High Court Madras High Court

Tmt. Kalaiselvai vs The State Of Tamil Nadu on 12 September, 2006

Madras High Court
Tmt. Kalaiselvai vs The State Of Tamil Nadu on 12 September, 2006
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated:12.09.2006

Coram:

The Hon'ble Mr. Justice P. SATHASIVAM
and
The Hon'ble Mr. Justice S. MANIKUMAR

Habeas Corpus Petition No.739 OF 2006


Tmt. Kalaiselvai	 				 .. Petitioner


		vs.

1. The State of Tamil Nadu,
   rep. by its Secretary,
   Prohibition and Excise Department
   Fort St.George,
   Chennai 9.	

2. The Commissioner of Police
   Greater Chennai
   Egmore, Chennai 8.			  		.. 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. S. Swamidoss Manokaran

		For respondents  : Mr. M. Babu Muthu Meeran
				    Addl. Govt., Pleader
					    
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The learned Additional Public Prosecutor has brought to our notice that the impugned detention order has been revoked by the Government in G.O.Ms.No.178
Co.operation, Food and Consumer Protection (E1) Department dated 11.09.2006 and he 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 Secretary,
State of Tamil Nadu,
Prohibition and Excise Department
Fort St.George,
Chennai 9.

2. The Commissioner of Police
Greater Chennai, Egmore, Chennai 8.

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.

[VSANT 7930]