High Court Madras High Court

In The High Court Of Judicature At … vs The Secretary To Government on 26 August, 2010

Madras High Court
In The High Court Of Judicature At … vs The Secretary To Government on 26 August, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 26-8-2010
CORAM
THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM
AND
THE HONOURABLE MR.JUSTICE M.SATHYANARAYANAN
H.C.P.No.710 of 2010
Raja								.. Petitioner 

vs

1.The Secretary to Government
  Home, Prohibition and Excise
	Department
  Chennai 600 009.
2.Commissioner of Police
  Chennai Police
  Chennai 8.						.. Respondents
	Habeas corpus petition filed under Article 226 of the Constitution of India praying for a writ of habeas corpus calling for the records relating to the proceedings of the second respondent herein in 133/BDFGISSV/2010 dated 10.3.2010 and quash the same and produce the detenu Raja, son of Poongavanam, now detained in Central Prison, Puzhal, Chennai, before this Court and set him at liberty.
		For Petitioner		:  Mr.Javid Khan
		For Respondent		:  Mr.V.R.Balasubramanian
						   Additional Public
							Prosecutor
ORDER

(Order of the Court was made by M.CHOCKALINGAM, J.)
It is brought to the notice of the Court by the learned Additional Public Prosecutor for the State that the detention order has actually been revoked by the Advisory Board.

M.CHOCKALINGAM, J.

AND
M.SATHYANARAYANAN, J.

nsv

2.The statement made by the State is recorded. Accordingly, this petition is closed.

(M.C.,J.) (M.S.N.,J.)
26-8-2010
Index: yes
Internet: yes
nsv
To:

1.The Secretary to Government
Home, Prohibition and Excise
Department
Chennai 600 009.

2.The Commissioner of Police
Chennai Police
Chennai 8.

3.The Public Prosecutor
High Court, Madras.

HCP No.710 of 2010