Kerala High Court
K.P.Abdul Majeed vs Regional Passport Officer on 7 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25812 of 2008(W)
1. K.P.ABDUL MAJEED, 56 YEARS,
... Petitioner
Vs
1. REGIONAL PASSPORT OFFICER, O/O.THE
... Respondent
2. UNION OF INDIA, REP. BY THE SECRETARY
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).25812/2008
--------------------
Dated this the 7th day of November, 2008
JUDGMENT
The application made by the petitioner for
issuance of passport had been rejected by the Passport
authority by an order passed under Section 5(2)(c) of
the Passport Act and the same is appealable under
Section 11 of the Act. In the result, without prejudice
to the right of the petitioner to prefer an appeal
against the order refusing to issue passport, writ
petition is closed.
V.GIRI,
Judge
mrcs