High Court Kerala High Court

Nuchiyil Chalikandy Hussain vs Passport Officer on 5 March, 2010

Kerala High Court
Nuchiyil Chalikandy Hussain vs Passport Officer on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4273 of 2010(H)


1. NUCHIYIL CHALIKANDY HUSSAIN,
                      ...  Petitioner

                        Vs



1. PASSPORT OFFICER, REGIONAL
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE, POLICE

                For Petitioner  :SRI.P.M.HABEEB

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/03/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                   W.P.(C) No.4273 OF 2010
               ---------------------------------------
            Dated this the 5th day of March, 2010.


                          J U D G M E N T

The petitioner is seeking for a direction to the 1st respondent

to release the passport bearing No.G 5436323 within a period of

two weeks to report before the employer. It is the case of the

petitioner that he is an accused in Crime No.333 of 2007 of

Koothuparamba Police Station for offences punishable under

Sections 143, 147, 456, 153, 436 read with Section 149 IPC. He

was granted anticipatory bail by the Sessions Court, Thalassery,

which is evidenced by Exhibit P3 order. Now the case is pending

as S.C.No.521/2009.

2. It is submitted by the learned counsel for the petitioner

that the petitioner is working in a shop at Dubai and the visa

period will be expiring shortly and he has to report before the

employer on 22.03.2010.

3. Learned Government Pleader and the learned Assistant

Solicitor General submit that the petitioner will have to move the

W.P.(C) No.4273/2010 2

Sessions Court itself for getting appropriate orders in the matter.

In that view of the matter, if the petitioner files an

application before the Sessions Court, Thalassery, the same will

be considered expeditiously and appropriate orders will be passed

in the matter. The fact that the petitioner will have to report

before the employer before 23.03.2010 will be considered by the

Sessions Court for a speedy disposal of the application.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp