IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated: 02/08/2006 Coram The Hon'ble Mr. Justice P.SATHASIVAM and The Hon'ble Mr. Justice S.MANIKUMAR Habeas Corpus Petition No.34 of 2006 Mohammed Yousuff ...Petitioner -Vs- 1.State of Tamil Nadu rep. by the Secretary to Government, Public SC Department, Fort St. George, Chennai 9. 2.Union of India, rep. by Secretary to Government of India, Ministry of Finance, Department of Revenue, COFEPOSA Unit, Central Economic Intelligence Bureau, Janpath Bhavan B Wing, 6th Floor, New Delhi. .. Respondents Petition under Article 226 of the Constitution of India for the issuance of a Writ of Habeas Corpus to call for the records of the first respondent made in GO SR.1/576-3/2005 Public SC Department dated 28.06.2005 issued under the provisions of Conservation of Foreign Exchange and Prevention of Smuggling Activities Act, quash the same and direct the respondents to produce the body of the detenu Thameem Ansari S/o Sowkathali, presently detained in Central Prison, Chennai before this Court and set him at liberty. !For Petitioner : Mr.R.Loganathan For Respondents : Mr.M.Babu Muthu Meeran Addl. Public Prosecutor :ORDER
(Order of the Court was made by P.SATHASIVAM,J.)
Learned counsel for the petitioner submits that he is not pressing the
petition as the period of detention is already over. He has also made an
endorsement to that effect.
2. In view of the same, this Habeas Corpus Petition is dismissed as
not pressed.
raa
To
1.The Secretary to Government,
State of Tamil Nadu,
Public SC Department,
Fort St. George,
Chennai-9.
2.The Secretary to Government of India,
Union of India,
Ministry of Finance,
Department of Revenue,
COFEPOSA Unit,
Central Economic Intelligence Bureau,
Janpath Bhavan B Wing, 6th Floor, New Delhi.
3. The Superintendent, Central Prison, Chennai.
(In duplicate for communication to detenu)
4. The Joint Secretary to Government, Public (Law and Order)
Fort St. George, Chennai-9.
5. The Public Prosecutor, High Court, Madras.