IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11992 of 2010(Y)
1. AHAMMED ALIAS MOHAMMED
... Petitioner
Vs
1. THE UNION OF INDIA,
... Respondent
2. THE SUPERINTENDENT OF POLICE
3. THE SUB INSPECTOR OF POLICE
4. THE COMMISSIONER & SECRETARY
For Petitioner :SRI.S.ABDUL SALAM
For Respondent :SRI.P.R.LESLIE STEPHEN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/05/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 11992 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 21st day of May, 2010.
J U D G M E N T
The petitioner is a foreigner. He is facing deportation. His
application for continued stay in the country has been rejected. The
petitioner has now filed Ext. P7 before the 1st respondent. The
petitioner seeks a direction to the 1st respondent to consider and pass
orders on Ext. P7.
2. I have heard the learned Assistant Solicitor General also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to consider and pass
orders on Ext. P7 as expeditiously as possible, at any rate, within
three months from the date of receipt of a copy of this judgment. In
the meantime, respondents 2 and 3 shall constantly monitor the
movements of the petitioner. The petitioner shall report to the 3rd
respondent once in two weeks. It would be open to respondents 2 and
3 to arrest and detain the petitioner, if he is involved in any suspicious
movements. It would be open to the petitioner to produce any
material in support of the petitioner’s case before the 1st respondent.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.