High Court Madras High Court

P. Senthil vs The Secretary To Government on 11 July, 2006

Madras High Court
P. Senthil vs The Secretary To Government on 11 July, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 11/07/2006 

Coram 

The Hon'ble Mr. Justice P. SATHASIVAM   
and 
The Hon'ble Mr. Justice V. DHANAPALAN    

Habeas Corpus Petition No.466 of 2006 

P. Senthil                              .. Petitioner

-Vs-

1. The Secretary to Government 
   Prohibition and Excise Department
   Government of Tamil Nadu
   Fort St.George,
   Chennai 9.

2. The Commissioner of Police 
   Office of the Commissioner of
   Police,Egmore, Chennai 600 008.      .. Respondents


                Petition filed under Article 226 of the Constitution of  India
praying for the issuance of writ of Habeas corpus as stated therein.

For petitioner         :  Mr.  L.  Jai Venkatesh
For respondents        :  Mr.  M.  Babu Muthu Meeran
                        Addl.  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notice that the impugned detention order has been revoked by the Government in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.963 Prohibition & Excise (X) Department dated 23.05.2006 and he has
also produced copy of the same. Accordingly, as on date nothing survives for
adjudication in this petition, hence the same is dismissed as infructuous.

Kh

To

1. The Commissioner of Police
Office of the Commissioner of
Police,Egmore, Chennai 600 008.

2. The Secretary to Government
Prohibition and Excise Department
Government of Tamil Nadu
Fort St.George,
Chennai 9.

3. The Director General of Police
Chennai 4.

4. The Inspector General of Prisons
Chennai 8.

5. The Superintendent
Central Prison
Chennai.

6. The Public Prosecutor
High Court, Madras.