High Court Madras High Court

S.Ganesan vs State Of Tamil Nadu on 14 March, 2006

Madras High Court
S.Ganesan vs State Of Tamil Nadu on 14 March, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 14/03/2006 

Coram 

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

HCP.No.1275 of 2005  


S.Ganesan                                               Petitioner

-Vs-

1. State of Tamil Nadu,
Represented by its
Secretary to Government, 
Dept. of Prohibition and Excise,
Fort St. George, Chennai-9.

2. The Commissioner of Police,
Greater Chennai,
Office of the Commissioner
        of Police,
Egmore, Chennai-600 008.  

3. The Inspector of Police,
S-15, Selaiyur Police Station,
Chennai-59.                                              Respondents


        Petition under Article 226  of  the  Constitution  of  India  for  the
issuance  of  a  writ  of  Habeas Corpus to call for the records of the second
respondent in Memo  No.308/BDFGISV/2005  dated  27.06.2005,  quash  the  same,    
direct  the  respondents  to  produce  the  body  of  the  petitioner, namely,
S.Ganesan (detenu) now detained at Central Prison, Chennai, before this  Court
and set him at liberty forthwith.

!For Petitioner :  Mr.  A.Muthukumar

For Respondents        :  Mr.  Abudukumar Rajarathinam,
                Government Advocate (Crl.  Side)

:O R D E R 

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

The petitioner herein challenges the impugned order of detention dated
27.06.2005, detaining him 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).

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
taking us through page No.135 of the Paper-Book, contended that translation
has not been properly made relating to the time of production of the accused
before the learned Magistrate. A perusal of the Requisition Report makes it
clear that the detenu/accused was arrested on 11.06.2005 and produced before
the Magistrate on 12.06.2005 at 5.30 P.M. This has been correctly stated in
the English version of the Remand Order, which is available at page No.134 of
the Paper Book. However, in the Tamil version of the remand order, it is
mentioned as “05 .30 kzpf;F” as if the accused was produced at 05.30 A.M. on
12.06.20 05. In view of the details available in the Requisition Report as
well as the Remand Order available at page No.134 of the Paper Book, we are of
the view that merely because, in the Tamil Translation, the authority has
mentioned that the accused was produced before the Magistrate at 05.30 hrs.,
it would not affect the ultimate detention order.

4. By taking us through page Nos.65 to 68, 99, 104 and 119 to 122 of
the Paper Book , learned counsel contended that those pages are not legible.
We verified those pages and we are satisfied that the contents in those pages
are legible and readable.

5. Learned counsel for the petitioner submitted that in the F.I.R.,
which is available at page Nos.103 and 104 of the Paper Book, the signature of
the complainant does not find place. It is not in dispute that based on the
complaint, the Inspector of Police recorded the same and prepared the F.I.R.
and that copy of the same has been served to the detenu. It is not the case
of the petitioner that no such complaint has been made by the complainant as
stated in the F.I.R. Thus, we find no merit in this submission.

6. Learned counsel for the petitioner next contended that so many
documents have been inserted in the paper book and that was the reason they
assigned additional page numbers. We verified the entire paper book. There
is no reason to conclude that certain documents have been inserted. On
verification, we find no substance in the said contention.

7. Learned counsel has also pointed out that the arrest
report itself mentions that the same was prepared under Section 62 C.P.C. It
is not in dispute that in the Tamil version of the Arrest Report, which is
available at page No.129, it has been correctly stated as F/K/ tp/r, thereby
mentioning that the arrest report was prepared under Section 62 Cr.P.C.

8. Learned counsel further contended that though, in the
Requisition Report, the Sponsoring Authority has referred to all the Crime
Numbers relating to the adverse cases, the accused was remanded only in
respect of Crime No.397 of 2005 on the file of Solaiyur Police Station. It is
not a mistake as claimed by the learned counsel for the petitioner. It is
true that in the Requisition Report, the Sponsoring Authority has mentioned
all the details including the Crime Numbers in respect of the adverse cases.
The learned Magistrate, on production of the accused on 12.06.2005 in respect
of Crime No.397 of 2005, which relates to the ground case, being satisfied
after perusing the records, remanded the accused/detenu to judicial custody
till 24.06.2005. There is no error or flaw as claimed by the learned counsel
for the petitioner.

9. Finally, learned counsel for the petitioner contended that
inasmuch as all the adverse cases relate to theft, that is, offence punishable
under Section 379 IPC, and only the ground case relates to offences punishable
under Sections 341, 392, 397, 427 and 506 (2) IPC., the Detaining Authority is
not justified in clamping the detention order based on a solitary instance,
viz., the ground case occurrence. In support of his contention, he relied on
a decision of the Supreme Court reported in 2003 (1) Crimes 446 (SC) (Darpan
Kumar Sharma @ Dharban Kumar Sharma vs. State of Tamil Nadu & others).

10. In this regard , it is relevant to note that the detenu had 19
adverse cases, all under Section 379 IPC., to his credit and all those cases
are pending trial before the respective courts. This Bench as well as other
Division Benches had occasion to consider the dictum laid down in Darpan Kumar
Sharmas case. In HCP No.26 of 2003, Order dated 17.10.2003, a Division Bench
of this Court, after referring to the decision in Darpan Kumar Sharmas case
and pointing out that all the eleven adverse case occurrences had taken place
only within the jurisdiction of K.K.Nagar Police Station and that in all the
matters, the detenu was arrested by the staff of the said Police Station;
observed that if the incident of thefts are too many in a singular locality
coupled with the offence of house breaking, then it is bound to disturb the
even tempo of public life as in that case the public may not feel safe. The
Division Bench, finding that the law laid down in Darpan Kumar Sharmas case
would not apply to the facts of that case, upheld the order of detention,
dismissing the Habeas Corpus Petition. Distinguishing Darpan Kumar Sharmas
case, similar detention orders have been upheld by other Benches of this
Court, vide,
i. HCP No.1663 of 2003 dated 27.01.2004
ii. HCP No.218 of 2004 dated 28.04.2004
iii. HCP No.388 of 2005 dated 26.07.2005.

In the light of the catena of decisions referred above, we are unable to
accept the argument advanced by the learned counsel for the petitioner and as
observed in those cases, the decision in Darpan Kumar Sharmas case is not
applicable to the case on hand also.

11. In the light of what is stated above, we do not find any valid
ground for interference. HCP fails and the same is dismissed.

Index: yes
Internet: yes
JI.

To

1. The Commissioner of Police,
Greater Chennai, Chennai.

2. The Secretary to Government,
Prohibition and Excise Dept.,
Fort St. George, Chennai-9.

3. The Superintendent,
Central Prison, Chennai.

(In duplicate for service on the detenu)

4. The Secretary,
Public (Law & Order) Dept.,
Fort St. George, Chennai-9.

5. The Public Prosecutor,
High Court, Madras.

6. The Inspector of Police,
S-15, Selaiyur P.S.,
Chennai-59.