High Court Madras High Court

Shanmugam vs The District Magistrate And on 4 July, 2006

Madras High Court
Shanmugam vs The District Magistrate And on 4 July, 2006
       

  

  

 
 
 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.434 of 2006 

Shanmugam                               .. Petitioner

-Vs-

1. The District Magistrate and
   District Collector
   Kancheepuram District
   Kancheepuram. 

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.  K.  Balu
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notice that the impugned detention order has been revoked by the Government in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.895 Prohibition & Excise (XI) Department dated 10.05.2006 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 District Magistrate and
District Collector
Kancheepuram District
Kancheepuram.

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.