High Court Kerala High Court

Nisha Majeed vs Union Of India on 24 January, 2008

Kerala High Court
Nisha Majeed vs Union Of India on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 521 of 2008(K)


1. NISHA MAJEED, D/O. ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

                For Petitioner  :SRI.SANTHAN V.NAIR

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2008

 O R D E R
                              ANTONY DOMINIC, J.




                        = = = = = = = = = = = = =


                         W.P.( C)No. 521 OF 2008 - K


                        = = = = = = = = = = = = =




                 Dated this the 24 th day of January, 2008





                                 J U D G M E N T

The prayer in this writ petition is to direct the respondents to

issue passport to Minnu Sadiq, the minor child of the petitioner on

the basis of Ext. P5 application. Petitioner submits that she was

married one Sadiq Shamsudeen Vettickal on 17.5.2000 and that in

that wedlock a female child was born on 2.3.2001, named as Minnu

Sadiq. It is stated that the petitioner was divorced from her

husband and Ext. P1 is stated to be a letter she has received

evidencing divorce by ‘talaq ‘. Though at that time she was residing

in Riyadh, Saudi Arabia, she was sent back to Kerala and she

delivered the child in India and brought her up in her native place at

Alappuzha. Subsequently, there have been legal proceedings

between the parties and according to her all these have been settled

and Ext. P3 agreement is produced to show such settlement. It is

stated that the petitioner has Ext.P4 passport and she had given Ext.

W.P.(C) No. 521 OF 2008

– 2 –

P5 application to include the name of her child in the passport so

that she could take her child to Sharja. However, an objection was

raised by the Regional Passport Officer that for the issuance of a

passport to the petitioner’s child the signature of the father of the

child has to be obtained. Thereupon, the petitioner filed Ext. P6

affidavit saying that she had divorced her husband and that she was

looking after the child. Inspite of this, when passport has not been

issued by including the name of the child, this writ petition has been

filed by the petitioner.

2. The only objection that is raised when the writ petition was

taken up for hearing was that for including the name of the child in

the passport of the petitioner, the signature of the divorced

husband is necessary. This contention, is not shown to be

supported by any legal provision in the Passports Act or any

notification issued thereunder. Even otherwise, it is a condition

which is incapable of compliance at least in the facts of this case,

where the parents of the child are divorced. If such a contention is

imposed, the resultant position will be that it is impossible to

include the name of the child in the passport with the result the

W.P.(C) No. 521 OF 2008

– 3 –

petitioner, the mother, will not be in a position to take the child

along with her to the place of her employment.

3. I do not think that by taking such a technical approach a

mother should be deprived of her right to have her child with her.

In the result, I dispose of this writ petition directing that the

2nd respondent shall take up and consider Ext. P5 application made

by the petitioner and pass appropriate orders thereon in the light of

the observations made herein above. This shall be done as

expeditiously as possible.

ANTONY DOMINIC

JUDGE

jan/-