IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 04/07/2006
Coram
The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice V. DHANAPALAN
Habeas Corpus Petition No.435 of 2006
R. Jaya .. Petitioner
-Vs-
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. .. 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. C.D. Johnson
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notice that the impugned detention order has been revoked by the Government in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.1057 Prohibition & Excise (X) Department dated 29.05.2006 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.