IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4273 of 2010(H)
1. NUCHIYIL CHALIKANDY HUSSAIN,
... Petitioner
Vs
1. PASSPORT OFFICER, REGIONAL
... Respondent
2. DIRECTOR GENERAL OF POLICE, POLICE
For Petitioner :SRI.P.M.HABEEB
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.4273 OF 2010
---------------------------------------
Dated this the 5th day of March, 2010.
J U D G M E N T
The petitioner is seeking for a direction to the 1st respondent
to release the passport bearing No.G 5436323 within a period of
two weeks to report before the employer. It is the case of the
petitioner that he is an accused in Crime No.333 of 2007 of
Koothuparamba Police Station for offences punishable under
Sections 143, 147, 456, 153, 436 read with Section 149 IPC. He
was granted anticipatory bail by the Sessions Court, Thalassery,
which is evidenced by Exhibit P3 order. Now the case is pending
as S.C.No.521/2009.
2. It is submitted by the learned counsel for the petitioner
that the petitioner is working in a shop at Dubai and the visa
period will be expiring shortly and he has to report before the
employer on 22.03.2010.
3. Learned Government Pleader and the learned Assistant
Solicitor General submit that the petitioner will have to move the
W.P.(C) No.4273/2010 2
Sessions Court itself for getting appropriate orders in the matter.
In that view of the matter, if the petitioner files an
application before the Sessions Court, Thalassery, the same will
be considered expeditiously and appropriate orders will be passed
in the matter. The fact that the petitioner will have to report
before the employer before 23.03.2010 will be considered by the
Sessions Court for a speedy disposal of the application.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp