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 5, Cited by 0]

Madras High Court

Boopalan @ Poomalai @ Manavalan vs The State Of Tamil Nadu on 28 April, 2017

Author: Anita Sumanth

Bench: Anita Sumanth

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 28.04.2017

CORAM

THE HONOURABLE MR.JUSTICE S.NAGAMUTHU
and
THE HONOURABLE DR.JUSTICE ANITA SUMANTH
									
H.C.P.No.2496 of 2016


Boopalan @ Poomalai @ Manavalan		   		     ....  Petitioner
vs.

1. The State of Tamil Nadu
    Rep. by the Secretary,
    Home, Prohibition & Excise Department,
    Secretariat, Chennai 600 009.

2. The District Collector and
      the District Magistrate,
    Kancheepuram  District, Kancheepuram. 	         	  .... Respondents

Prayer : Petition filed under Article 226 	of the Constitution of India praying for issue a Writ of Habeas Corpus, calling for the records in connection with the order of Detention passed by the second respondent dated 31.10.2016 in BCDFGISSSV No.63/2016 against the Petitioner/Detenu Boopalan @ Poomalai @ Manavalan, S/o Sundaram, aged about 32 years  who is confined at Central Prison, Puzhal, Chennai and set aside the same and direct the respondents to produce the detenu before this Court and set him at liberty.
		
		For Petitioner		..  	Mr.C.C.Chellappan
							
		For Respondents		..  	Mr. V.M.R.Rajentren,
							Additional Public Prosecutor
						
					     O R D E R

(The order of the Court was made by S.NAGAMUTHU.,J ) This Habeas Corpus Petition has been filed by the petitioner / detenu to issue a Writ of Habeas Corpus to call for the records in connection with the order of detention passed by the second respondent dated 31.10.2016 in BCDFGISSSV No.63/2016 against the petitioner/detenu Boopalan @ Poomalai @ Manavalan, S/o Sundaram, aged about 32 years and now he was confined at Central Prison, Puzhal, Chennai and set aside the same and direct the respondents to produce the body of detenu before this Hon'ble Court and set him at liberty .

2. Even though the learned counsel for the petitioner raised many grounds in assailing the impugned order of detention in the petition, he confined his arguments only to the ground of delay in considering the representation of the detenu. According to the learned counsel for the petitioner, the representation of the detenu, has been received by the Government on 22.11.2016 and remarks have been called for from the detaining authority on 22.11.2016. However, the remarks have been received by the Government only on 25.11.2016, after a delay of 03 days. He adds that the file was dealt with by the Minister concerned on 21.12.2016 and the rejection letter was communicated to the detenu on 22.12.2016. It is his further submission that as per the Proforma submitted by the learned Additional Public Prosecutor, there were 09 intervening holidays and there is a delay of 16 days, which remains unexplained. The unexplained delay in considering the representation of the detenu vitiates the detention order. In support of his contention, the learned counsel for the petitioner relied on the judgment of the Hon'ble Apex Court in Rajammal Vs. State of Tamil Nadu, reported in (1999) 1 SCC 417.

3. Resisting the contention of the learned counsel for the petitioner, the learned Additional Public Prosecutor had submitted that the impugned detention order has been passed on cogent and sufficient materials and there is no illegality or infirmity in the impugned order of detention. The learned Additional Public Prosecutor had further submitted that there was no deliberate delay on the part of the authorities concerned to consider and dispose of the representation of the detenu. It is contended that such a delay is not fatal to the impugned detention order, as the authorities concerned are dealing with the file right from the date of receipt of the representation and therefore, he prayed for dismissal of the petition.

4. We have considered the rival submissions carefully with regard to facts and citation and perused the materials available on record.

5. As per the Proforma submitted by the learned Additional Public Prosecutor, the representation of the detenu was received by the Government on 22.11.2016 and remarks have been called for from the detaining authority on 22.11.2016. However, remarks have been received by the Government only on 25.11.2016, i.e., after a delay of 03 days and the case of the detenu was dealt with by the Minister concerned on 21.12.2016 and the same was rejected on 22.12.2016. From the above, it is clear that in between 22.11.2016 and 25.11.2016, [i.e., the intermittent days between the remarks called for and the remarks received] there is a delay of 03 days. There were 09 intervening holidays, but still there is a delay of 16 days, which remain unexplained.

6.It is trite law that the representation should be very expeditiously considered and disposed of with a sense of urgency and without avoidable delay. Any unexplained delay in the disposal of the representation would be a breach of the constitutional imperative and it would render the continued detention impermissible and illegal. From the records produced, we find that no acceptable explanation has been offered for the delay of 16 days. Therefore, we have to hold that the delay has vitiated further detention of the detenu.

7.In the judgment of the Hon'ble Supreme Court in Rajammal's case (cited supra), it has been held as follows:

"It is a constitutional obligation of the Government to consider the representation forwarded by the detenu without any delay. Though no period is prescribed by Article 22 of the Constitution for the decision to be taken on the representation, the words "as soon as may be " in clause (5) of Article 22 convey the message that the representation should be considered and disposed of at the earliest."

8. As per the dictum laid down by the Supreme Court in above cited Rajammal's case, number of days of delay is immaterial and what is to be considered is whether the delay caused has been properly explained by the authorities concerned. But, here 16 days delay has not been properly explained at all.

9. Further, in a recent decision in Ummu Sabeena vs. State of Kerala - 2011 STPL (Web) 999 SC, the Supreme Court has held that the history of personal liberty, as is well known, is a history of insistence on procedural safeguards. The expression 'as soon as may be', in Article 22(5) of the Constitution of India clearly shows the concern of the makers of the Constitution that the representation, made on behalf of the detenu, should be considered and disposed of with a sense of urgency and without any avoidable delay.

10. In the light of the above fact and law, we have no hesitation in quashing the order of detention on the ground of delay on the part of the Government in disposing of the representation of the detenu.

11. Accordingly, the Habeas Corpus Petition is allowed and the detention order dated 31.10.2016, passed by the second respondent is quashed. The detenu is directed to be set at liberty, forthwith, unless his presence is required in connection with any other case.

								     (S.N.J.,)     (A.S.M,J.)
								 	    28.04.2017


Speaking order/non-speaking order
Index		: Yes/no
Internet	: Yes/no

jbm/rkp





To

1. The Secretary Government,
    State of Tamil Nadu,
    Home, Prohibition & Excise Department,
    Secretariat, Chennai 600 009.

2. The District Collector and
      the District Magistrate,
    Kancheepuram  District, Kancheepuram. 

3. The Public Prosecutor, High Court, Chennai.	








 S.NAGAMUTHU,J.,
And
Dr.ANITA SUMANTH.J.,
										 jbm/rkp













	Order in
								H.C.P.No.2496 of 2016















								28.04.2017

http://www.judis.nic.in