Madras High Court
Angammal vs The State Of Tamil Nadu on 16 June, 2025
Author: A.D.Jagadish Chandira
Bench: A.D.Jagadish Chandira
HCP(MD)No.1545 of 2024
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 16.06.2025
CORAM:
THE HONOURABLE MR.JUSTICE A.D.JAGADISH CHANDIRA
and
THE HONOURABLE MS.JUSTICE R.POORNIMA
HABEAS CORPUS PETITION(MD)No.1545 of 2024
Angammal ... Petitioner
vs.
1. The State of Tamil Nadu,
Rep by the Additional Chief Secretary to Government,
Home, Prohibition and Excise Department,
Secretariat, Chennai-9.
2. The District Magistrate & District Collector,
Karur District.
3. The Superintendent of Central Prison,
Trichy. ... Respondents
PRAYER: Petition filed under Article 226 of the Constitution of
India, to issue a Writ of Habeas Corpus, calling for the records relating
to the detention order passed by the 2nd respondent in Cr.M.P.No.
27/2024 dated 03.09.2024 and quash the same and direct the respondents
to produce the detenu namely, Sudhakar, S/o. Murugesan, aged about
27 years now detained at Central Prison, Trichy, before this Court and
set him at liberty.
Page No.1 of 7
https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm )
HCP(MD)No.1545 of 2024
For Petitioner : Mr.D.Venkatesh
For Respondents : Mr.A.Thiruvadi Kumar
Additional Public Prosecutor
ORDER
[Order of the Court was made by A.D.JAGADISH CHANDIRA, J.] The petitioner is the mother of the detenu viz., Sudhakar, S/o. Murugesan, aged about 27 years. The detenu has been detained by the second respondent by his order in Cr.M.P.No.27/2024 dated 03.09.2024, 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 the learned Additional Public Prosecutor appearing for the respondents. We have also perused the records produced by the Detaining Authority.
3. Though several grounds have been raised in the habeas corpus petition, learned counsel for the petitioner submitted that the translated copy of the documents relied on by the Detaining Authority at Page No.2 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm ) HCP(MD)No.1545 of 2024 Page No.108 of the Booklet(Volume-I), in vernacular language, has not been furnished to the detenu. It is, therefore, stated that the detenu is deprived of his valuable right to make an effective representation.
4. On a perusal of the Booklet, this Court finds that the translated copy of the documents relied on by the Detaining Authority at Page No.108 of the Booklet(Volume-I), in vernacular language, has not been furnished to the detenu. Therefore, we are of the view that the non- furnishing of translated copy of the said documents in the vernacular language would deprive the detenu of his valuable right to make an effective representation. It is in the said circumstances, this Court finds that the impugned detention order passed by the Detaining Authority is vitiated.
5. In this context, it is useful to refer to the Judgment of the Honourable Supreme Court in the case of Powanammal vs. State of Tamil Nadu, reported in (1999) 2 SCC 413, wherein the Apex Court, after discussing the safeguards embodied in Article 22(5) of the Constitution of India, observed that the detenu should be afforded an opportunity of making a representation effectively against the detention order and that, Page No.3 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm ) HCP(MD)No.1545 of 2024 the failure to supply every material in the language which can be understood by the detenu, is imperative. The relevant portion of the said decision is extracted hereunder:
''6. The short question that falls for our consideration is whether failure to supply the Tamil version of the order of remand passed in English, a language not known to the detenue, would vitiate her further detention.
...
9. However, this Court has maintained a distinction between a document which has been relied upon by the detaining authority in the grounds of detention and a document which finds a mere reference in the grounds of detention. Whereas the non-supply of a copy of the document relied upon in the grounds of detention has been held to be fatal to continued detention, the detenu need not show that any prejudice is caused to him. This is because the non-supply of such a document would amount to denial of the right of being communicated the grounds and of being afforded the opportunity of making an effective representation against the order. But it would not be so where the document merely finds a reference in the order of detention or among the grounds thereof. In such a case, the detenu's complaint of non-supply of document has to be supported Page No.4 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm ) HCP(MD)No.1545 of 2024 by prejudice caused to him in making an effective representation. What applies to a document would equally apply to furnishing a translated copy of the document in the language known to and understood by the detenu, should the document be in a different language.
...
16. For the above reasons, in our view, the non supply of the Tamil version of the English document, on the facts and in the circumstances, renders her continued detention illegal. We, therefore, direct that the detenue be set free forthwith unless she is required to be detained in any other case. The appeal is accordingly allowed.''
6. We find that the above cited Powanammal's case applies in all force to the case on hand as we find that non-furnishing of translated copy of the documents relied on by the Detaining Authority at Page No. 108 of the Booklet(Volume-I), in vernacular language, to the detenu, has impaired his constitutional right to make an effective representation against the impugned preventive detention order. To be noted, this constitutional right is ingrained in the form of a safeguard in Clause (5) of Article 22 of the Constitution of India. We, therefore, have no hesitation in quashing the impugned detention order. Page No.5 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm ) HCP(MD)No.1545 of 2024
7. In the result, the Habeas Corpus Petition is allowed and the order of detention in Cr.M.P.No.27/2024 dated 03.09.2024, passed by the second respondent is set aside. The detenu viz., Sudhakar, S/o. Murugesan, aged about 27 years, is directed to be released forthwith, unless his detention is required in connection with any other case.
[A.D.J.C., J.] [R.P., J.]
16.06.2025
Index : Yes / No
Neutral Citation : Yes / No
bala
To:
1. The Additional Chief Secretary to Government, State of Tamil Nadu, Home, Prohibition and Excise Department, Secretariat, Chennai-9.
2. The District Magistrate & District Collector, Karur District.
3. The Superintendent of Central Prison, Trichy.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
Page No.6 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm ) HCP(MD)No.1545 of 2024 A.D.JAGADISH CHANDIRA, J.
AND R.POORNIMA, J.
bala ORDER MADE IN HCP(MD)No.1545 of 2024 DATED : 16.06.2025 Page No.7 of 7 https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/06/2025 05:05:09 pm )