High Court Kerala High Court

James M.Peter vs The State Of Kerala on 10 December, 2009

Kerala High Court
James M.Peter vs The State Of Kerala on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32777 of 2009(Q)


1. JAMES M.PETER, AGED 39 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.A.V.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/12/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            W.P.(C).No. 32777      OF 2009
            ===========================

    Dated this the 10th day of December,2009

                       JUDGMENT

This petition is filed under Article 226 of the

Constitution of India for a writ of mandamus or a

direction to the second respondent to issue police

clearance certificate to the petitioner contending that

he is an air condition technician and was working as an

air condition technician at Kuwait during 1999 to 2007

and in 2007 he returned back and since then he is

residing along with his family and though petitioner

applied for emigration clearance and he required

police clearance certificate, police has not issued

the clearance certificate and therefore necessary

instructions is to be issued.

2. Learned Government pleader submitted that no

application is received from the petitioner so far.

The petition does not show that any such request was

made by the petitioner. In such circumstances, with

liberty to the petitioner to seek appropriate remedy,

petition is disposed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

2

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006