Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 8, Cited by 0]

Madras High Court

Uma vs The Secretary To Government on 31 January, 2019

Author: S.Ramathilagam

Bench: C.T.Selvam, S.Ramathilagam

                                                               1

                                        IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                      DATED : 31.01.2019
                                                             CORAM:
                                           THE HONOURABLE Mr. JUSTICE C.T.SELVAM
                                                              AND
                                        THE HONOURABLE Mrs. JUSTICE S.RAMATHILAGAM
                                                     H.C.P.No.2508 of 2018
                      Uma
                                                                                       ...     Petitioner
                                                              -Vs-

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

                      2.The Commissioner of Police,
                        Greater Chennai,
                        Office of the Commissioner of Police(Goondas Section),
                        Vepery, Chennai – 600 007.
                                                                                       ... Respondents

                      PRAYER: Petition filed under Article 226 of the Constitution of India, to issue a
                      Writ of Habeas Corpus, calling for the records connected with the detention
                      order of the second respondent in No.939/BCDFGISSSV/2018 dated 11.10.2018
                      and quash the same and direct the respondents to produce the body and
                      person of my son namely, Stalin, Son of Govindasamy, aged about 24 years
                      detained in Central Prison, Puzhal, Chennai before this Hon'ble Court and set
                      him at liberty.


                                    For Petitioner       :      Mr.S.Mohamed Ansar

                                    For Respondents      :      Mr.R.Prathap Kumar
                                                                Additional Public Prosecutor

                                                              ***

http://www.judis.nic.in
                                                                2

                                                             ORDER

[Order of the Court was made by C.T.SELVAM, J.] The petitioner is the mother of the detenu herein, viz. Stalin, Son of Govindasamy, aged 24 years. The detenu has been detained by the second respondent by his order in No.939/BCDFGISSSV/2018, dated 11.10.2018, holding him to be a "GOONDA", as contemplated under Section 2(f) of Tamil Nadu Prevention of Dangerous Activities of Bootleggers, Cyber Law Offenders, Drug Offenders, Forest Offenders, Goondas, Immoral Traffic Offenders, Sand Offenders, Sexual Offenders, Slum Grabbers and Video Pirates Act, 1982 (Tamil Nadu Act 14 of 1982). The said order is under challenge in this Habeas Corpus Petition.

2. The detenu has come to adverse notice in the following cases:-

S.No. Police Station & Crime No. Section of Law
1. R-2 Kodambakkam Police Station 457, 380 & 511 IPC Crime No.346/2018
2. R-2 Kodambakkam Police Station 457 & 380 IPC Crime No.351/2018
3. R-2 Kodambakkam Police Station 379 IPC Crime No.452/2018
4. Karimedu Police Station, Madurai 379 IPC City, Crime No.637/2018
5. Thirunagar Police Station Madurai 379 IPC City, Crime No.480/2018 The ground case has been registered against the detenu in Cr.No.1109/2018 on http://www.judis.nic.inthe file of the Inspector of Police, T-13 Kundrathur Police Station for offences 3 u/s. 341, 294(b), 323, 336, 395 r/w 397 and 506(ii) IPC. The detention order has been passed by second respondent in No.939/BCDFGISSSV/2018 on 11.10.2018.

3. We have heard learned counsel for the petitioner and learned Additional Public Prosecutor appearing for the respondents. We have also perused the records produced by the Detaining Authority.

4. Though several grounds have been raised in the Habeas Corpus Petition, the learned counsel appearing for the petitioner would mainly focus his argument on the ground that there is gross violation of procedural safeguards, which would vitiate the detention. The learned counsel, by placing authorities, submitted that the representation made by the petitioner was not considered on time and there was an inordinate and unexplained delay.

5. The learned Additional Public Prosecutor opposed the Habeas Corpus Petition. He would submit that though there was delay in considering the representation, on that score alone, the impugned detention order cannot be quashed. According to the learned Additional Public Prosecutor, no prejudice has been caused to the detenu and thus, there is no violation of the fundamental rights guaranteed under Articles 21 and 22 of the Constitution of India.

http://www.judis.nic.in 4

6. The Detention Order in question was passed on 11.10.2018. The petitioner made a representation, dated 27.10.2018 and the same was received on 30.10.2018. Thereafter, remarks were called for by the Government from the Detaining Authority on the same day. The remarks were duly received on 07.11.2018. Thereafter, the Government considered the matter and passed the order rejecting the petitioner's representation on 03.12.2018.

7. It is the contention of the petitioner that there was an inordinate delay of 8 days in submitting the remarks by the Detaining Authority, of which 4 days were Saturdays, Sundays and Government Holidays and hence there was a delay of 4 days in submitting the remarks. Thereafter, there was yet another delay of 24 days in considering the representation, of which 9 days were Saturday, Sunday and hence there was a delay of 15 days in considering representation.

8. In Rekha vs. State of Tamil Nadu, reported in 2011 (5) SCC 244, the Honourable Supreme Court has held that the procedural safeguards are required to be zealously watched and enforced by the Courts of law and their rigour cannot be allowed to be diluted on the basis of the nature of the alleged activities undertaken by the detenu.

9. In Sumaiya vs. The Secretary to Government, reported in 2007 http://www.judis.nic.in(2) MWN (Cr.) 145, a Division Bench of this Court has held that the 5 unexplained delay of three days in disposal of the representation made on behalf of the detenu would be sufficient to set aside the order of detention.

10. In Tara Chand vs. State of Rajasthan and others, reported in 1980 (2) SCC 321, the Honourable Supreme Court has held that any inordinate and unexplained delay on the part of the Government in considering the representation renders the very detention illegal.

11. In the subject case, admittedly, there is an inordinate and unexplained delay of 4 days in submitting the remarks by the Detaining Authority and 15 days in considering the representation. The impugned detention order is, therefore, liable to be quashed.

12. In the result, the Habeas Corpus Petition is allowed and the order of detention in No.939/BCDFGISSSV/2018, dated 11.10.2018, passed by the second respondent is set aside. The detenu, namely, Stalin, Son of Govindasamy, aged 24 years, is directed to be released forthwith unless his detention is required in connection with any other case.

                                                                        [C.T.S., J .]       [S.R.T., J.]
                                                                                 31.01.2019

                      Index : Yes/No
                      Speaking/Non-Speaking Order
                      kkn
http://www.judis.nic.in
                                                             6

                                                                                       C.T.SELVAM, J.,
                                                                                                 and
                                                                                  S.RAMATHILAGAM, J.

                                                                                                  kkn
                      To:
                      1. The Secretary to Government,
                         Home, Prohibition and Excise Department,
                         Secretariat, Chennai - 600 009.

                      2.The Commissioner of Police,
                        Greater Chennai,

Office of the Commissioner of Police(Goondas Section), Vepery, Chennai – 600 007.

3.The Superintendent, Central Prison, Puzhal Chennai-66.

4.The Joint Secretary, Public (Law and order) Department, Secretariat, Chennai – 600 009.

5.The Public Prosecutor, High Court, Madras.

H.C.P.No.2508 of 2018

31.01.2019 http://www.judis.nic.in