In the High Court of Judicature at Madras Dated:21.08.2006 Coram: The Honourable Mr. Justice P. SATHASIVAM and The Honourable Mr. Justice S.MANIKUMAR Habeas Corpus Petition No.553 of 2006 Nirmala Devi .. Petitioner vs. 1. The Commissioner of Police, Greater Chennai, Egmore, Chennai-8. 2. The Secretary to Government, Prohibition and Excise Department, Government of Tamil Nadu, Fort St.George, Chennai 9. .. Respondents Petition filed under Article 226 of the Constitution of India praying for the issuance of writ of Habeas corpus calling for the records of the first respondent in Memo No.113/BDFGIS/2006 dated 17.04.2006, setting aside the order of detention passed therein and directing the the respondents to produce the detenu by name Dharmendran @ Dharmendra, who is the son of the petitioner herein, now confined at Central Prison, Chennai, before this Court and set him at liberty. For petitioner : Mr. R. Rajasekaran For respondents : Mr. M.Babu Muthu Meeran, Additional Public Prosecutor ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
The learned Additional Public Prosecutor has brought to our notice that the impugned detention order has been revoked by the Government in G.O.Rt.No.1116 Prohibition & Excise (X) Department dated 31.05.2006 and he also produced copy of the same. Accordingly, as on date nothing survives for adjudication in this petition, hence the same is dismissed as infructuous.
gl
To
1. The Secretary to Government
Prohibition and Excise Department
Fort St. George
Chennai 9.
2. The Commissioner of Police,
Greater Chennai,
Egmore, Chennai-8.
3. The Superintendent
Central Prison,
Chennai.
(in duplicate for communication to detenu)
4. The Joint Secretary to Government,
Public (Law & Order),
Fort St.George,
Chennai-9.
5. The Public Prosecutor
High Court, Madras.
VSANT