High Court Kerala High Court

Haneefa vs The Sub Inspector Of Police on 14 June, 2010

Kerala High Court
Haneefa vs The Sub Inspector Of Police on 14 June, 2010
       

  

  

 
 
  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