In the High Court of Judicature at Madras Dated:21.08.2006 Coram: The Honourable Mr. Justice P. SATHASIVAM and The Honourable Mr. Justice S.MANIKUMAR Habeas Corpus Petition No.576 of 2006 Gomathi .. Petitioner vs. 1. State of Tamil Nadu, rep. by its Secretary, Prohibition and Excise Department Chennai-9. 2. The District Collector and District Magistrate, Namakkal District, Namakkal. .. Respondents Petition filed under Article 226 of the Constitution of India praying for the issuance of writ of Habeas corpus calling for the records in connection with detention order passed in C.M.P.No.9 B.L./2006 (M-1) dated 09.05.2006 on the file of second respondent and set aside the same and direct the respondents to produce the detenu Sekar, son of Elaiyappa Gounder, who is confined in Central Prison, Salem before this Court and set him at liberty. For petitioner : Mr. M.M.Sundresh For respondents : Mr. M.Babu Muthu Meeran, Additional Public Prosecutor ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
The learned Additional Public Prosecutor has brought to our notice that the impugned detention order has been revoked by the Government in G.O.Rt.No.1242 Prohibition & Excise (XIV) Department dated 26.06.2006 and he also produced copy of the same. Accordingly, as on date nothing survives for adjudication in this petition, hence the same is dismissed as infructuous.
gl
To
1. The Secretary to Government
Prohibition and Excise Department
Fort St. George
Chennai 9.
2. The District Collector
and District Magistrate,
Namakkal District,
Namakkal.
3. The Superintendent
Central Prison,
Salem.
(in duplicate for communication to detenu)
4. The Joint Secretary to Government,
Public (Law & Order),
Fort St.George,
Chennai-9.
5. The Public Prosecutor
High Court, Madras.
VSANT