Madras High Court
R. Selvi vs The Secretary To Govt on 18 April, 2006
In the High Court of Judicature at Madras
Dated: 18/04/2006
Coram
The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K. SAMPATHKUMAR
Habeas Corpus Petition No.10 of 2006
R. Selvi .. Petitioner
-Vs-
1. The Secretary to Govt.
Govt., of Tamilnadu
Public (Law & Order) Dept.
Secretariat
Chennai 9.
2. Union of India rep. by
Secretary to Govt.
Ministry of Finance
Dept. of Revenue
COFEPOSA Unit
Janpath Bhawan 'B' Wing
6th Floor, Janpath
New Delhi 100 001. .. Respondents
Petition filed under Article 226 of the Constitution of India
praying for issuance of writ of habeas corpus as stated therein.
For petitioner : Mr.N. Chandrasekaran
For respondents : Abudukumar Rajarathinam
Govt.Advocate (Crl.side) for R1
Mr. P. Kumaresan,ACGSC for R.2
:ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
The learned counsel appearing for the petitioner informs this
Court that in view of the opinion of the Advisory Board and the subsequent
order passed by the Government, as on date nothing survives for adjudication
in the above petition. Recording the above statement, this petition is
dismissed as infructuous.
To
1. The Secretary to Govt.
Govt., of Tamilnadu
Public (Law & Order) Dept.
Secretariat
Chennai 9.
2. Secretary to Govt.
Ministry of Finance
Dept. of Revenue
COFEPOSA Unit
Janpath Bhawan ‘B’ Wing
6th Floor, Janpath
New Delhi 100 001.