IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11966 of 2009(M)
1. SAHRA AHAMED KOYA, HOUSE NO.15/825,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. FOREIGNER'S REGISTRATION OFFICER
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.K.SANIL KUMAR, ADDL.CGSC
The Hon'ble MR. Justice V.GIRI
Dated :19/06/2009
O R D E R
V.GIRI, J.
------------------------------------
W.P.(C).No.11966 of 2009
------------------------------------
Dated this the 19th day of June, 2009.
JUDGMENT
The petitioner has approached this court for a
direction to the 2nd respondent to permit the petitioner
to remain in India for a reasonable period till she
obtains Emergency Passport/Out Pass from the Embassy
of United Arab Emirates. The petitioner, born as a
citizen of India, got married to United Arab Emirates
citizen. She has three children, who are all citizens of
United Arab Emirates. The husband and children are
now in United Arab Emirates. She came to India for a
short while. She has been trying to get back to United
Arab Emirates. She has not been issued a passport.
2. Though several contentions are taken up in
the writ petition, learned counsel for the petitioner
submits that the counter affidavit filed by the 1st
W.P.(C).No.11966 of 2009
:: 2 ::
respondent will show that the petitioner’s request is
engaging the attention of the Ministry of External
Affairs, Government of India.
3. Accordingly, the petitioner’s request shall
be considered as expeditiously as possible.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge