High Court Madras High Court

Venkat @ Venkatesan vs The State Of Tamil Nadu on 22 August, 2006

Madras High Court
Venkat @ Venkatesan vs The State Of Tamil Nadu on 22 August, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated:- 22.08.2006

Coram:-

The Honble Mr. Justice P.SATHASIVAM
and
The Honble Mr. Justice S.MANIKUMAR

Habeas Corpus Petition No.591 of 2006


Venkat @ Venkatesan                       ...  Petitioner
	
		Vs.

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

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

3.The Inspector of Police(Crime),
   V-3, J.J. Nagar Police Station,
   Chennai-600 050.		         .. 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 order passed by the second respondent in memo No.48/BDFGISV/2006 dated 10.02.2006 and quash the same and further direct the respondents to produce  the body of the detenu viz., Venkat @ Venkatesan S/o Ettiappan now confined at Central Prison, Chennai before this Court and set him at liberty.
  
 	For Petitioner	: Mr.T.Saravanan
	For Respondents	: Mr.M.Babu Muthu Meeran
	                   Addl. Public Prosecutor

	O R D E R 

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

The petitioner by name Venkat @ Venkatesan, who is 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 10.02.2006, 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 16.03.2006 was received by the Government on 20.03.2006 and remarks were called for on 21.03.2006 and the remarks were received by the Government on 27.03.2006 and the File was submitted on 28.03.2006 and the same was dealt with by the Under Secretary and Deputy Secretary on the same day i.e. on 28.03.2006 and finally, the Minister for Prohibition and Excise passed orders on 29.03.2006. The rejection letter was prepared on 10.04.2006 and the same was sent to the detenu on 11.04.2006 and served to him on 12.04.2006. As rightly pointed out by the learned counsel for the petitioner, though the Minister for Prohibition and Excise passed an order on 29.03.2006, 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 Commissioner of Police,Greater Chennai,Egmore, Chennai-8.

3.The Inspector of Police(Crime), V-3, J.J. Nagar Police Station,
Chennai-600 050.

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.

[PRV]