High Court Kerala High Court

Abu Kalathil vs The Superintendent Of Police on 17 September, 2009

Kerala High Court
Abu Kalathil vs The Superintendent Of Police on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14412 of 2007(N)


1. ABU KALATHIL, (NOW IN THE HOSPITAL),
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, PALAKKAD.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. KALATHIL ABDUL NAZAR,

4. ABDUL RASHEED, AGED ABOUT 32 YEARS,

                For Petitioner  :SRI.S.ABDUL SALAM

                For Respondent  :SRI.JACOB SEBASTIAN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/09/2009

 O R D E R
                             P.N.RAVINDRAN, J.
                              ---------------------------
                        W.P.(C) No. 14412 OF 2007
                              --------------------------
               Dated this the 17th day of September, 2009

                               J U D G M E N T

Heard Sri. S.Abdul Salam, the learned counsel appearing for the

petitioner and Sri. C.K.Suresh Kumar, the learned Senior Government

Pleader appearing for respondents 1 and 2.

2. This writ petition is filed seeking the following reliefs:

(a) Issue a writ of mandamus or other appropriate writ,

direction or order directing the respondents 1 & 2 to

impound the passport and other travel documents of the

respondents 3 & 4 till the investigation complete and file

report to the court concerned.

(b) Issue a writ of mandamus or other appropriate writ,

direction or order calling for the records relating to the

proceedings of the complaint to the police and further

proceedings with regard to the commission of criminal

action by the respondents 3&4.

(c) Award the cost of this petition to the petitioner.”

3. The learned counsel appearing for the petitioner submits that

respondents 3 and 4, who are arrayed as the accused in S.T. No.1745 of

2007 on the file of the Court of the Judicial First Class Magistrate,

Mannarkkad, had gone abroad while the sand case was pending against

them that they are now back in India and notwithstanding the fact that

W.P.(C) No. 14412/07
2

respondents 3 and 4 are involved in a criminal case, the official

respondents are not taking steps to impound their passports and to prevent

them from leaving the jurisdiction of the Court of Judicial First Class

Magistrate, where they are being prosecuted.

4. In my opinion, respondents 1 and 2 cannot impound the

passports issued to respondents 3 and 4. Respondents 1 and 2 can only

inform the Passport Officer concerned that respondents 3 and 4 are

involved in a criminal case, which is pending trial. The petitioner can also

bring this matter to the notice of the trial Magistrate by filing an appropriate

application. That being the situation, I am of the opinion that no orders are

called for in this writ petition. It is accordingly closed, reserving liberty with

the petitioner to move the Court of the Judicial First Class Magistrate,

Mannarkkad, where S.T. No.1745 of 2007 is pending or the Passport

Officer, who has issued passports to respondents 3 and 4 seeking

appropriate orders.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 14412/07
3