High Court Madras High Court

Vasuki vs The Secretary To Government on 26 June, 2006

Madras High Court
Vasuki vs The Secretary To Government on 26 June, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 26/06/2006 

Coram 

The Hon'ble Mr. Justice P.SATHASIVAM   
and 
The Hon'ble Mr. Justice V.DHANAPALAN    

Habeas Corpus Petition No.340 of 2006 


Vasuki                                    ...  Petitioner

-Vs-

1.The  Secretary to Government 
   Government of Tamil Nadu,
   Prohibition and Excise  Department,
   Fort St. George, Chennai-9.

2.The District Magistrate and
    District Collector,
   O/o the Collectorate,
   Tiruvarur District, Tiruvarur.                       ...  Respondents



        Petition under Article 226  of  the  Constitution  of  India  for  the
issuance  of  a  Writ of Habeas Corpus to call for the records relating to the
second respondent pertaining to the detention order  made  in  C.O.C.No.2/2006
dated  31.01.2006 in detaining the detenu under Tamil Nadu Act 14 of 1982 as a
"Bootlegger", quash the same and direct the respondents to  produce  the  said
detenu  namely,  Ravi,  son of Kathan aged 34 years who is detained at Central
Prison, Trichy, before this Court and set him at liberty.

!For Petitioner         :  Mr.D.Veerasekaran
^For Respondents        :  Mr.M.Babu Muthu Meeran 
                        Addl.  Public Prosecutor

:ORDER  

(Order of the Court was made by P.SATHASIVAM,J.)
The petitioner, who is the wife of the detenu by name Ravi, who is
detained as a ”Bootlegger” 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 31.01.2006,
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 0 7.03.2006 was received by the
Government on 08.03.2006 and remarks were called for on 09.03.2006 and the
remarks were received by the Government on 20.03.2006 and the File was
submitted on 21.03.2006 and the same was dealt with by the Under Secretary and
the Deputy Secretary on 22.03.2006 and finally, the Minister for Prohibition
and Excise passed orders on 23.03.2006. The rejection letter was prepared on
10.04.2006 and the same was sent to the detenu on 12.04.2006 and served to him
on 15.04.2006. As rightly pointed out by the learned counsel for the
petitioner, though the Minister for Prohibition and Excise passed an order on
23.03.2006, there is no explanation at all for taking time for preparation of
rejection letter till 10.04.2006. 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 preparation of rejection letter 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.

raa

To

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

2.The District Magistrate
and District Collector,
Tiruvarur District,
Tiruvarur.

3. The Superintendent, Central Prison, Thiruchirappalli.

(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.