IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 01/03/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR
Habeas Corpus Petition No.1271 of 2005
Jayanthi ... Petitioner
-Vs-
1. State of Tamil Nadu represented
by Secretary to Government,
Prohibition and Excise Department,
Fort St. George, Chennai-600 009.
2. The Commissioner of Police,
Greater Chennai,
Egmore, Chennai-8. ... Respondents
Petition under Article 226 of the Constitution of India for the
issuance of writ of habeas corpus to call for the records in connection with
the order of detention passed by the second respondent dated 18.11 .2005 in
Memo No.521/BDFGISV/2005 against the petitioner's husband Suresh, son of
Mahalingam, Male, aged 22 years, who is confined at Central Prison, Chennai,
set aside the same, direct the respondents to produce him before this Court
and set him at liberty.
!For Petitioner : Mr.M.Babu Muthu Meeran
^For Respondents : Mr.Abudukumar Rajarathinam,
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.1161, Prohibition & Excise (XIII) Department, dated
27.12.2005, the detention order passed against Suresh, viz., husband of the
petitioner herein, has been revoked.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 Secretary to Government,
Prohibition and Excise Department,
Government of Tamilnadu,
Fort St. George, Chennai-600 009.
2. The Commissioner,
Greater Chennai,
Egmore,Chennai-600 008.