IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 03/07/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice V.DHANAPALAN
Habeas Corpus Petition No.398 of 2006
Tmt.Kavitha Petitioner
-Vs-
1. State rep.by
The Inspector of Police,
Manali Police Station,
Chennai.
2. The Commissioner of Police,
Greater Chennai,
Egmore, Chennai 8.
3. The Secretary to Government,
Prohibition and Excise Dept.,
Fort St.George, Chennai 9 Respondents
Petition under Article 226 of the Constitution of India for the
issuance of a Writ of Habeas Corpus to direct the respondents to produce the
petitioner's husband Babu son of Krishnan male aged 27 years and now confined
at Central Prison, Chennai and call for the records set him liberty forthwith
and set aside the order of detention vide No.5 3/BDFGISV/2006 dated 13.2.2006
on the file of 2nd respondent.
!For Petitioner : Dr.G.Krishnamurthy
^For Respondents: Mr.Babu Muthu Meeran
Addl. Public Prosecutor
:ORDER
(Order of the Court was made by V.Dhanapalan, J.)
The petitioner, who is the wife of the detenu by name Babu, 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 13.2.2006,
challenges the same in this Petition.
2. Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the respondents.
3. At the foremost, learned counsel for the petitioner submitted that
there is enormous delay in disposal of the representation of the detenu, which
vitiates the ultimate order of detention. With reference to the above claim,
learned Additional Public Prosecutor has placed the details, which show that
the representation of the detenu dated 2 2.3.2006 was received by the
Government on 23.3.2006 and remarks were called for on 24.3.2006. Thereafter,
the remarks were received by the Government on 30.3.2006 and the File was
submitted on 31.3.2006 and the same was dealt with by the Under Secretary and
the Deputy Secretary on 3.4.2006 and finally, the Minister for Prohibition and
Excise passed orders on 10.4.2006. The rejection letter was prepared on the
same day i.e. on 10.4.2006 and the same was sent to the detenu on 11.4.2006
and served to him on 12.4.2006. As rightly pointed out by the learned counsel
for the petitioner, though the file was dealt with by the Deputy Secretary on
3.4.2006, Minister for Prohibition and Excise passed the order on 10.04.2006,
there is no explanation at all for taking time for passing orders by the
Minister for Prohibition and Excise till 10.4.2006. In the absence of any
explanation by the person concerned even after excluding the intervening
holidays, we are of the view that the time taken for passing orders by the
Minister for Prohibition and Excise is on the higher side and we hold that the
said delay has prejudiced the detenu in disposal of his representation. On
this ground, we quash the impugned order of detention.
4. 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.
ajr
To
1. The Secretary to Government,
Prohibition and Excise Dept.,
Fort St.George, Chennai-9.
2. The Commissioner ofPolice,
Greater Chennai,
Egmore, Chennai 8.
3. The Inspector of Police,
Manali Police Station,
Chennai.
4. The Superintendent,
Central Prison, Chennai
(In duplicate for communication to detenu)
5. The Joint Secretary to Government,
Public (Law and Order)
Fort St. George, Chennai-9.
6. The Public Prosecutor,
High Court, Madras.