High Court Madras High Court

L.Chandrakumar vs M.Babu Muthu Meeran on 11 September, 2006

Madras High Court
L.Chandrakumar vs M.Babu Muthu Meeran on 11 September, 2006
       

  

  

 
 
 ?IN THE HIGH COURT OF JUDICATURE AT MADRAS
%DATED: 11/09/2006
*CORAM
The HON'BLE Mr.Justice P.SATHASIVAM
and
The HON'BLE Mr.Justice S.MANIKUMAR
+H.C.P. No.664 of 2006
#Indira
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
$State of Tamil Nadu
xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
!FOR PETITIONER : L.Chandrakumar
^FOR RESPONDENT : M.Babu Muthu Meeran
:ORDER

IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 11.09.2006

Coram:

The HONOURABLE Mr. Justice P.SATHASIVAM
and
The HONOURABLE Mr. Justice S.MANIKUMAR

Habeas Corpus Petition No.664 of 2006

Indira … Petitioner

Vs.

1. The State of Tamil Nadu,
rep. by the Secretary to Government,
Prohibition and Excise Department,
Fort St. George,
Chennai 9.

2. The District Magistrate and
District Collector of
Kancheepuram District. …. Respondents

Petition under Article 226 of the Constitution of India for the issuance of a Writ of Habeas Corpus to call for the records in connection with the order of detention passed by the second respondent dated 27.06.2006 in BDFGISV No.22/2006 against the petitioner’s husband Sathasivam, male, aged 40, son of Munusamy, who is confined at Central Prison, Chennai, set aside the same and direct the respondent to produce him before this Court and set him at liberty.

For Petitioner : Mr.L.Chandrakumar

For Respondents : Mr.M.Babu Muthu Meeran
Addl. Public Prosecutor

O R D E R

(Order of the Court was made by P.SATHASIVAM,J.)

Learned Additional Public Prosecutor appearing for respondents reports that the detention order has been revoked by the Government in G.O.Rt.No.1447 Prohibition and Excise (XI) Department dated 28.07.2006 and hence, as on date nothing survives for adjudication in this Habeas Corpus Petition.

2. Recording the above statement, the petition is closed.

raa

To

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

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

3. The Superintendent,
Central Prison,
Chennai.

(In duplicate for communication to detenu)

4. The Joint Secretary to Government,
Public (Law and Order)
Fort St. George, Chennai 9.

5. The Public Prosecutor,
High Court, Madras.

[PRV/7892]

dfeefr