2001 INSC 0689 SUPREME COURT OF INDIA Priyanka Pandit Fulore (Smt) Vs. State of Maharashtra (D. P. Mohapatra and K. G. Balakrishnan JJ.) 05.09.2001 ORDER The Text below is only a summarized version of the order pronounced Detention Order passed by Commissioner of Police under Section 3. Detention Order challenged on grounds that due to delay in passing Order of detention nexus between activities allegedly committed by detenue and necessity for passing Order of preventive detention was lost. Facts revealed that nature of activities alleged against detenue and findings recorded by High Court that detention Order was neither vitiated due to delay nor on ground of illegality in accepting in camera statements. Supreme Curt held that detention Order passed against detenue does not call for any interference. 1 SpotLaw