2000 INSC 1098 SUPREME COURT OF INDIA Prem Prakash Vs. Union of India (UOI) (A. M. Ahmadii, C.J. and Sujata V. Manohar J.) 07.10.1996 ORDER The Text below is only a summarized version of the order pronounced Order of detention given on basis of confessional statement. Facts of confessional statement not given before detaining authority. Supreme Court held that non placement of retraction of confessional statement by detenue before detaining authority and non consideration of same by arriving at his subjective satisfaction makes detention Order invalid.