High Court Kerala High Court

Rajab @ Thayyil Thottathil Rajab vs The Union Of India on 15 June, 2010

Kerala High Court
Rajab @ Thayyil Thottathil Rajab vs The Union Of India on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18600 of 2010(Y)


1. RAJAB @ THAYYIL THOTTATHIL RAJAB
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.ABDUL SALAM

                For Respondent  :SHRI.SUNIL CYRIAC, CGC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/06/2010

 O R D E R
                        S. SIRI JAGAN, J.
                  ------------------------------
                  W.P.(C) No.18600 OF 2010
                  -------------------------------
             Dated this the 15th day of JUNE, 2010


                        J U D G M E N T

The petitioner is a Pakistani citizen. He claims that he was

born in India to Indian parents in the year 1942. He claims to

have gone to Karachi for employment and acquired Pakistani

citizenship and a Pakistani passport. Now in the evening of his

life, he wants to spend the rest of his life with his family in

Kerala. He is now in Kerala. He wants to acquire Indian

citizenship again. In respect of the same, the petitioner has filed

Ext.P6 petition under Section 9(2) of the Citizenship Act 1955

before the first respondent. The petitioner seeks a direction to

the first respondent to consider and pass orders on Ext.P6

expeditiously.

2. I have heard the learned Central Government Counsel

appearing for the first respondent and the learned Government

Pleader appearing for respondents 2 and 3. The learned Central

Government Counsel seeks time to get instructions from the first

W.P.(c)No.18600/10 2

respondent.

3. In the nature of the order I propose to pass I do not

think it necessary to await instructions from the first

respondent. Having considered the matter, I dispose of this

writ petition with a direction to the first respondent to consider

and pass orders on Ext.P6, as expeditiously as possible, at any

rate, within a period of two months form the date of receipt of

a copy of this judgment. Till then, the petitioner shall not be

deported. However, respondents 2 and 3 shall closely monitor

the movements of the petitioner and in case of any suspicious

movements, he shall be promptly arrested and detained for

deportation. The petitioner shall report before the third

respondent once every week.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.18600/10 3

W.P.(c)No.18600/10 4