IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34217 of 2007(W)
1. M.K.ZUBAIR ALI, AGED 55 YEARS,
... Petitioner
Vs
1. UNION OF INDIA & OTHERS
... Respondent
For Petitioner :SRI.S.SAJU
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/09/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 34217 of 2007
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 3rd September, 2008.
J U D G M E N T
The petitioner is a travel agent. Every year, the 2nd respondent
issues certificate of registration and allots a fixed quota of visas to the
petitioner for taking persons for Haj pilgrimage. For registration and
allotment in April, 2007, the 3rd respondent forwarded the application
submitted by the petitioner to the 2nd respondent. Since no action
was taken, the petitioner approached this Court and by Ext. P6
judgment, the 2nd respondent was directed to consider the same. The
petitioner’s request was rejected by Ext. P7. The petitioner is
challenging that order and seeks allotment of Haj pilgrimage quota
for 275 persons.
2. The learned Assistant Solicitor General appearing for
respondents 1 and 2 submits that a similar question was considered
by a learned Judge of the High Court of Judicature of Madras in a
batch of writ petitions. A copy of that judgment has been made
available to me for perusal. It is submitted that similar orders can be
passed in this writ petition also. Counsel for the petitioner also
agrees to the same. Accordingly, following that judgment, I dispose
of this writ petition as follows:
The 2nd respondent shall consider and pass appropriate orders
on the application of the petitioner, if the petitioner satisfies all the
other legal requirements for registration, as expeditiously as possible.
His request should not be rejected on the ground that the petitioner is
a new private tour operator or on the ground of paucity of quota.
While registering the names for Haj pilgrimage under the
W.P.C. No. 34217/2007 -: 2 :-
petitioner, the claim of all the registered private tour operators
whether old or new should be considered alike while allotting quota
to them.
Sd/- S. Siri Jagan, Judge.
Tds/