High Court Kerala High Court

Yasar Arafath vs Sub Inspector Of Police on 17 June, 2009

Kerala High Court
Yasar Arafath vs Sub Inspector Of Police on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1866 of 2009()


1. YASAR ARAFATH, S/O.SAITHU,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.LAKSHMINARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/06/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            CRL.M.C.No. 1866     OF 2009
            ===========================

       Dated this the 17th day of June,2009

                        ORDER

Petitioner filed C.M.P.896/2009 before Judicial

First Class Magistrate Court, Aluva under section 451

of Code of Criminal Procedure for interim custody of

his passport, visa and ticket which were seized by the

police when he arrived at Nedumbassery Airport from

Soudhi Arabia. Learned Magistrate dismissed the

application under Annexure 6 order. This petition is

filed under section 482 of Code of Criminal Procedure

to quash Annexure 6 order and to get interim custody

of the passport.

2. Learned counsel counsel appearing for the

petitioner and the learned Public Prosecutor were

heard.

3. Learned counsel appearing for the petitioner

submitted that the correction in the passport is only

with regard to the year of birth namely 1986 was

corrected as 1982 and it was not done by the

petitioner but by the travel agent and in such

circumstance petitioner is entitled to get back the

Crl.M.C.1866/2009 2

passport. Learned counsel submitted that unless he gets

interim custody of the passport, he cannot return to Soudhi

Arabia and if so will loose the job and therefore interim

custody is to be granted. Learned counsel also pointed out

that for an offence under section 12(1)(b) (d) of Passport

Act petitioner could only be sentenced to fine and in such

circumstance petitioner may be granted interim custody of

the passport and he is prepared to abide by the conditions.

4. Learned Public Prosecutor opposed the application

and submitted that in addition to the offence under the

Passport Act, case is being investigated for the offences

under sections 468,419 and 471 of Indian Penal Code and

when it is clear that there is unauthorised correction of

year of birth in the passport, petitioner cannot be allowed

to make use of that passport and as the passport is

necessary as a material object to be proved in the case,

interim custody cannot be granted.

5. I find force in the submission of the learned Public

Prosecutor. When it is prima facie shown that correction

had been effected to in the passport obtained by the

petitioner with regard to the year of birth and the case is

being investigated for the offence under section 468 and

471, petitioner cannot be granted interim custody of the

same passport. In any event petitioner cannot be allowed

Crl.M.C.1866/2009 3

to make use of the passport where correction is made.

Learned counsel then submitted that there may be a

direction to the Magistrate to dispose the case before

August,2009. Learned Public Prosecutor submitted that the

case is still under investigation and report of the expert

is awaited. In such circumstance, no direction could be

issued to dispose the case as sought for. The question of

disposal arises only after taking cognizance on filing the

final report. The Investigating Officer is directed to

expedite the investigation. Petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006