IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 20/06/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice V.DHANAPALAN
Habeas Corpus Petition No.312 of 2006
Rajeswari ... Petitioner
-Vs-
1.State of Tamil Nadu, rep. by
its Secretary,
Prohibition and Excise Department,
Fort St. George,
Chennai-600 009.
2.The District Collector cum
District Magistrate, Vellore District
Vellore ... Respondents
Petition under Article 226 of the Constitution of India for the
issuance of a Writ of Habeas Corpus to call for the entire records in
connection with detention order passed in C3. D.O. No.22/2006 dated
09.03.2006 on the file of the second respondent herein, set aside the same and
direct the respondents herein to produce the detenu Punniyakotti, S/o
Govindasamy, who is confined in Central Prison, Vellore before this Court and
set him at liberty.
!For Petitioner : Mr.UM. Ravichandran
^For Respondents : Mr.M.Babu Muthu Meeran
Addl. Public Prosecutor
:ORDER
(Order of the Court was made by P.SATHASIVAM, J.)
Learned Additional Public Prosecutor appearing for the respondents
reports that the detention order has been revoked by the Government in
G.O.Rt.No.918, Prohibition & Excise (IX) Department dated 10.05.20 06 and
hence, as on date nothing survives for adjudication in this Habeas Corpus
Petition. Recording the above statement, the petition is closed.
vbs
To
1 The Secretary to Government,
State of Tamil Nadu,
Prohibition and Excise
Department,
Fort St.George, Chennai 600 009.
2.The District Collector
cum District Magistrate
Vellore District, Vellore.
3. The Superintendent, Central Prison, Vellore.
(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.