IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18600 of 2010(Y)
1. RAJAB @ THAYYIL THOTTATHIL RAJAB
... Petitioner
Vs
1. THE UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.S.ABDUL SALAM
For Respondent :SHRI.SUNIL CYRIAC, CGC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.18600 OF 2010
-------------------------------
Dated this the 15th day of JUNE, 2010
J U D G M E N T
The petitioner is a Pakistani citizen. He claims that he was
born in India to Indian parents in the year 1942. He claims to
have gone to Karachi for employment and acquired Pakistani
citizenship and a Pakistani passport. Now in the evening of his
life, he wants to spend the rest of his life with his family in
Kerala. He is now in Kerala. He wants to acquire Indian
citizenship again. In respect of the same, the petitioner has filed
Ext.P6 petition under Section 9(2) of the Citizenship Act 1955
before the first respondent. The petitioner seeks a direction to
the first respondent to consider and pass orders on Ext.P6
expeditiously.
2. I have heard the learned Central Government Counsel
appearing for the first respondent and the learned Government
Pleader appearing for respondents 2 and 3. The learned Central
Government Counsel seeks time to get instructions from the first
W.P.(c)No.18600/10 2
respondent.
3. In the nature of the order I propose to pass I do not
think it necessary to await instructions from the first
respondent. Having considered the matter, I dispose of this
writ petition with a direction to the first respondent to consider
and pass orders on Ext.P6, as expeditiously as possible, at any
rate, within a period of two months form the date of receipt of
a copy of this judgment. Till then, the petitioner shall not be
deported. However, respondents 2 and 3 shall closely monitor
the movements of the petitioner and in case of any suspicious
movements, he shall be promptly arrested and detained for
deportation. The petitioner shall report before the third
respondent once every week.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.18600/10 3
W.P.(c)No.18600/10 4