IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18094 of 2010(Q)
1. HANEEFA, AGED 58 YEARS, S/O. BAVAKUNJU,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE PASSPORT OFFICER,
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/06/2010
O R D E R
V.RAMKUMAR, J.
-----------------------------------
W.P.(C).No.18094 of 2010
------------------------------------
Dated this the 14th day of June, 2010
JUDGMENT
The petitioner who is the first accused in C.C.No.294 of
2002 on the file of Judicial Magistrate of the First Class, Ranni
for an offence punishable under Section 420 I.P.C., seeks a
direction to the Magistrate to grant personal exemption to the
petitioner during the trial of the case and also seeks a
direction to the Passport Officer, Regional Passport Office,
Kaithamukku, Thiruvananthapuram to renew Ext.P2 passport
of the petitioner.
2. Petitioner claims to be the Vice President of Chittar
Grama Panchayat. If a question of identity does not arise for
consideration during the trial of the case the petitioner shall
be exempted from personal appearance during the trial of
C.C.No.294/2002 on his filing an appropriate petition
incorporating necessary averments. Since the second
respondent passport officer has no objection in renewing the
passport by following the procedure prescribed by law, the
prayer for renewal of the passport is granted subject to the
W.P.(C).No.18094/2010
: 2 :
condition that the renewal shall be in accordance with law and
after following the procedure established for the same.
This writ petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj