IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 14/03/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR
HCP.No.1347 of 2005
Avalaakkal ... Petitioner
-Vs-
1. The District Magistrate and
District Collector,
District Collector,
Coimbatore District,
Coimbatore-18.
2. The Secretary to Government of
Tamil Nadu,
Prohibition & Excise Department,
Fort St. George, Chennai-9. ... Respondents
Petition under Article 226 of the Constitution of India for the
issuance of writ of habeas corpus to call for the records of the 1st
respondent in connection with the order of 1st respondent dated 01.12.2005 in
Cr.M.P.No.28/G/2005/E4 detaining Ayyappan, son of Pitchaimuthu, aged about 26
years as a Goonda under Tamil Nadu Act 14 of 82, set aside the same, direct
the respondent to produce the body of the said detenu, now lodged in Central
Prison, Coimbatore, before this Court and set him at liberty.
!For Petitioner : Mr.K.Elangovan.
^For Respondents : Mr.M.K.Subramanian,
Government Advocate.
:O R D E R
(Order of the Court was made by P.SATHASIVAM, J.)
Learned Government Advocate informs this Court that, by Government
Order in G.O.Rt.No.98, Prohibition & Excise (XII) Department, dated 13
.01.2006, the detention order passed against the detenu has been revoked. He
has also produced a copy of the Government Order. Accordingly, no
adjudication is required in this matter. Habeas Corpus Petition is dismissed
as infructuous.
JI.
To
1. The District Magistrate and District Collector,
Coimbatore-18.
2. The Secretary to Government of
Tamil Nadu,
Prohibition & Excise Department,
Fort St. George, Chennai-9.