High Court Madras High Court

P.Malarkodi vs State Of Tamilnadu on 4 April, 2007

Madras High Court
P.Malarkodi vs State Of Tamilnadu on 4 April, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 04/04/2007
CORAM
THE HON'BLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HON'BLE MR.JUSTICE P.R.SHIVAKUMAR
H.C.P.(MD) No.79 of 2007

P.Malarkodi			.. Petitioner

vs

1.State of Tamilnadu
   rep. by Secretary to Government
   Prohibition and Excise Department
   Fort St. George
   Chennai 9.

2. The District Magistrate and
   District Collector
   Karur District
   Karur			.. Respondents

	Habeas corpus petition filed under Article 226 of the Constitution of
India praying to issue a writ of habeas corpus calling for the records relating
to the detention order passed by the second respondent in detention order in
C.R.M.P.No.8 of 2006 dated 8.12.2006 and quash the same and direct the
respondents to produce the body of the detenu K.Modi alias Ponnusamy, son of
Kulanthan, now detained in Central Prison, Trichy, before this Court and set him
at liberty.

!For Petitioner		:  Mr.N.Ananda Kumar
^For Respondents	:  Mr.Daniel Manoharan
			   Additional Public Prosecutor
:ORDER

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

Invoking the writ jurisdiction of this Court, the petitioner, the wife of
the detenu namely Modi @ Ponnusamy, has made this petition seeking a writ of
habeas corpus to quash the order of detention passed by the second respondent
dated 8.12.2006.

2.The order under challenge is perused. The Court heard the learned
Counsel for the petitioner and also the learned Additional Public Prosecutor.

3.On the recommendation made by the sponsoring authority that 6 cases
under the provisions of the Prohibition Act were registered against the detenu,
out of which 4 cases were pending trial, and 2 ended on admission by the detenu,
the detaining authority, after perusal of the materials available, was of the
opinion that they were sufficient to record a finding that the detenu is a
bootlegger as defined under the provisions of Act 14/82 since his activities
were prejudicial to the maintenance of public order and public health. Hence,
he passed an order, which is the subject matter of challenge before this Court.

4.The learned Counsel for the petitioner inter alia would submit that the
order came to be passed on 8.12.2006; that the petitioner sent a pre-detention
representation on 20.11.2006; that it was very well in the hands of the
detaining authority; that the same was not only given in person but also sent by
post; that the receipt of the same is also well admitted in paragraph 4 of the
counter; that if to be so, the detaining authority, after the passing of the
order, was expected to place the same before the Advisory Board while placing
the order for approval; that he has neither considered nor placed the
representation before the Advisory Board, and under the circumstances, the order
has got to be quashed.

5.The learned Counsel for the petitioner also placed reliance on the
provisions of Sec.3 sub-section (3) of the Act. He would submit that in view of
the said proviso, the order is infirm, and it has got to be set aside.

6.The Court heard the learned Additional Public Prosecutor on the above
contentions.

7.It is not a matter in controversy that an order came to be passed by the
detaining authority on 8.12.2006 terming the detenu Modi @ Ponnusamy, the
husband of the petitioner, as a bootlegger on the strength of the recommendation
made by the sponsoring authority, wherein it was found that he was involved in 6
adverse cases, all under the Prohibition Act, out of which 4 were pending, and 2
ended on admission. According to the detaining authority, on scrutiny of the
materials, he was able to arrive at a subjective satisfaction, and it has got to
be recorded that he is a bootlegger, since his activities are detrimental to the
public order and public health. Now, the petitioner has challenged the said
order on the above ground. It is not in controversy that the order came to be
passed on 8.12.2006. According to the petitioner, who is the wife of the
detenu, a representation was sent on 20.11.2006. As rightly contended by the
learned Counsel for the petitioner, the receipt of the said representation is an
admitted fact. If to be so, the law would require that while passing an order
by the detaining authority on 8.12.2006, he is duty bound to consider the
representation, and also after the passing of the order, the material namely the
representation, which was earlier in point of time i.e., before the passing of
the order under challenge, should have been placed before the Government. Now,
it would be apt and appropriate to reproduce Sec.3 sub-section (3) of the Act as
follows:

“Section 3: Power to make orders detaining certain persons:

1. ………

2. ………

3. When any order is made under this section by an officer mentioned in sub-
section 2 he shall forthwith report the fact to the State Government together
with the grounds on which the order has been made and such other particulars as,
in his opinion, have a bearing on the matter, and no such order shall remain in
force for more than twelve days after the making thereof, unless, in the
meantime, it has been approved by the State Government.”

8.A reading of the above provision would clearly reveal that when any
order is made under the said provision, the Officer who passed the order, shall
forthwith report the fact to the State Government, and while doing so, he must
place the grounds on which the order has been passed and such other particulars
also, as, in his opinion, have a bearing on the matter. Now, at this juncture,
it is to be pointed out that such other particulars has wide connotation in the
opinion of the Court, which would also include the representation which was made
by the petitioner even before the passing of the order. Thus, it would be
abundantly clear that a specific provision mandates that such other particulars
which have bearing on the matter, have got to be considered, and the detaining
authority is also duty bound to place such materials before the State Government
along with the order for approval. In the instant case, though a representation
was made, which was pre-detention representation, even on 20.11.2006, and it has
also been received by the detaining authority, the same was neither considered
nor placed before the State Government along with the order for approval. It
can be well stated that the provision which mandates that all the particulars in
the hands of the authority should also be placed along with the order, has not
been complied with. In such circumstances, this Court is able to see the
violation of the provision, which would be sufficient to set aside the order of
detention.

9.In the result, this habeas corpus petition is allowed setting aside the
order of the second respondent. The detenu is directed to be set at liberty
forthwith unless his presence is required in any other case.

To:

1.The Secretary to Government
Prohibition and Excise Department
Fort St. George
Chennai 9.

2.The District Magistrate & District Collector
Karur District
Karur

3.The Public Prosecutor
Madurai Bench of Madras High Court

nsv