High Court Madras High Court

Thoppammal vs The State Of Tamil Nadu on 25 August, 2010

Madras High Court
Thoppammal vs The State Of Tamil Nadu on 25 August, 2010
       

  

  

 
 
 IN THE  HIGH COURT OF JUDICATURE AT MADRAS

DATED:- 25.08.2010

CORAM:

THE HON'BLE MR.JUSTICE M. CHOCKALINGAM

AND

THE HON'BLE MR.JUSTICE M. SATHYANARAYANAN

H.C.P. No.689 of 2010

Thoppammal							... Petitioner

						Vs.

1.The State of Tamil Nadu,
   rep. by its Secretary to Government,
   Home, Prohibition and 
		Excise Department.,
   Fort St.George,
   Chennai  9.

2. The District Collector and
      District Magistrate,
    Tirunelveli District,
    Tirunelveli - 9.                                      	... Respondents

		Petition under Article 226 of the Constitution of India, seeking to issue a writ of Habeas Corpus, to call for the records pertaining to the detenu Mr. Seenivasan @ Ramesh, son of Mr. Selvaraj, who is detained under the Tamil Nadu Act 14 of 1982 as Goonda at Central Prison, Puzhal, Chennai by the second respondent vide his order in M.H.S. Confdl.No.30/2010 dated 26.3.2010 on the file of the second respondent herein and to quash the same and direct the respondents herein to produce the body of the detenu Mr. Seenivasan @ Ramesh, son of Mr.Selvaraj, aged about 26 years before this Court and set him at liberty.


		
		For Petitioner	:   Mr. M. Sathish Kumar

		For Respondents	 :  Mr. Babu Muthumeeran,
					    Additional Public Prosecutor

		   			 
O R D E R

(Order of the Court was made by M. CHOCKALINGAM,J)

This petition is brought forth by the mother of the detenu challenging the order of the second respondent in M.H.S. Confdl.No.30/2010 dated 26.3.2010, whereby the detenu Seenivasan @ Ramesh was ordered to be detained as “Goonda” under the provisions of the Act 14 of 1982.

2. Affidavit filed in support of the petition is perused. The Court heard the learned counsel appearing for the petitioner and looked into the materials available on record, in particular, the order under challenge.

3. It is not in controversy that pursuant to the recommendation made by the Sponsoring Authority that the detenu is involved in two adverse cases viz. (1) Palayamkottai Police station Cr.No.331 of 2006 for the offences under Sections 147, 148, 302 and 506(ii) of the Indian Penal Code (2) Keelpakkam Periyamedu Police station Cr.No.97 of 2010 for the offences under Sections 147, 148, 341, 307, 302 of the Indian Penal Code and one ground case in Crime No.42 of 2010 registered by Tirunelveli Taluk Police Station for the offences under Sections 147, 148, 420, 506(i) of the Indian Penal Code read with Section 3(1)(X) of the Scheduled Caste and Scheduled Tribes and Prevention of Atrocities Act, 1989 and Section 387 of the Indian Penal Code for the incident that had taken place on 16.2.2010 and the detenu was arrested on 7.3.2010, the Detaining Authority, on scrutiny of materials available on record and after arriving at the subjective satisfaction that the activities of the detenu were prejudicial to the maintenance of public order, passed the order of detention, which is the subject matter of challenge before this Court.

4. Learned counsel appearing for the petitioner has raised two points, which, according to him, are prime points, sufficient to set aside the order. According to the learned counsel, the detenu has not moved any bail application either in the adverse case or in the ground case. The Authority has also stated in the order under challenge that the detenu has not even filed a bail application. But the Authority has not observed that there is a real possibility or imminent possibility of detenu coming out on bail, but has pointed out that in order to restrain him from indulging in such activities which are prejudicial to the maintenance of public order, it became necessary to keep him in detention.

5. Learned counsel would further add that if there was no possibility of the detenu coming out on bail and while he was in custody, no question of indulging in activities in future would arise, which would quite indicative of the fact of non-application of mind on the part of the Authority. On these grounds, the detention order has got to be set aside.

6. This Court heard the learned Additional Public Prosecutor on the above contentions and paid its anxious consideration on the submissions made.

7. It is not in controversy that pursuant to the recommendation made by the sponsoring Authority that the detenu is involved in two adverse cases and also the ground case referred to above, the Authority has made the order under challenge after arriving at subjective satisfaction that the activities of the detenu were prejudicial to the maintenance of public order. After looking into the materials available on record, the Court has to necessarily set aside the order terming the same as infirm and defective since it is noticed that the Authority has not actually applied its mind and arrived at subjective satisfaction.

8. What are all stated is that the detenu should be restrained from indulging in such activities in future. At this juncture, it is pertinent to point out that the detenu has not moved any bail either in adverse cases or in the ground case. When the detenu was actually in custody, the question of real or imminent possibility of detenu coming out on bail does not arise. Without even recording the same, the Authority has observed that the detenu should be restrained from indulging in such activities which are prejudicial to the maintenance of public order, which would clearly indicate the fact of non application of mind.

9. A Full Bench of this Court had an occasion to consider such a situation in the decision reported in the case of KALAISELVI v. THE STATE OF TAMIL NADU (2007(5) CTC 657). In the said case, when the Authorities have not even stated whether the possibility is real or imminent or likely, the Full Bench was of the opinion that the detention order was vitiated. This Court is of the considered opinion that this decision has got full application in the factual matrix of the case.

10. Accordingly, the Habeas Corpus Petition is allowed, setting aside the detention order passed by the second respondent in M.H.S. Confdl.No.30/2010 dated 26.3.2010. The detenu, namely, Seenivasan @ Ramesh, who is now confined at Central Prison, Puzhal, Chennai is directed to be set at liberty forthwith unless his custody/detention is required in connection with any other case.

(M.C.J.) (M.S.N.J.)
25.08.2010

Index :- Yes.

Internet:- Yes.

ssa.

To

1.The Secretary to Government,
The State of Tamil Nadu,
Home, Prohibition and
Excise Department.,
Fort St.George,
Chennai 9.

2. The District Collector &
District Magistrate,
Tirunelveli District,
Tirunelveli – 9.

M. CHOCKALINGAM, J. &
M. SATHYANARAYANAN, J.

ssa.

H.C.P. No.689 of 2010

25.08.2010