Madras High Court
Soundari vs State Of Tamil Nadu on 22 December, 2022
Author: P.N.Prakash
Bench: P.N.Prakash, N.Anand Venkatesh
HCP No.1098 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 22.12.2022
Coram
THE HONOURABLE MR. JUSTICE P.N.PRAKASH
and
THE HONOURABLE MR. JUSTICE N.ANAND VENKATESH
H.C.P.No.1098 of 2022
Soundari
W/o.Karthik ... Petitioner
Vs.
1.State of Tamil Nadu
Rep. by its Secretary to the Government,
Home, Prohibition and Excise Department,
Secretariat,
Chennai - 600 009.
2.The District Collector and District Magistrate,
Villuppuram District, Villuppuram.
3.The Superintendent of Police,
Villuppuram District, Villuppuram.
4.The Inspector of Police,
Kottakuppam Police Station,
Villuppuram District.
5.The Superintendent,
Central Prison, Cuddalore. ... Respondents
1/6
https://www.mhc.tn.gov.in/judis
HCP No.1098 of 2022
Writ Petition filed under Article 226 of the Constitution of India to
issue a writ of Habeas Corpus to call for the entire records, relating to
petitioner's son detention under Tamil Nadu Act 14 of 1982 vide Detention
order, dated 13.05.2022 on the file of the second respondent herein made in
proceedings in Rc.No.C2/14673/2022 and quash the same as illegal and
consequently direct the respondents herein to produce the said petitioner's son
namely Desamuthu alias Sathish, S/o.Karthik, aged 20 years before this Court
and set the petitioner's son at liberty from detention, now petitioner's son
detained at Central Prison, Cuddalore.
For Petitioner : Mr.C.C.Chellappan
For Respondents : Mr.R.Muniyapparaj
Additional Public Prosecutor
*****
ORDER
[Made by P.N.PRAKASH, J.] The petitioner is the mother of the detenu, Desamuthu alias Sathish S/o.Karthik, aged 20 years. The detenu has been detained by the second respondent by his order in Rc.No.C2/14673/2022 dated 13.05.2022, holding him to be a "Goonda", as contemplated under Section 2(f) 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 2/6 https://www.mhc.tn.gov.in/judis HCP No.1098 of 2022 the learned Additional Public Prosecutor appearing for the respondents. We have also perused the records produced by the Detaining Authority.
3. Though learned counsel for the petitioner has raised several other grounds to assail the order of detention, he has mainly focused his argument on the ground that the arrest intimation pertaining to the ground case has not been properly translated in vernacular language. This deprived the detenu from making effective representation. Therefore, on these grounds, the detention order is liable to be quashed.
4. On consideration of the submissions made on either side and upon perusal of the documents available on record, especially, Page No.83 of the booklet, it is clear that the arrest intimation pertaining to the ground case has not been properly translated in vernacular language. Thus, the impugned detention order is liable to be set aside on this ground.
In the result, the Habeas Corpus Petition is allowed and the order of 3/6 https://www.mhc.tn.gov.in/judis HCP No.1098 of 2022 detention in Rc.No.C2/14673/2022 dated 13.05.2022, passed by the second respondent is set aside. The detenu, viz., Desamuthu alias Sathish S/o.Karthik, aged 20 years, is directed to be released forthwith unless his detention is required in connection with any other case.
[PNP, J.] [NAV, J.]
22.12.2022
Index: Yes/No
gm/ssr
To
1.The Secretary to the Government, Home, Prohibition and Excise Department, Secretariat, Chennai - 600 009.
2.The District Collector and District Magistrate, Villuppuram District, Villuppuram.
3.The Superintendent of Police, Villuppuram District, Villuppuram.
4.The Inspector of Police, Kottakuppam Police Station, Villuppuram District.
5.The Superintendent, Central Prison, Cuddalore.
6.The Joint Secretary to Government of Tamil Nadu, 4/6 https://www.mhc.tn.gov.in/judis HCP No.1098 of 2022 Public, Law and Order Department, Secretariat, Chennai – 9.
7.The Public Prosecutor, High Court, Madras.
5/6https://www.mhc.tn.gov.in/judis HCP No.1098 of 2022 P.N.PRAKASH, J.
and N.ANAND VENKATESH, J.
gm/ssr H.C.P.No.1098 of 2022 22.12.2022 6/6 https://www.mhc.tn.gov.in/judis