IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15954 of 2010(Q)
1. UANISATH.K.V, D/O.A.V.MAMMU,
... Petitioner
Vs
1. NAJEEB.M, S/O.MARIKKAR,
... Respondent
2. THE STATION HOUSE OFFICER,
3. THE PASSPORT OFFICER,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/06/2010
O R D E R
V.RAMKUMAR, J
......................................................
W.P. ( C) No. 15954 of 2010
...........................................................
Dated: 2nd day of June, 2010
JUDGMENT
Petitioner who is the wife of one Najeeb challenges Ext.P1
order dated 5-4-2010 passed by the J.F.C.M. II, Kannur as per
which the learned Magistrate has ordered that the court has no
objection in issuing a police clearance certificate to the said
Najeeb.
2. Reliance placed on the decision Ashok Kumar v.
State of Kerala – 2009 (2) KLT 712 is of no avail to the
petitioner since that was for permission sought from the Court
to go abroad and the court before which the case of the
applicant was pending. Here the only order passed is that the
criminal court has no objection in issuing a police clearance
certificate to the accused who is facing the charge of an offence
punishable under Section 498 A I.P.C. I, therefore, do not find
any good ground to interfere with Ext.P1 order passed by the
learned Magistrate.
This Writ Petition is accordingly dismissed.
V. RAMKUMAR, JUDGE
ani/