IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:15.07.2009
CORAM:
THE HON'BLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HON'BLE MR.JUSTICE C.S.KARNAN
HCP.NO.716 OF 2009
S.Sanofur ...Petitioner
Vs.
1.Union of India,
rep. by Secretary to Government,
Ministry of Finance,
Department of Revenue,
New Delhi.
2. Joint Secretary to Govt., of India
(COFEPOSA)
Ministry o Finance,
Department of Revenue,
Central Economic Intelligence Bureau,
'B' Wing, Janpath Bhawan,
Janpath, New Delhi 110001. ..Respondents
Petition under Article 226 of the Constitution of India for the issuance of a writ of Habeas Corpus calling for the records relating to the proceedings of the second respondent made in No. F.No.673/177/94-Cus.VIII dated 20.10.1994 and quash the same and to produce body of the detenu M.Mohammed Abdul Jkader A Muzzamil S/o Meera Lebbai,now detained in Central Prison, Puzhal before this Court and set him at liberty under the provisions of Construction of Foreign Exchange and Prevention of Smuggling Activities Act.
For petitioner: Mr.R.Rajarathinam
For Respondents : Mr.K.Ramasamy
Senior Special Public prosecutor
for Central Government.
---
O R D E R
(Order of the Court was made by M.CHOCKALINGAM,J)
It is brought to the notice of this Court by the learned Senior Special Public prosecutor for Central Government that the order of detention passed against the detenu was revoked by the Advisory Board and hence the Habeas Corpus Petition can be disposed of.
2. The statement of the learned Senior Special Public prosecutor for Central Government is recorded. Under such circumstances, nothing requires to be considered and the habeas Corpus Petition is dismissed.
(MCJ) (CSKJ) 15-07-2009 Website:Yes VJY To
1.The Secretary to Government,
Ministry of Finance,
Department of Revenue,
New Delhi.
2. Joint Secretary to Govt., of India
(COFEPOSA)
Ministry o Finance,
Department of Revenue,
Central Economic Intelligence Bureau,
‘B’ Wing, Janpath Bhawan,
Janpath, New Delhi 110001.
M.CHOCKALINGAM,J &
C.S.KARNAN,J
VJY
HCP.NO.716 OF 2009
15.07.2009