High Court Kerala High Court

Sahra Ahamed Koya vs Union Of India on 19 June, 2009

Kerala High Court
Sahra Ahamed Koya vs Union Of India on 19 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11966 of 2009(M)


1. SAHRA AHAMED KOYA, HOUSE NO.15/825,
                      ...  Petitioner

                        Vs



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

2. FOREIGNER'S REGISTRATION OFFICER

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.K.SANIL KUMAR, ADDL.CGSC

The Hon'ble MR. Justice V.GIRI

 Dated :19/06/2009

 O R D E R
                       V.GIRI, J.
           ------------------------------------
             W.P.(C).No.11966 of 2009
           ------------------------------------
          Dated this the 19th day of June, 2009.


                       JUDGMENT

The petitioner has approached this court for a

direction to the 2nd respondent to permit the petitioner

to remain in India for a reasonable period till she

obtains Emergency Passport/Out Pass from the Embassy

of United Arab Emirates. The petitioner, born as a

citizen of India, got married to United Arab Emirates

citizen. She has three children, who are all citizens of

United Arab Emirates. The husband and children are

now in United Arab Emirates. She came to India for a

short while. She has been trying to get back to United

Arab Emirates. She has not been issued a passport.

2. Though several contentions are taken up in

the writ petition, learned counsel for the petitioner

submits that the counter affidavit filed by the 1st

W.P.(C).No.11966 of 2009

:: 2 ::

respondent will show that the petitioner’s request is

engaging the attention of the Ministry of External

Affairs, Government of India.

3. Accordingly, the petitioner’s request shall

be considered as expeditiously as possible.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge