High Court Madras High Court

Pattabi vs The State Of Tamil Nadu Rep.By on 15 November, 2006

Madras High Court
Pattabi vs The State Of Tamil Nadu Rep.By on 15 November, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED : 15.11.2006

C O R A M :

THE HONOURABLE MR. JUSTICE P.K.MISRA
AND
THE HONOURABLE MR. JUSTICE J.A.K.SAMPATH KUMAR


H.C.P.NO.906 of 2006


Pattabi,
S/o.Kali						..  Petitioner


				-Vs-



1.  The State of Tamil Nadu rep.by
     Secretary to Government,
     Prohibition & Excise Department,
     Fort St.George, 
     Chennai-600 009.

2.  The District Magistrate and District
     Collector, Kancheepuram District @
     Kancheepuram.  					..   Respondents


Prayer:-  Petition filed under Article 226 of the Constitution of  India praying for the issuance of a writ of Habeas Corpus to call for the records culminating in the passing of the order of detention against the petitioner under Act 14 of 1982 vide detention order B.D.F.G.I.S.S.V.No. 51/2006, dated 22.8.2006 on the file of the second respondent herein, quash the same as illegal and consequently direct the respondents to produce the body and person, by name, Pattabi, S/o.Kali, from Central Prison, Chennai before this Court and set him at liberty. 

		For Petitioner     	::   Mr.P.Venkatasubramaniam

		For Respondents		::   Mr.Babu Muthu Meeran,
					     Additional Public Prosecutor


O R D E R

(order of the court was made by P.K.MISRA, J.)

Heard the learned counsel appearing for the parties. The learned Additional Public Prosecutor has brought to our notice that the impugned detention order has been revoked by the Government in G.O.Rt.No.2068, Prohibition & Excise (XI) Department, dated 16.10.2006 and he has also produced a copy of the same. In view of the same, nothing survives for adjudication in this petition. The Habeas Corpus Petition is, therefore, dismissed as having become infructuous.

js

To

1. The Secretary to Government of
Tamil Nadu, Prohibition and
Excise Department,
Fort St.George, Chennai-9.

2. The District Magistrate and District
Collector, Kancheepuram District @
Kancheepuram.

3. The Superintendent,
Central Prison, Chennai (in duplicate
for communication to detenu).

4. The Public Prosecutor
High Court, Madras.

[SANT 8644]