High Court Madras High Court

Lakshmi vs The State Of Tamilnadu on 23 January, 2006

Madras High Court
Lakshmi vs The State Of Tamilnadu on 23 January, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 23/01/2006 

Coram 

The Hon'ble Mr. Justice P.SATHASIVAM   
and 
The Hon'ble Mr. Justice N. PAUL VASANTHAKUMAR       

HCP. No.1090 of 2005  

Lakshmi                                ... Petitioner

-Vs-

1. The State of Tamilnadu,
    rep. By its Secretary to Govt.,
   Prohibition & Excise Department,
   Fort St. George, Chennai-600 009.

3.The Commissioner of Police, 
   Salem City.                          ..Respondents

        Petition under Article 226  of  the  Constitution  of  India  for  the
issuance  of a Writ of Habeas Corpus to call for the entire records leading to
the detention of the petitioner's husband namely Highspeed @ Arumugam  son  of 
Kuppusamy  detained  under Act 14/82, vide detention order dated 10.03.2005 on
the file of the  2nd  respondent  herein  made  in  the  C.M.P.No.8/B.L./Salem
City/2005  quash  the  same  and consequently direct the respondents herein to
produce the body and person of the  said  Detenu  before  the  Court  now  and
thereafter set him set him at liberty from Centrl Prison, Salem.

!For Petitioner :  Mrs.R.Subadra Devi

^For Respondents        :  Mr.M.K.Subramanian,
                Govt.  Advocate (Crl.  Side)

:O R D E R 

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

The petitioner who is the wife of the detenu by name Highspeed @
Arumugam challenges the impugned detention order dated 10.03.2005 detaining
her husband as Goonda as contemplated under 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 10.03.2005,
in this Petition.

2. Heard learned counsel for the petitioner as well as learned
Government Advocate for the respondents.

3. At the foremost, learned counsel for the petitioner submitted that
there was undue delay in disposal of the representation of the detenu, which
vitiates the ultimate order passed by the detaining authority. With reference
to the above statement, learned Government Advocate has produced the
particulars which show that on receipt of the representation from the detenu
on 28.09.2005, remarks were called for by the Government on 29.09.2005 and the
same were received on 07.10.20 05. Thereafter, the File was dealt with by the
Under Secretary and Deputy Secretary on 10.10.2005 and finally, the Minister
for Prohibition and Excise passed orders on 13.10.2005. However, the
rejection letter was prepared on 20.10.2005. The said letter was sent to the
Superintendent of Central Prison for service on 21.10.2005 and served to him
on 25.10.2005.

4. As rightly pointed out by the learned counsel for the petitioner,
even though the competent authority passed orders as early as on 13 .10.2005,
there is no explanation for taking time till 20.10.2005 for preparation of the
rejection letter. In the absence of proper explanation by the person
concerned, we hold that the delay has prejudiced the detenu in considering his
representation effectively. On this ground, we quash the impugned order of
detention.

5. Accordingly, the Habeas Corpus Petition is allowed and the
impugned order of detention is set aside. The detenu is directed to be set at
liberty forthwith from the custody unless he is required in some other case or
cause.

rg

To

1. The Secretary to Govt.,
The State of Tamilnadu,
Prohibition & Excise Department,
Fort St. George, Chennai-600 009.

2.The Commissioner of Police,
Salem City.

3.The Public Prosecutor, High Court, Madras.