IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2960 of 2008(B)
1. M/S. MANGALAM TRAVELS (REPRESENTED
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE PROTECTOR GENERAL OF EMIGRANTS,
3. THE INDIAN OVERSEAS BANK,
For Petitioner :SRI.M.AJAY
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.(C) No.2960 of 2008
-------------------------------------------
Dated this the 24th day of January, 2008
JUDGMENT
Petitioner submits that it was granted Ext.P1 license under
the provisions of the Emigration Act 1983. That license was
eventually cancelled vide Ext.P11 order dated 11.1.2008 issued
by the second respondent. Petitioner has a case that before the
cancellation of the license, it had already expired on 16.7.2007.
2. Be that as it may, Ext.P11 order was challenged by
filing an appeal before the first respondent invoking Section 23
of the Emigration Act. Along with Ext.P12 appeal, petitioner has
also filed Ext.P13 application for stay of further proceedings
pursuant to Ext.P11 pending disposal of the appeal. It is
submitted that in the meanwhile, in implementation of Ext.P11,
the second respondent directed the third respondent Bank to
invoke the bank guarantee furnished by the petitioner as
security for the license. It is in this context, the writ petition
has been filed.
WPC2960/2008 2
3. From the facts, it is obvious that aggrieved by
Ext.P11, petitioner is pursuing the statutory remedy available to
him under Section 23 of the Emigration Act. The appeal so filed
by the petitioner is also pending consideration of the first
respondent. At this stage, I do not think it is proper for the
respondents to invoke the bank guarantee furnished as security
to Ext.P1 license.
Therefore, I dispose of this writ petition directing that the
first respondent shall consider Ext.P12 appeal as expeditiously
as possible and with notice to the petitioner. This shall be done
at any rate within three months of a production of a copy of this
judgment. In the meantime, further proceedings pursuant to the
bank guarantee furnished by the petitioner in implementation of
Ext. P11 order shall be kept in abeyance.
ANTONY DOMINIC, JUDGE
csl