IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 476 of 2009(S)
1. SUGANTHI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT COLLECTOR AND DISTRICT
3. DEPUTY COMMISSIONER OF POLICE (L&O),
For Petitioner :SRI.M.RAJAGOPALAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :11/12/2009
O R D E R
R.BASANT & M.C. HARI RANI,JJ
==============================
W.P.(CRL) NO. 476 OF 2009
============================
DATED THIS THE 11TH DAY OF DECEMBER 2009
JUDGMENT
Basant,J.
This writ petition is filed by the petitioner for issue of a writ of
habeas corpus to direct the production of her husband Sabu @
Gundukakdu Sabu @ Sabu Prafudin, a detenu who is detained under
the provisions of Section 3 of the Kerala Anti social Activities
(Prevention) Act,2007 (hereinafter referred to as ‘the KAAPA’).
2. Today when the matter came up for hearing, the learned
Government Pleader submits that vide order dated 10-12-2009 issued
by the Government of Kerala under Section 10(4) of the KAAPA, the
order of detention has been revoked and the detenu has been
released from custody. We accept the said submission. This writ
petition is, in these circumstances, dismissed as unnecessary.
R. BASANT, JUDGE
M.C. HARI RANI,JUDGE
ks.