High Court Kerala High Court

Girish.R vs The Regional Passport Officer on 3 March, 2009

Kerala High Court
Girish.R vs The Regional Passport Officer on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6064 of 2009(C)


1. GIRISH.R,
                      ...  Petitioner

                        Vs



1. THE REGIONAL PASSPORT OFFICER,
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                     W.P.(C) NO. 6064 OF 2009 (C)
                    ====================

                 Dated this the 3rd day of March, 2009

                              J U D G M E N T

Petitioner wants a passport and initially his application was rejected.

The aforesaid order was challenged before this Court in WP(C)

No.30125/08. The writ petition was disposed of by Ext.P1 judgment,

recording that the rejection was on account of the fact that the petitioner

had not disclosed the pendency of Crl.Appeal No.1440/05 before this Court

and directing that it will be open to the petitioner to make a fresh

application. Subsequently, petitioner made an application and still passport

was not issued. It is in these circumstances, the writ petition has been

filed praying for orders for the issue of passport.

2. Learned counsel appearing the respondent on instruction

submits that on receipt of the second application from the petitioner, the

matter was forwarded to the Superintendent of Police for verification. It is

stated that report was received stating that the criminal appeal referred to

above is pending consideration of the High Court and therefore passport

cannot be issued in view of Section 6(2)(f) of the Passport’s Act. It is also

pointed out that in terms of the procedure followed by them, if the

petitioner obtains a no objection certificate from the court where the case

WPC 6064/09
:2 :

is pending, the application will be considered.

3. True as contended by the counsel for the respondents, in view

of the provisions of Section 6(2)(f) of the Act, a person involved in a

criminal case is ineligible to be issued a passport, and the only exception is

a case where a no objection certificate from the Court where the case is

pending is produced.

Therefore, I dispose of this writ petition leaving it open to the

petitioner to pursue the matter as submitted by the standing counsel

appearing for the respondents.

ANTONY DOMINIC, JUDGE
Rp