IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 23 of 2010(S)
1. THULASIDHARAN, SON OF BHARGAVAN ACHARI,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT MAGISTRATE,
3. THE DY COMMISSIONER OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. THE SUPERINTENDENT, CENTRAL PRISON,
For Petitioner :SRI.SERGI JOSEPH THOMAS
For Respondent :ADDL.DIRECTOR GENERAL OF PROSECUTION
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :24/02/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
P.S.GOPINATHAN, JJ.
-------------------------------------------
W.P(Crl).No.23 OF 2010
-------------------------------------------
Dated this the 24th day of February, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
1.The petitioner states that he is the father of the detenue
Sanish who was detained in terms of Ext.P1 detention order
under the provisions of the Kerala Anti Social Activities
(Prevention) Act, 2007, hereinafter, the ‘Act’, for short. The
detention order was issued on 2.8.2009 by the competent
authority but was enforced by securing detention only on
23.11.2009. The petitioner has two grounds. Firstly, it is
contended that there is inordinate unexplained delay between
the detention order and the enforcement of the detention and
that with such passage of time, it needs to be held that the
detention order has turned out to be one which could not be
enforced without a further due formulation of mind regarding
WPCR.23/10
2
the requirement for detention. Secondly, it is argued that the
ground of detention in terms of the recommendations of the
reporting authority is ‘Known Rowdy’ whereas the impugned
detention order has been issued by holding that the said
person is a ‘Known Goonda’.
2.Dilating on the relevant provisions of the Act, this Court has
held in W.P(Crl).No.456/09 and connected cases that the
conclusions arrived at with a person is a ‘Goonda’ and
therefore a ‘Known Goonda’ on similar facts, is insufficient to
sustain an order of detention. With this, we find that the
impugned detention order cannot be sustained.
3.In the result, this writ petition is allowed quashing Ext.P1
order and setting aside the detention of the detenue Sanish. If
the detention of the detenue is not necessary in connection
with any other case, he shall forthwith be released by the
WPCR.23/10
3
prison authorities. The Registry shall forthwith communicate
this order to the prison authorities concerned.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.24/02.