Kerala High Court
Marzook.P.M vs Passport Officer on 8 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 968 of 2011(U)
1. MARZOOK.P.M, S/O.MAQSOOD,AGED 21,
... Petitioner
Vs
1. PASSPORT OFFICER, REGIONAL PASSPORT
... Respondent
2. UNION OF INDIA, EP.BY ITS SECRETARY,
For Petitioner :SRI.K.I.SAGEER
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/02/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 968 OF 2011
=====================
Dated this the 8th day of February, 2011
J U D G M E N T
It is submitted by the learned counsel for the petitioner that
subsequent to the filing of the writ petition, his application for the
issuance of the passport has been accepted by the respondents
and the fee also has been remitted.
In view of the above, the writ petition is disposed of
directing that the application will be dealt with in accordance with
law.
ANTONY DOMINIC, JUDGE
Rp