Kerala High Court
Kolath Mohiyuddin vs Union Of India on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19528 of 2004(Y)
1. KOLATH MOHIYUDDIN, S/O.ABDUL KHADER,
... Petitioner
Vs
1. UNION OF INDIA, REP. BY SECRETARY TO
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.M.PAREETH
For Respondent :SRI.K.R.RAJKUMAR, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.19528 OF 2004
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
In the matter of citizenship, in view of the intervening
developments, in case the petitioner has still any grievance left,
he may approach the first respondent. Needless to say that, in
case application under Section 5 of Citizenship Act is rejected,
before taking any coercive steps, petitioner shall be given one
month’s time before deportation so as to pursue his remedy.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 19528 OF 2004
J U D G M E N T
01.09.2008