High Court Kerala High Court

Abdulla Moideen vs Union Of India on 9 July, 2009

Kerala High Court
Abdulla Moideen vs Union Of India on 9 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16285 of 2009(E)


1. ABDULLA MOIDEEN, S/O. MOIDEEN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE REGIONAL PASSPORT OFFICER,

3. THE EMBASSY OF INDIA, ABUDHABI,

                For Petitioner  :SRI.I.V.PRAMOD

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

The Hon'ble MR. Justice V.GIRI

 Dated :09/07/2009

 O R D E R
                     V.GIRI, J.
       ----------------------------------------
             W.P.(C).No.16285 of 2009
       ----------------------------------------
        Dated this the 9th day of July, 2009.


                    JUDGMENT

The petitioner holds a passport which

was issued on 26.7.2005. It seems that he was

originally issued a passport by the Regional

Passport Officer, Madras on 30.8.1985. The

first one was cancelled and the second one

was issued on 23.08.1995, and later Ext.P1

passport was issued. According to the

petitioner, he recently came to India. There

is correction required in the passport. He

has, therefore, approached the 2nd respondent

for making necessary corrections. The

application Ext.P4 is pending before the 2nd

respondent.

2. The 2nd respondent shall consider

the application Ext.P4 and take a decision

thereon within six weeks from the date of

receipt of a copy of this judgment. If there

W.P.(C).No.16285 of 2009

:: 2 ::

are reasons to reject the petitioner’s

application, then such reasons shall be

mentioned in the order by the 2nd respondent.

The writ petition is disposed of as

above.

Sd/-

(V.GIRI)
JUDGE
sk/

//true copy//

P.S. to Judge