High Court Madras High Court

Pushparaj @ Settu vs The State Of Tamil Nadu on 13 June, 2006

Madras High Court
Pushparaj @ Settu vs The State Of Tamil Nadu on 13 June, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated:  13/06/2006

Coram 

The Hon'ble Mr.  Justice P.SATHASIVAM   
and 
The Hon'ble Mr.  Justice V.DHANAPALAN    

Habeas Corpus Petition No.193 of 2006 


Pushparaj @ Settu                              ...  Petitioner

                                        Vs.

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

2.The Commissioner of Police, 
   Greater Chennai,
   Egmore,
   Chennai - 8.                                 ...  Respondents

        Petition under Article 226  of  the  Constitution  of  India  for  the
issuance  of  a Writ of Habeas Corpus to direct the respondents to produce the
petitioner i.e.  Pushparaj @ Settu, now confined in  Central  Prison,  Chennai
before  this Court and set at liberty by calling for records pertaining to the
order of detention passed by the  second  respondent  dated  01.11.2005  under
Ref.No.507/BDFGISV/2005 and quash the same.    

!For Petitioner :  Mr.R.Thanjan

^For Respondents        :  Mr.M.Babu Muthu Meeran 
                  Addl.  Public Prosecutor

:O R D E R 

(Order of the Court was made by P.SATHASIVAM, J.)

The petitioner by name Pushparaj @ Settu, who was detained as a ”
Goonda” as contemplated under Section 3(1) of the Tamil Nadu Prevention of
Dangerous Activities of Bootleggers, Drug Offenders, Forest Offenders,
Goondas, Immoral Traffic Offenders, Slum Grabbers and Video Pirates Act, 1982
(Tamil Nadu Act 14 of 1982), by the impugned detention order dated 01.11.2005,
challenges the same in this Petition.

2. Heard learned counsel for the petitioner as well as the learned
Additional Public Prosecutor for the respondents.

3. At the foremost, learned counsel for the petitioner submitted that
the detention order is liable to be quashed on the ground of non application
of mind on the part of the detaining authority for which he relied on the copy
of the First Information Report, which is available at page 27 of the paper
book supplied to the detenu and the Accident Register. According to him,
though in the FIR it is mentioned as “one person” and even in the Accident
Register it is stated “no person”, in the statement made by all the persons
connected with the crime, it is stated as “known person”, the said relevant
aspect has not been considered by the detaining authority.

4. In the light of the said submission, we verified the copy of the
FIR, Accident Register, statements made by various persons and the detention

order passed by the detaining authority. We are satisfied that there is no
discrepancy as claimed by the learned counsel for the petitioner.
Accordingly, we reject the said contention.

5. The learned counsel appearing for the petitioner further contended
that there is no disturbance to public peace or public order as
claimed by the detaining authority. Accordingly, the detention order passed
by him is liable to be quashed. In respect of the said contention, we have
verified all the details. The materials placed before the detaining authority
show that prior to the ground case that took place on 22.10.2005, the detenu
was involved in four adverse cases even in the year 2005. As a matter of fact
in the first adverse case dated 18.02.2005 he was convicted for four months
for an offence under Section 379 IPC. Though it is stated that there is no
disturbance to the public peace or public order, as rightly pointed out by the
learned Additional Public Prosecutor the ground case had taken place in a road
junction that too at 10.15 a.m. The statements of M. Kasinathan, E.Reegan,
N.Kumar clearly show that the detenu has not only caused injuries /disturbance
to an individual person but also threatened others. Their statements also
reveal that by the action of the detenu, the nearby persons ran away due to
fear. On perusal of those statements and his antecedent as revealed from the
adverse cases, we are unable to accept the contention raised by the learned
counsel for the petitioner. Further, the materials placed clearly revealed
that the public, who were at the spot, have noticed the action of the detenu
and ran to safer places out of fear of danger to their lives and properties.
The evidence/materials collected by the sponsoring authority, which are
available in the paper book supplied to the detenu would vouch the above
facts. The materials placed before the detaining authority also show that the
detenu has created panic at the scene of occurrence and all these materials
were considered by the detaining authority before passing the order of
detention. In such circumstances, we are unable to accept the said
contention.

6. In the light of what is stated, we do not find any valid ground
for interference. Consequently, the Habeas Corpus Petition fails and the same
is dismissed.

raa

To

1.The Secretary to Government of Tamil Nadu, Prohibition and Excise
Department, Fort St. George, Chennai-600 009.

2.The Commissioner of Police, Greater Chennai, Egmore, Chennai-8.

3.The Superintendent, Central Prison, Chennai.

(In duplicate for communication to the petitioner)

4. The Joint Secretary to Government, Public (Law and Order)
Fort St. George, Chennai-9.

5. The Public Prosecutor, High Court, Madras.