IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 28/04/2006
Coram
The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR
Habeas Corpus Petition No.253 of 2006
Santha ... Petitioner
-Vs-
1. The State of
Tamil Nadu,
rep. by its Secretary to Government,
Prohibition and Excise Department,
Fort St. George, Secretariat,
Chennai 600 009.
2. The District Magistrate
and District Collector,
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 records in connection with
the order of detention passed by the second respondent, dated 17 .02.2006, in
Office Ref. No.16/2006 against the petitioner's mother by name Muniyammal,
now confined in Special Prison, Vellore, Vellore District, set aside the same
and direct the respondents to produce the abvoesaid detenue before Court and
set her at liberty.
!For Petitioner : Mr.E.Kannadasan
^For Respondents : Mr.V.Arul,
Govt. Advocate (Crl. Side)
:O R D E R
(Order of the Court was made by P.SATHASIVAM, J.)
Learned Government Advocate informs this Court that, by Government
Order in G.O.Rt.No.686, Prohibition & Excise (IX) Department, dated 10
.04.2006, the detention order passed against the detenue has been revoked. He
has also produced a copy of the Government Order. Accordingly, no
adjudication is required in this matter. Habeas Corpus Petition is dismissed
as infructuous.
JI.
To
1. Secretary to Government,
Prohibition and Excise Department,
Fort St. George, Secretariat,
Chennai 600 009.
2. The District Magistrate
and District Collector,
Vellore District, Vellore.