, nothing

was mentioned by the detaining authority in the impugned detention order

about the likelihood of the petitioner being released on bail. It has been

further submitted that before passing of the impugned detention order dated

14.11.2024, the bail application being Cril. Misc(B) case No.202 of 2024

filed in the court of Special Judge (NIA), Imphal West in connection with the

said FIR case had already been rejected by the court by passing an order

dated 06.11.2024.

[7] The learned counsel for the petitioner/accused submitted that

such factum of rejecting the bail application before passing of the impugned

detention order was not taken into consideration by the detaining authority

while passing the impugned detention order. According to the petitioner, the

detaining authority had issued the impugned detention order without

application of mind and without arriving at his subjective satisfaction that

the petitioner is likely to be release on bail. The learned counsel accordingly

submitted that such arbitrary action of the detaining authority vitiates the

impugned detention order and accordingly, a prayer has been made for

quashing and set aside the impugned detention order and for directing the

authority to release the petitioner from his detention.

[8] Mr. TH. Vashum, learned GA appearing for the State

respondents produced and placed before this Court the relevant

Government records in connection with the detention order and fairly

submitted that a copy of the order dated 06.11.2024 passed by the Special

Judge(NIA), Imphal West in Cril. Misc(B) case No.202 of 2024 was not

placed on record. The learned GA further submitted that he has verified

from the detaining authority that the factum of rejection of the bail

application filed by the petitioner was not brought to his knowledge and the

learned GA accordingly submitted that any appropriate order as deemed fit

and proper may be passed by this court.

[9] We have heard the submissions advanced by the learned

counsel appearing for the parties and carefully examined all the materials

available on record. In the present case, there is no dispute with regard to

the fact that before passing the impugned detention order dated

14.11.2024, the bail application submitted by the petitioner was already

rejected by the concerned court by passing an order dated 06.11.2024 and

as such, we are of the considered view that there was no likelihood of the

petitioner being released on bail. Since the authority did not take into

consideration such undisputed facts that there was no likelihood of the

petitioner being released on bail in connection with the criminal case

pending against him, we arrived to the conclusion that the subjective

satisfaction arrived at by the detaining authority about the likelihood of the

petitioner being released on bail is unfounded and is merely the ipse dixit

of the detaining authority. In the case of Rekha Vs. State of Tamil Nadu

through Secretary to Government & Anr. reported in (2011) 5 SCC 244, it

has been, inter alia, held by the Hon'ble apex court at paras 7,8,10,11 & 27

as under:

"7.A perusal of the above statement in para 4 of the grounds of detention shows that no details have been given about the alleged similar cases in which bail was allegedly granted by the concerned court. Neither the date of the alleged bail orders has been mentioned therein, nor the bail application number, nor whether the bail orders

were passed in respect of the co-accused on the same case, nor whether the bail orders were passed in respect of other co- accused in cases on the same footing as the case of the accused. All that has been stated in the grounds of detention is that "in similar cases bails were granted by the courts". In our opinion, in the absence of details this statement is mere ipse dixit, and cannot be relied upon. In our opinion, this itself is sufficient to vitiate the detention order.

"8. It has been held in T.V. Sravanan V. State, A. Shanthi V. Govt. of T.N. Rajesh Gulati v. Govt of NCT of Delhi etc. if no bail application was pending and the detenue was already, in fact, in jail in a criminal case, the detention order under the preventive detention law is illegal. These decisions appear to have followed the Constitution Bench decision in Haradhan Saha Vs. State of West Bengal, (1975) 3 SCC 198, wherein it has been observed (SCC p. 209, para 34):

"34. ....where the concerned person is actually in jail custody at the time when an order of detention is passed against him and is not likely to be released for a fair length of time, it may be possible to contend that there could be no satisfaction on the part of the detaining authority as to the likelihood of such a person indulging in activities which would jeopardise the security of the State or public order."

"11. In our opinion, the detention order in question only contains ipse dixit regarding the alleged imminent possibility of the accused coming out on bail and there was no reliable material to this effect. Hence, the detention order in question cannot be sustained.

27. In our opinion, there is a real possibility of release of a person on bail who is already in custody provided he has moved a bail application which is pending. It follows logically that if no bail application is pending, then there is no likelihood of the person in custody being released on bail, and hence the detention order will be illegal. However, there can be an exception to this rule, that is, where a co-accused whose case stands on the same footing had been granted bail. In such cases, the detaining authority can reasonably conclude that there is likelihood of the detenu being released on bail even though no bail application of his

is pending, since most courts normally grant bail on this ground. However, details of such alleged similar cases must be given, otherwise the bald statement of the authority cannot be believed."

[10] In the aforesaid judgment, the Hon'ble Apex Court

categorically held that without any material available on record and without

ascertaining the factual position about the accused/detenue being released

on bail, the action of the detaining authority in arriving at his subjective

satisfaction that the said accused is likelihood to be released on bail is ipse

dixit and such action on the part of the detaining authority vitiates the

impugned detention order.

[11] Taking into consideration the above stated undisputed facts

and also the principle law laid by the Hon'ble Apex court in case of Rekha

Vs. State of Tamil Nadu(supra), we are satisfied that the impugned

detention orders dated 14.11.2024, the impugned approval order dated

22.11.2024 and the impugned confirmation order dated 11.12.2024 is not

sustainable in the eye of law as the same have been issued ultra vires the

fundamental and constitutional mandate provided under Article 21 and 22

of the Constitution of India and accordingly, the impugned orders

14.11.2024, the impugned approval order dated 22.11.2024 and the

impugned confirmation order dated 11.12.2024 are hereby quashed and

set aside. Consequently, the authorities are directed to release the

detenue/accused forthwith if his continued detention is not otherwise

required in connection with any other pending cases.

[12] However, whatever the observations made in the writ petition

relating to the detention order passed by the authorities and the same shall

not come in a way for disposal of any bail application filed by the

petitioner/accused in the court of law as where the proceedings are pending

relating to the FIR initiated against the petitioner/accused.

[13]          Accordingly, made an observations.

[14]          Wherein as the similar issue has already been addressed in

detail by a judgement of AK Gopalan Vs. State of Madras reported in AIR

1950 SC 27, and therefore, the impugned order which has been challenged

under this writ petitioner filed by the petitioner under Article 226 of the

Constitution of India for challenging the detention order rendered by the

District Magistrate/competent authority and therefore it does not required in

detail discussions as the issue involved in this writ petition for protection to

the petitioner/accused keeping in view the scope of Article 21 of the

Constitution of India.

Accordingly made an observations.

[15] With aforesaid findings and directions, the present writ petition

is disposed of.

                         JUDGE                            CHIEF JUSTICE


John Kom
 

 
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