High Court Madras High Court

Pushpa vs The State Of Tamil Nadu on 27 February, 2006

Madras High Court
Pushpa vs The State Of Tamil Nadu on 27 February, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 27/02/2006

Coram

The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR

H.C.P. No.1193 of 2005


Pushpa                         ... Petitioner

-Vs-

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

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 call for the entire records leading to
the detention of the petitioner's son namely Joseph S/o  Arogiyaraj,  detained
under  Act  14/82  vide  detention  order  dated 22.06.2005 on the file of the
second respondent herein made in Memo No.298/ BDFGISV/2005, quash the same and
consequently direct the respondents herein to produce the body and  person  of
the  said  detenu before this Court and thereafter set him at liberty from the
Central Prsion Chennai.


!For Petitioner :Mr.M.Rajavelu

^For Respondents :Mr.Abudukumar Rajarathinam
                Govt.  Advocate (Crl.  Side)

:O R D E R

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

The petitioner, who is the mother of the detenu by name Joseph, who
was detained as a ‘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 22.06.2005,
challenges the same 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 appearing for the petitioner, by
drawing our attention to paragraph 4 of the grounds of detention, would
contend that the detaining authority has noted that the detenu Joseph was in
remand in C4 Thuraipakkam Police Station in Crime Nos.385/2005 and 387/2005
and that he has not moved any bail petition so far. In the absence of any
material that the remand of the detenu in respect of Crime No.385/2005 was
subsequently extended, the satisfaction arrived at by the detaining authority
cannot be accepted and on this ground, he prays that the impugned order is
liable to be quashed.

4. A perusal of the paper book supplied to the detenu shows that
though by an order dated 27.05.2005, the remand of the detenu was extended
till 10.06.2005 in respect of Crime No.385/2005, there is no further order
extending his remand in Crime No.385/2005 available in the materials placed
before the detaining authority. No doubt, Crime No.387 of 2005 relates to the
adverse case and there is an order by the learned Judicial Magistrate,
Alandur, extending his remand in that case till 24.06.2005.

5. With regard to the said contention, learned Government Advocate,
by drawing our attention to the Special Report (undated) of the sponsoring
authority, contended that inasmuch as the said report contains a reference to
the remand extension even in respect of Crime No.385/2005, the same was taken
note of by the detaining authority and the order of detention was passed. In
other words, according to the learned Government Advocate, the details
furnished in the said

special report are sufficient for awareness relating to the remand of the
detenu on the date of passing of the detention order. The learned Government
Advocate has also heavily relied on the affidavit of the sponsoring authority
dated 18.06.2005.

6. Before going into the Special Report, it is our duty to point out
that the affidavit of the sponsoring authority dated 18.06.2005 refers to the
extension of the remand of the detenu in respect of Crime No.387/2005 and
there is absolutely no whisper about the remand in Crime No.385/2005. By
pointing out that, based on the information furnished in the report of the
sponsoring authority, the detaining authority, after satisfying himself, can
very well pass an order of detention. The learned Government Advocate relied
on the order of a Division Bench of this Court dated 11.10.1999 passed in HCP
No.610 of 1999. Though a similar contention was raised by the learned counsel
for the petitioner in that case, the reasonings of the detaining authority in
para 14 has to be taken note of. It is seen from that paragraph that the
requisition for remand was made by the sponsoring authority, which was
available at page 50 of the booklet and the special report was filed by the
sponsoring authority which was available at page 52, wherein it was clearly
stated that the detenu was arrested on 14.2.1999 and produced before the
Judicial Magistrate on 15.2.1999 and had been in remand till 01.03.1999. The
Division Bench, after noting the above details, came to the conclusion that
even though the remand order was not before the detaining authority, the
information with regard to the remand of the detenu was available before the
detaining authority for arriving at the subjective satisfaction that the
detenu was in custody and as such, there was no substance in the contention of
the learned Government Advocate. Though in our case, in the undated special
report, there is a reference of extension of remand in respect of Crime
No.385/2005 as well as 387/2005, as pointed out in para 14 of the said
decision, there is no material in our case to show that the detaining
authority had made a requisition for remand. On the other hand, in the case
before the Division Bench, the above referred to paragraph shows that the
requisition for remand had been made by the sponsoring authority and the same
was available at page 50 of the booklet. Taking note of the said aspect and
the details furnished in the special report, the Division bench concluded that
those materials are sufficient for the detaining authority to take a decision.
In the light of the said factual aspect, we are of the view that the anove
decision is not helpful to the stand taken by the learned Government Advocate.

7. In the next decision relied on by the learned Government Advocate
reported in 1994 (2) Law Weekly (Criminal) 618 (IRUDHI @
IRUDAYANATHAN/C.S.JAYAPAL VS. STATE OF TAMIL NADU REP. BY THE COMMISSIONER
AND SECRETARY TO GOVERNMENT, HOME PROHIBITION AND EXCISE DEPARTMENT, FORT ST
GOERGE, MADRAS-9), a Division Bench, in para 12, after referring to Abdul
Sathar Ibrahim Manik’s case (AIR 1991 S.C. 2261), has held that awareness of
the detaining authority about the fact of remand of the detenu need not have
to be based only on the remand order, for such awareness can arise out of a

remand warrant or an affidavit of the sponsoring authority or similar such
material affirming the basic fact of remand of the detenu concerned on the day
when the impugned order of detention stood passed.

8. In the light of the above observation of the above said decision,
let us consider whether those aspects have been satisfied in our case. The
booklet placed before us does not contain the remand warrant. No doubt the
sponsoring authority has filed an affidavit. On going through the same, we
have already observed that even the affidavit of the sponsoring authority
speaks only about Crime No.387/2005 and there is no reference at all to Crime
No.385/2005. Accordingly, except the special report, no other material has
been placed before the detaining authority. Even though there is a reference
to Crime No.385/2005 in the special report, it is not known what prevented the
sponsoring authority in supplying the remand extension order in respect of
Crime No.385/2005. In such circumstances, we are of the view that even the
said decision is not helpful to the stand taken by the learned Government
Advocate.

9. On the other hand, learned counsel appearing for the petitioner
has brought to our notice the decision of another Division Bench reported in
1994 (1) Law Weekly (Criminal) 266 (BALARAMAN VS. STATE OF TAMIL NADU REP.
BY THE SECRETARY, PROHIBITION AND EXCISE DEPARTMENT, FORT ST. GEORGE,
MADRAS-9 AND ANOTHER) wherein the Division Bench has observed that in the
absence of an order of extension of remand by the Judicial Magistrate, mere
reference in the affidavit is not sufficient and finding that there was no
material before the detaining authority with reference to the relevant fact
that the detenu was in remand on the date of passing the detention order,
quashed the same. This decision is helpful to the stand taken by the
petitioner.

10. The learned Government Advocate has also pressed into service
another order of a Division Bench of this Court dated 03.01.2000 passed in HCP
No.483 of 1999. Hereagain, in paragraph 4, the Division Bench has merely
stated that the fact of remanding the accused in both the ground case and the
adverse case was noted in the booklet. From the said decision, we are unable
to understand whether the remand order relating to the ground case and the
adverse case have been placed before the detaining authority. In the absence
of such details, we are of the view that the said decision is also not helpful
to the stand taken by the learned Government Advocate.

11. Finally, the learned Government Advocate pressed into service
another order of a Division Bench of this Court dated 26.06.2000 passed in HCP
No.1798 of 1999. Before the Division Bench a similar contention was raised to
the effect that except the special report, there was no material on record to
show that the detenu was in remand on the date of passing of the detention
order. After perusing the booklet furnished to the detenu, the Division Bench
noted that page 70 of the booklet contains the special report dated 14.9.1999.
We have also noted that in our case the special report contains the details in
respect of the remand of the detenu from 9.9.1999 till 23.9.1999. It also
refers to the earlier details of the remand. In the same paragraph, the
Division Bench has referred to the sponsoring authority’s affidavit dated
21.09.1999. By referring to all the details, including the affidavit of the
sponsoring authority, the Division Bench came to the conclusion that the
remand extension order had come into existence before the date on which the
sponsoring authority has sworn to the affidavit and rejected the said
contention raised by the learned counsel for the petitioner. For the sake of
repetition, we mention that in our case, the affidavit of the sponsoring
authority does not refer to the remand extension order relating to Crime
No.385/2005.

12. On the other hand, in the above referred to decision, among other
materials, the Division Bench had taken note of the sworn statement in the
form of the affidavit by the sponsoring authority about the remand extension
order passed by the Magistrate. In the absence of such an information
relating to Crime No.385/2005 in the form of an affidavit in our case, we are
of the view that the said decision is also not applicable to the case on hand.

13. In the light of what is stated above, in view of the fact that
there is no material to show that the detenu was in remand even in respect of
Crime No.385/2005, despite the said fact having been noted in paragraph 4 of
the grounds of detention, we are satisfied that the contention raised by the
learned counsel for the petitioner is well founded. On this ground, the
impugned order of detention is liable to be quashed.

14. 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 custody unless he is required in some other case or
cause.

Index:Yes
Internet:Yes
raa

To

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

2. The Secretary to Government, State of Tamil Nadu,
Prohibition and Excise Department, Fort St. George, Chennai 600 0 09.

3. The Superintendent, Central Prison, Chennai
(In duplicate for communication to detenu)

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

5. The Public Prosecutor, High Court, Madras.