IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 13/03/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR
Habeas Corpus Petition No.1273 of 2005
Jaganathan @ Jagan @
Mettupalayam Jegan @ S.Jacob @
Madaaamy ... Petitioner
-Vs-
1.The State of Tamil Nadu,
rep. by its Secretary to Government,
Home Department,
Fort St. George,
Chennai-600 009.
2.The Commisioner of Police,
Office of the Commissioner of Police,
Coimbatore 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 relating to the
detention order in memo No.01/G/IS/2005 dated 11.1.2005 passed by the second
respondent and direct the respondent to produce the body of Jaganathan @ Jagan
@ Mettupalayam Jegan @ S.Jacob @ Madaaamy S/o Sathia Nesan Nadar, aged
about 24 years, the detenu now detained in Central Prsion, Coimbatore before
this Court and set him at liberty by quashing the memo.
!For Petitioner : Mr.N.Subramani
^For Respondents : Mr.M.K.Subramanian
Govt. Advocate (Crl. Side)
:O R D E R
(Order of the Court was made by P.SATHASIVAM, J.)
The learned counsel for the petitioner fairly states that inasmuch as
the detention period has to come to an end even on 11.01.2006, nothing
survives for adjudication. No arguments advanced disputing the grounds of
detention. In the light of the above statement, the petition is dismissed as
infructuous.
raa
To
1.The Commisioner of Police, Office of the Commissioner of Police,
Coimbatore District.
2. The Secretary to Government, State of Tamil Nadu,
Prohibition and Excise Department, Fort St. George, Chennai 600 0 09.
3. The Superintendent, Central Prison, Coimbatore.
(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.