IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10710 of 2010(Q)
1. SAIFUDEEN S/O. ALIKANNU.
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY ITS
... Respondent
2. THE CABINET SECRETARY
3. THE SECRETARY, EXTERNAL AFFAIRS,
4. THE DIRECTOR GENERAL OF POLICE
For Petitioner :SRI.M.ZIYAD
For Respondent :SHRI.GEORGE ZACHARIA, CGC
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :26/11/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.10710 of 2010 Q
--------------------------
JUDGMENT
This petition is filed under Article 226 of
Constitution of Indian for a writ of mandamus
directing respondents to take necessary steps to
withdraw or cancel the red corner notice issued
against the petitioner, as requested in Exhibits P2
to P4 representations.
2. A statement has been filed by additional
fifth respondent to the effect that National
Central Bureau (Interpol Wing-New Delhi) received a
representation dated 16.12.2009 for cancellation/
withdrawal of red corner notice issued against the
petitioner, which was forwarded to IGP (Crimes),
Kerala for necessary action. IGP, in turn, informed
that red corner notice was not got issued by Kerala
Police in Crime No.897/2008, registered under
Section 420 of Indian Penal Code by Central Police,
Ernakulam City and subsequently transferred to the
WPC 10710/10 2
Crime Branch. It is also stated that since the red
corner notice was published by Interpol, Abu Dhabi
after receiving the report from IGP, Crime,
representation of the petitioner was forwarded to
Interpol, Abu Dhabi on 8.7.2010 with a request to
review the matter. Interpol, New Delhi again
requested Interpol, Abu Dhabi by message dated
9.9.2010 to review the matter for cancellation of
red corner notice issued against the petitioner. It
is, therefore, stated that Interpol Wing of CBI has
not got published the red corner notice issued
against the petitioner and Interpol Wing had taken
necessary steps to review the matter.
3. Learned counsel appearing for the petitioner
submitted that recording the statement, this
petition may be closed.
Petition is closed, recording the statement.
26th November, 2010 (M.Sasidharan Nambiar, Judge)
tkv