High Court Madras High Court

Sandanakumar vs The Secretary To Government on 19 September, 2006

Madras High Court
Sandanakumar vs The Secretary To Government on 19 September, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated:- 19.09.2006

Coram:-

The HONOURABLE Mr. Justice P.SATHASIVAM
and
The HONOURABLE Mr. Justice S.TAMILVANAN

Habeas Corpus Petition No.811 of 2006


Sandanakumar	                                ...  Petitioner
	
	Vs.

1.The  Secretary to Government,
   Food and Consumer Protection Department,
   Government of India,
   New Delhi.

2.The Secretary to Government,
   Co-operation, Food and Consumer Protection
   Department, Government of Tamil Nadu,
   Fort St. George, Chennai-600 009.

3.The District Collector and
   District Magistrate,
   Thoothukudi District,
   Thoothukudi.

4.The Inspector of Police,
   Civil Supplies CID,
   Tirunelveli.					... 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 third respondent, pertaining to the detention order made in P.A to DSO Confdl.2/2006 dated 23.07.2006 in detaining the detenu under Prevention of Black Marketing and Maintenance of Supplies of Essential Commodities Act, 1980 (Central Act No.7 of 1980) as "Black Marketer" and quash the same and direct the respondents to produce the said detenu  namely, Shanmugaraj, son of Lakshmana Perumal aged about 28 years now detained at Central Prison, Palayamkottai, before this Court and set him at liberty.

 	For Petitioner	: Mr.D.Veerasekaran

	For Respondents	: Mr.M.Babu Muthu Meeran
	                  Addl. Public Prosecutor


O R D E R 

(Order of the Court was made by P.SATHASIVAM,J.)

Learned Additional Public Prosecutor appearing for respondents reports that the detention order has been revoked by the Government in G.O.Ms.No.180 Co-operation, Food and Consumer Protection(E1) Department dated 11.09.2006 and hence, as on date nothing survives for adjudication in this Habeas Corpus Petition.

2. Recording the above statement, the petition is closed.

raa

To

1.The Secretary to Government,
Food and Consumer Protection Department,
Government of India,
New Delhi.

2.The Secretary to Government,
Co-operation, Food and Consumer Protection Department,
Government of Tamil Nadu,
Fort St. George,
Chennai-600 009.

3.The District Collector and District Magistrate,
Thoothukudi District,
Thoothukudi.

4.The Inspector of Police,
Civil Supplies CID,
Tirunelveli.

5. The Joint Secretary to Government,
Public (Law and Order)
Fort St. George,
Chennai-9.

6. The Public Prosecutor,
High Court,
Madras.

[PRV/8065]