Madras High Court
Senthil @ Senthilkumar vs State Of Tamil Nadu on 6 January, 2009
Bench: Elipe Dharma Rao, S.Tamilvanan
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated : 06.01.2009
Coram :
The Honble Mr. Justice ELIPE DHARMA RAO
and
The Honble Mr. Justice S.TAMILVANAN
H.C.P.Nos.1439, 1441, 1443, 1444 1445 and 1446 of 2008
Senthil @ Senthilkumar Petitioner in H.C.P.No.1439 of 2008
Radhakrishnan @ Dayalan Petitioner in H.C.P.No.1441 of 2008
Jayaraj @Kullan Petitioner in H.C.P.No.1443 of 2008
Muthu @ Dimikki Muthu Petitioner in H.C.P.No.1444 of 2008
Prathap Petitioner in H.C.P.No.1445 of 2008
Selvam @ Periya Selvam Petitioner in H.C.P.No.1446 of 2008
vs.
1. State of Tamil Nadu, represented by
The Secretary to Government
Department of Prohibition and Excise,
Secretariat, Chennai 9.
2. The Commissioner of Police
Greater Chennai,
Officer of the Commissioner of Police
Egmore, Chennai.
3. The Inspector of Police
F-5, Choolaimdeu Police Station,
Chennai. .. Respondents in all the H.C.P
Petitions filed under Article 226 of the Constitution of India to issue a Writ of Habeas Corpus for the relief stated therein.
For Petitioners : Mr.B.Kumar, Senior Counsel
for Mr.R.Diwakaran
For Respondents : Mr.N.R.Elango
Addl. Public Prosecutor
COMMON O R D E R
S.TAMILVANAN, J All the Habeas Corpus Petitions are filed against the detention order, dated 25.07.2008 passed by the second respondent herein, detaining them as "Goondas" as per Section 2 (f) of the Tamil Nadu Prevention of Dangerous Activities of Bootleggers, Drug Offenders, Goondas, Immoral Traffic Offenders, Forest Offenders and Slum-Grabbers Act, 1982 (Tamil Nadu Act 14 of 1982), praying to quash the detention order and set each one of the detenu at liberty.
2. The detenus in all the cases are arrayed as accused in the case in Cr.No.759 of 2008 on the file of the F.5, Choolaimedu Police Station, registered under Section 302 and other provisions of IPC, apart from the ground case. Against the petitioner / detenu in H.C.P.No.1444 of 2008, one more case in Cr.No.439 of 2002 on the file of the E.4, Madhuravoyal Police Station under Section 302 and other sections of IPC is also pending as adverse case.
3. As per the ground case, on 26.06.2008, when the Sub Inspector of Police attached to F.5 Choolaimedu Police Station was proceeding with his police party on the 100 feet road, searching the accused persons involved in the case in Cr.No.759 of 2008, on reliable information, Muthu @ Dimikki Muthu, detenu in H.C.P.No.1444 of 2008, Prathap, detenu in H.C.P.No.1445 of 2008, Senthil @ Senthilkumar, detenu in H.C.P.No.1439 of 2008, Selvam @ Periya Selvam, detenu in H.C.P.No. 1446 of 2008 , Jayaraj @ Kullan, detenu in H.C.P.No.1443 of 2008 and Radhakrishnan @ Dayalan, detenu in H.C.P.No.1441 of 2008 were standing in front of the TASMAC shop within the jurisdiction of the Choolaimedu Police Station. Having noticed the same, police party surrounded them. While so, the detenu, Muthu @ Dimikki Muthu who was armed with patta knife threatened the police party by uttering "nghyP!; ghLgr';fsh v';fis gpof;f te;jhy; new;W ele;j bfhiy khjphpna ,';nfa[k; bfhiy tpGk;lh. khpahijahf Xo tpL';flh" and the other detenus picked up stones from the road side and pelted the same against the police party and the public, whereby damaged the public property, due to which, the public who were at the spot on noticing the attack ran out of the place due to fear and danger to their lives and properties.
4. All the detenus herein created terror and panic in the minds of the public, at the spot. Muthu @ Dimikki Muthu by uttering, "ehd; Vw;fdnt ,uz;L bfhiy bra;jtd;. vt;tst[ ijhpak; ,Ue;jh v';fisna gpof;f tUt. caph; nky; cdf;F Mir ,y;iyah " rushed to stab Gr.I Police Constable 16586 Thiru.Ebenazer over his chest, but he tactfully escaped from the attack. The knife fell over his left hand and caused bleeding injury, however the police party surrounded and apprehended Muthu @ Dimikki Muthu, Prathap, Senthil @ Senthilkumar, Selvam @ Periya Selvam, Jeyaraj @ Kullan and Radhakrishnan @ Dayalan at the spot. Later on, the police party retrieved the knives from them and they were taken to F.5 Choolaimedu Police Station and the Special Report lodged by Sub Inspector, Inspector of Police, Law and Order, F.5, Choolaimedu Police Station and registered a case in Cr.No.761 of 2008 under Sections 147, 148, 336, 332, 307 and 506 (ii) IPC. The detenus are accused in the said ground case and the case property recovered from them was produced before the XVII Metropolitan Magistrate, Saidapet, Chennai, who remanded them till 11.07.2008.
5. According to the Detaining Authority, the detenus are habituated in committing crimes and they have acted in a manner prejudicial to the maintenance of the public order and as such, each one of the detenus is a "Goonda", as contemplated under Section 2 (f) of the Tamil Nadu Act 14 of 1982, hence, on the materials placed before him, having subjective satisfaction, passed separate detention orders against each of the detenus on 25.07.2008.
6. Mr.B.Kumar, learned Senior Counsel appearing for the petitioners submitted that the detention orders have been passed by the Detaining Authority in a routine and casual manner at the instance of the third respondent, which is violative of Articles 14, 21 and 22 of the Constitution of India. The grounds of detention of the detenus have not been intimated to the respective family members of the detenus. Though the detention order was passed on 25.07.2008, grounds were served on the detenues only on 21.07.2008. According to the learned Senior Counsel, the alleged offence could be construed only as a law and order problem and not an act, prejudicial to the maintenance of the public order. The petitioners have stated that the order of detention is liable to be quashed, since the arrest report states that the accused were remanded and sent to Judicial custody on 26.06.2008, whereas the grounds of detention denotes that the accused were remanded and sent to Judicial custody on 27.06.2008. The translated copy would reveal that the injury sustained by the said Ebenazer, Head Constable was only a scratch injury, whereas the Accident Register mentions the injury as an incised one. With the above grounds, he pleaded for allowing the Habeas Corpus Petitions and to set aside the impugned orders of detention.
7. Per contra, Mr.N.R.Elango, learned Additional Public Prosecutor submitted that it has been established that the detenus are habituated in committing heinous crimes and their activities are prejudicial to the maintenance of public order. As per the adverse case, on 25.06.2008 at about 15 hrs, the detenus / accused, formed themselves into an unlawful assembly, armed with deadly weapons surrounded one Rajesh and committed his brutal murder. On the complaint given by one Siva, an eye witness to the occurrence, this case was registered against the detenus under Section 302 and other Sections of IPC. The case is under investigation. Muthu @ Dimikki Muthu, the detenu in H.C.P.No.1444 of 2008 had already involved in one more similar case in Cr.No.439 of 2002 on the file of the E.4, Madhuravoyal Police Station, under Section 302 and other sections of IPC, for the alleged occurrence that had taken place on 11.06.2008 at 10.15 hrs. Both are stated to be brutal murder cases. According to the learned Additional Public Prosecutor, the detention orders have been passed as per law and as such, legally sustainable.
8. As per the ground case, on 26.06.2008, when the Sub Inspector of Police attached to F.5 Choolaimedu Police Station was proceeding with his police party on the 100 feet road, searching for the accused persons involved in the ground case in Cr.No.759 of 2008, on reliable information, to the said 100 feet road, Senthil Nagar at 7.30 hrs, all the detenus who are accused in the said murder case were standing in front of a TASMAC shop. When the police party surrounded them and tried to apprehend them, detenu Muthu @ Dimikki Muthu, who was armed with patta knife threatened the police party along with other detenus. Muthu @ Dimikki Muthu attempted to attack Ebenezer, Gr.I Police Constable over his chest by patta knife. However, he tactfully escaped from the attack, but received a bleeding injury on his left hand. The other detenus picked up stones from the road side and hurled against the police officials and the public and subsequently, they were apprehended by police parties. The material objects, including the patta knife were recovered from them under a mahazar. In support of the police case, Observation Mahazar, confession statement, 161 statements given by various witnesses, rough sketch prepared at the scene of crime and other documents were prepared, as per procedure. After they were arrested, they were produced before the XVII Metropolitan Magistrate, Saidapet, Chennai, who remanded them to judicial custody.
9. Mr.B.Kumar, learned Senior Counsel relied on the unreported decision of this Court made in H.C.P.No.539 of 2008, dated 30.09.2008, the referred case had been registered under the Prevention of Immoral Traffic Act and the vital contradiction regarding the alleged time of occurrence, non-production of co-accused involved in the case registered under Section 8 (b) of the Prevention of Immoral Traffic Act before the Judicial Magistrate, either for remand or to any home, run by the State, created serious suspicion. In the instant case, the supporting materials placed before the Detaining Authority expose the gravity of the offence and the compelling necessity to invoke Tamil Nadu Act 14 of 1982. Therefore, we are of the view that the unreported Judgment of this Court, referred to above, is not applicable to the facts and circumstances of this case.
10. The Detaining Authority, considering the materials placed before him, having satisfied has passed the order of detention, dated 25.07.2008. The Detaining Authority has specifically stated that there is compelling necessity to detain each one of the detenus, in order to prevent them from indulging in such further activities, which are prejudicial to the maintenance of the public order under the provisions of Tamil Nadu Act 14 of 1982.
11. It is seen from the impugned order that there is no delay in passing the orders of detention. Similarly, copies of all relied on documents were furnished to the detenus, so as to provide an opportunity for them make effective representation. The translated copies in the language known to the detenus were also furnished to the detenus, without causing unreasonable delay. As per the special report, it is seen that all the detenus were produced before the XVII Metropolitan Magistrate, Saidapet, Chennai on 11.07.2008 by video conferencing and the remand has been extended till 25.07.2008. The detention order has been passed only on 25.07.2008 and therefore, on the date of passing the detention order, there was valid remand order against the detenus. We are of the considered view that the alleged trivial contradictions do not vitiate the detention order, as the offence is serious in nature and has been prejudicial to the maintenance of public order.
12. The Hon'ble Supreme Court has ruled in the decision, State of Maharashtra vs. Bhaurao Punjabrao Gawande, reported in 2008 (2) SCC (Cri) 128, that subjective satisfaction, being a condition precedent for the exercise of the power of preventive detention conferred on the executive, the court can always examine whether the requisite satisfaction is arrived at by the authority; it is not, the condition precedent to the exercise of the power would not be fulfilled and the exercise of the power would be bad. However, the court cannot go into correctness or otherwise of the facts stated or allegations levelled in the grounds in support of detention. The Hon'ble Apex Court has given the following Grounds of challenge, relating to detention orders :
"An order of detention can be challenged on certain grounds, such as, the order is not passed by the competent authority; condition precedent for the exercise of power does not exist; subjective satisfaction arrived at by the detaining authority is irrational; the order is mala fide; there is non-application of mind on the part of the detaining authority in passing the order; the grounds are, or one of the grounds is, vague, indefinite, irrelevant, extraneous, non-existent or stale; the order is belated; the person against whom an order is passed is already in jail; the order is punitive in nature; the order is not approved by the State / Central Government as required by law; failure to refer the case of the detenu to the Board constituted under the statute; the order was quashed / revoked and again a fresh order of detention was made without new facts, etc."
13. The Hon'ble Apex Court in the decision, Union of India vs. Ranu Bhandari, reported in 2008 (6) SCC 601, having relied on its various earlier decisions regarding the compliance of Article 22 (5) of the Constitution held that although the State is empowered to issue orders of preventive detention, since the liberty of an individual was in question, such power should be exercised by the Detaining Authority on consideration of relevant material, both against and in favour of the individual concerned, to arrive at a just conclusion that his detention was necessary in the interest of the pubic and to prevent him from continuing to indulge in activities which are against the public interest and the interest of the State.
14. In the instant case, copies of all the relied on documents were supplied to the detenus. The materials placed before the Detaining Authority would show that two brutal murder cases are pending against Muthu @ Dimikki Muthu, detenu in H.C.P.No.1444 of 2008 and one such murder case is pending against the other detenus. On a perusal of the impugned orders, we are of the considered view that the Detaining Authority has considered all the relevant materials placed before him and held that the activities of the detenus were prejudicial to the maintenance of the public order and that there was a compelling necessity to detain them under Tamil Nadu Act 14 of 1982. In the light of the decisions referred to above, we are of the view that there is no procedural violation in the impugned orders passed by the Detaining Authority, so as to warrant the interference of this court and we are of the considered view that the alleged grounds raised by the detenus do not vitiate the detention order, so as to quash the same.
15. As there are prima facie materials placed before the Detaining Authority to have subjective satisfaction and the detaining authority, considering the same has held that the activities of the detenus are prejudicial to the maintenance of public order and there was compelling necessity to detain them under Tamil Nadu Act 14 of 1982. All the mandatory provisions have been complied with by the authorities concerned. Hence, we are of the view that all these Habeas Corpus Petitions fail and as such are liable to be dismissed.
16. In the result, the Habeas Corpus Petitions in H.C.P.Nos. 1439, 1441, 1443, 1444, 1445 and 1446 of 2008 are dismissed. No costs.
(E.D.R., J.) (S.T.,J.)
06.01.2009
Index : Yes
Internet : Yes
tsvn
To
1. State of Tamil Nadu, represented by
The Secretary to Government
Department of Prohibition and Excise,
Secretariat, Chennai 9.
2. The Commissioner of Police
Greater Chennai, Officer of the Commissioner of Police
Egmore, Chennai.
3. The Inspector of Police
F-5, Choolaimdeu Police Station, Chennai.
4. The Public Prosecutor,
High Court of Madras, Chennai.
ELIPE DHARMA RAO, J.
and
S.TAMILVANAN, J.
tsvn
Pre-Delivery Common Order in
H.C.P.Nos.1439, 1441, 1443
1444, 1445 and 1446 of 2008
06.01.2009