High Court Kerala High Court

Shajahan Mubarak vs The Union Of India on 7 November, 2008

Kerala High Court
Shajahan Mubarak vs The Union Of India on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32856 of 2008(J)


1. SHAJAHAN MUBARAK, MUBARAK MANZIL,
                      ...  Petitioner

                        Vs



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

2. THE CHIEF PASSPOSRT OFFICER,

3. THE PASSPORT OFFICER, PASSPORT OFFICE,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).32856/2008
                     --------------------
      Dated this the 7th day of November, 2008

                      JUDGMENT

Challenging Ext.P1 order passed by the third

respondent, the Passport Officer, revoking the passport

of the petitioner, he has preferred Ext.P2 statutory

appeal before the Chief Passport Officer, the

competent authority. Same is pending disposal.

Having heard learned ASG also, writ petition is

disposed of directing the second respondent to

consider Ext.P2, hear the petitioner or his

representative and pass an order thereon within a

period of two months from the date of receipt of a copy

of this judgment. Copy of the writ petition along with

the copy of the judgment shall be produced by the

petitioner before the second respondent.

V.GIRI,
Judge

mrcs