High Court Kerala High Court

Saifudeen vs Union Of India on 26 November, 2010

Kerala High Court
Saifudeen vs Union Of India on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10710 of 2010(Q)


1. SAIFUDEEN S/O. ALIKANNU.
                      ...  Petitioner

                        Vs



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

2. THE CABINET SECRETARY

3. THE SECRETARY, EXTERNAL AFFAIRS,

4. THE DIRECTOR GENERAL OF POLICE

                For Petitioner  :SRI.M.ZIYAD

                For Respondent  :SHRI.GEORGE ZACHARIA, CGC

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/11/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.10710 of 2010 Q
            --------------------------

                     JUDGMENT

This petition is filed under Article 226 of

Constitution of Indian for a writ of mandamus

directing respondents to take necessary steps to

withdraw or cancel the red corner notice issued

against the petitioner, as requested in Exhibits P2

to P4 representations.

2. A statement has been filed by additional

fifth respondent to the effect that National

Central Bureau (Interpol Wing-New Delhi) received a

representation dated 16.12.2009 for cancellation/

withdrawal of red corner notice issued against the

petitioner, which was forwarded to IGP (Crimes),

Kerala for necessary action. IGP, in turn, informed

that red corner notice was not got issued by Kerala

Police in Crime No.897/2008, registered under

Section 420 of Indian Penal Code by Central Police,

Ernakulam City and subsequently transferred to the

WPC 10710/10 2

Crime Branch. It is also stated that since the red

corner notice was published by Interpol, Abu Dhabi

after receiving the report from IGP, Crime,

representation of the petitioner was forwarded to

Interpol, Abu Dhabi on 8.7.2010 with a request to

review the matter. Interpol, New Delhi again

requested Interpol, Abu Dhabi by message dated

9.9.2010 to review the matter for cancellation of

red corner notice issued against the petitioner. It

is, therefore, stated that Interpol Wing of CBI has

not got published the red corner notice issued

against the petitioner and Interpol Wing had taken

necessary steps to review the matter.

3. Learned counsel appearing for the petitioner

submitted that recording the statement, this

petition may be closed.

Petition is closed, recording the statement.

26th November, 2010 (M.Sasidharan Nambiar, Judge)
tkv