IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34124 of 2008(K)
1. LIJO MATHEW, S/O.MATHULLA MAMMEN,
... Petitioner
Vs
1. UNION OF INDIA REP. BY ITS
... Respondent
2. PASSPORT OFFICER, REGIONAL PASSPORT OFFI
For Petitioner :SRI.P.HARIDAS
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).34124/2008
--------------------
Dated this the 19th day of November, 2008
JUDGMENT
The petitioner, who claims to have been born on
14.10.1984, which fact, according to him, is
evidenced by Ext.P1 the certificate issued by the
Registrar of Births & Deaths, Thiruvalla Municipality,
is aggrieved by the incorrect date of birth as entered in
his passport as evidenced by Ext.P4. He then
approached the second respondent for correction of
date of birth in Ext.P4. Apparently, he was asked to
get declaratory order from the Court. Petitioner
submits that as per the recent circular issued by the
Central Government on 24.10.2007, the declaratory
order from the Court is not always necessary where
the concerned competent officer itself is in a position
to verify whether there is any defect and then take
appropriate action thereon. Learned counsel
appearing on behalf of the respondents submits that
going by the recent circular, such powers are available
to the second respondent.
W.P.(C).34124/2008
2
2. In the result, writ petition is disposed of directing
the second respondent to consider any application filed
by the petitioner for correction of his date of birth as
entered in his passport in accordance with law and take
a decision thereon within one month from the date on
which the passport, along with the application, is
presented before the second respondent.
V.GIRI,
Judge
mrcs