IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17879 of 2009(D)
1. MOHAMMED SAIFUDEEN.P.A.,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. REGIONAL PASSPORT OFFICER,
For Petitioner :SRI.S.M.PREM
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17879/2009
--------------------
Dated this the 29th day of June, 2009
JUDGMENT
Heard learned counsel for the petitioner and
learned counsel for the respondents.
2. Petitioner obtained Ext.P1 passport, which is
stated to be valid till the year 2018. It seems that on
getting employment in Srilanka, he travelled thereto,
but lost his passport. He has submitted an application
for a duplicate passport. It seems that the
respondents have taken note of the pendency of Crime
No.8/2006 before the Androth Police Station in which
the petitioner is arrayed as accused and has refused to
issue a duplicate passport. Petitioner submits that he
has already surrendered before the Judicial
Magistrate of First Class, Androth, and was released
on bail. The case has been committed to the Sessions
Court and is pending before it.
3. Petitioner may move the concerned Sessions
Court for permission to prosecute an application for a
W.P.(C).17879/09
2
duplicate passport and depending upon the orders to
be passed by the Sessions Court, respondents shall
deal with his application for a duplicate passport,
without any delay.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs