1981 INSC 0240 Smt. Ana Carelina D'souza Vs Union of India and Others Writ Petitions Nos. 821 and 822 of 1981 (O. Chinnappa Reddy, Baharul Islam, A. N. Sen JJ) 07.04.1981 JUDGMENT CHINNAPPA REDDY, J. - 1. In both these petitions it is admitted by the learned counsel for the respondents that the documents upon which grounds of detention are based were not supplied to the detenus along with the grounds of detention. In view of the long line of decisions of this Court, we have no option but to direct the detenus to be set at liberty forthwith. It is so ordered. Order accordingly.