IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated:- 26.09.2006 Coram:- The HONOURABLE Mr. Justice P.SATHASIVAM and The HONOURABLE Mr. Justice S.TAMILVANAN Habeas Corpus Petition No.757 of 2006 B.Premavathy ... Petitioner Vs. 1.The State rep by the Secretary to Government, Prohibition and Excise Department, Fort St. George, Chennai-600 009. 2.The District Collector-cum-District Magistrate, Vellore District, Vellore-9. ... Respondents Petition under Article 226 of the Constitution of India for the issuance of a Writ of Habeas Corpus to call for the records relating to the detention order passed by the second respondent herein issued in C3.D.O.No.67/2006 dated 28.07.2006, quash the same and direct the second respondent herein to produce the body of the detenu Saravanan @ Sivakumar, who is confined in Central Prison, Vellore and set him at liberty. For Petitioner : Mrs.Subathra Devi For Respondents : Mr.M.Babu Muthu Meeran Addl. Public Prosecutor O R D E R
(Order of the Court was made by P.SATHASIVAM,J.)
Learned Additional Public Prosecutor appearing for respondents reports that the detention order has been revoked by the Government in G.O.Rt.No.1823 Prohibition and Excise (IX) Department dated 14.09.2006 and hence, as on date nothing survives for adjudication in this Habeas Corpus Petition.
2. Recording the above statement, the petition is closed.
raa
To
1.The District Collector -cum- District Magistrate,
Vellore District.
2.The Secretary to Government,
Prohibition and Excise Department,
Government of Tamil Nadu,
Fort St. George,
Chennai-600009.
3.The Superintendent of Police,
Central Prison,
Vellore.
4.The Joint Secretary to Government,
Public (Law and Order)
Fort St. George,
Chennai-9.
5.The Public Prosecutor,
High Court,
Madras.
[PRV/8151]