High Court Kerala High Court

Susanth Mathew vs The Passport Officer on 1 February, 2011

Kerala High Court
Susanth Mathew vs The Passport Officer on 1 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3135 of 2011(N)


1. SUSANTH MATHEW ,S/O.MATHEW, PANAKKAL
                      ...  Petitioner

                        Vs



1. THE PASSPORT OFFICER
                       ...       Respondent

                For Petitioner  :SRI.N.SUKUMARAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/02/2011

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 3135 of 2011 N
             ```````````````````````````````````````````````````````
           Dated this the 1st day of February, 2011

                            J U D G M E N T

Petitioner is a football player. In order to

participate in the Football Matches in connection with the

Asian Football Cup, petitioner has to travel to Thailand,

Hongkong and Indonesia. He was issued an Indian passport

bearing No.2541049. The passport expired on 06-10-2010.

But, however, the petitioner did not make an application within

time to get it extended. Therefore, he made an application

before the respondents on 24-01-2011 for a fresh passport,

with a request to issue a passport under the Tatkal scheme.

It is stated that along with the application, the old passport

was also surrendered by the petitioner.

2. According to the petitioner, subsequently, one copy

of the application made by him was returned with an

endorsement to resubmit the same with the verification

certificate from the concerned police station. It is stated that

W.P.(C) No.3135/2011
: 2 :

thereupon he obtained Ext.P3 verification certificate from the

Sub Inspector of Police, Ambalavayal. Ext.P3 verification

certificate along with Ext.P3(a), the identity card of the Sub

Inspector, was submitted before the respondent. Thereupon,

the respondent took objection that Ext.P3 certificate was not

in the official letter pad of the Sub Inspector and that the

verification certificate has to be in the official letter pad.

Petitioner again approached the Sub Inspector, who

thereupon, issued Ext.P4 letter stating that he does not have

any official letter pad and that therefore it was not possible to

issue verification certificate in the letter head.

3. Petitioner states that he has to obtain and submit

the passport before 03-02-2011 and it is in these

circumstances, this writ petition has been filed. It is stated in

the writ petition that petitioner was summoned to join in the

East Bengal Team at Calcutta, so he has left for Calcutta on

28-01-2010 and it is therefore that his brother has filed this

writ petition on his behalf.

W.P.(C) No.3135/2011
: 3 :

4. In view of the urgency noticed above, the Assistant

Solicitor General was directed to obtain instructions in the

matter. Instructions have been obtained from the respondent

and from which, it is seen that on receipt of the application

and the expired passport, it was noticed that the date of birth

indicated in the passport was fabricated and thereupon a fine

of `5,000/- was imposed on the petitioner which has been

remitted by him.

5. As far as the police verification report is concerned,

it is submitted on behalf of the respondent that in terms of the

system followed by the respondent, the police verification

report has to be in the official letter pad of the officer who

issues the same. It is stated that the petitioner has to comply

with that requirement.

6. Thus, the only objection that now stands in the way

of the petitioner is that Ext.P3 verification certificate is not in

the official letter pad of the Sub Inspector of Police, who

issued the same. In my view, this objection is absolutely

W.P.(C) No.3135/2011
: 4 :

unsustainable. First of all, there is no statutory provision

mandating that the official letter pad should be used for

issuing the police verification certificate. Secondly, if the

officer, who issues the certificate, does not have an official

letter pad, that cannot result in a situation where a citizen is

deprived of his valuable time to be issued a passport.

Therefore, I am not willing to accept the contention raised by

the respondent in this behalf, particularly having regard to the

consequences that the petitioner, a youngster, will be loosing

his opportunity to participate in the Asian Football Cup Match,

which is a rare opportunity.

7. Therefore, I direct that, on the production of a copy

of this judgment, if the application made by the petitioner is

otherwise in order, the respondent will accept Ext.P3, ignoring

the fact that the same is not in the official letter pad of the Sub

Inspector of Police, Ambalavayal, who has issued the same.

On that basis, the application of the petitioner will be

processed under the Tatkal scheme and passport will be

W.P.(C) No.3135/2011
: 5 :

issued to him.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge