Madras High Court
Arumugham vs The District Collector And on 19 June, 2006
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 19/06/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice V.DHANAPALAN
Habeas Corpus Petition No.237 of 2006
Arumugham ... Petitioner
-Vs-
1. The District Collector and
District Magistrate,
Thiruvallur District, Thiruvallur.
2. The Secretary to the Government
of Tamil Nadu,
Prohibition and Excise Department,
Fort St. George, Chennai-9. ... 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 B.D.F.G.I.
S.V. No.3/2006 on the file of the first respondent, quash the detention order
dated 14.02.2006, direct the production of the detenu by name Ramesh, son of
Arugmugham, presently detained at the Central Prison, Chennai, under the Tamil
Nadu Act 14 of 1982, before Court and set him at liberty.
!For Petitioner : Mr.A.M.Rahmath Ali
^For Respondents: Mr.M.Babu Muthu Meeran,
Addl. Public Prosecutor.
:ORDER
(Order of the Court was made by P.SATHASIVAM, J.)
Learned Additional Public Prosecutor informs this Court that, by
Government Order in G.O.Rt.No.716, Prohibition & Excise (XI) Department, dated
10.04.2006, the detention order passed against the detenu by name Ramesh 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been revoked.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. Secretary to Government,
Prohibition & Excise Department,
Secretariat, Chennai-600 009.
2. The District Magistrate &
District Collector, Tiruvallur.