High Court Madras High Court

Avalaakkal vs The District Magistrate And on 14 March, 2006

Madras High Court
Avalaakkal vs The District Magistrate And on 14 March, 2006
       

  

  

 
 
 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.01.2006, the detention order passed against the detenu has been revoked.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.