IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38204 of 2010(A)
1. SEGU NOORDEEN,S/O.KAMALUDEEN,AGED 41
... Petitioner
Vs
1. THE PASSPORT OFFICER, PASSPORT OFFICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SAKIR.K.H.
For Respondent :SHRI.MATHEW SEBASTIAN, CGC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 38204 OF 2010
=====================
Dated this the 20th day of January, 2011
J U D G M E N T
Petitioner’s grievance is regarding the refusal of the
respondents in renewing his passport. According to the petitioner,
he was initially issued a passport bearing No.B1894592, which
was valid till 11/5/2010. It is stated that, he made an application
for its renewal and that has now been declined. According to the
petitioner, the refusal to renew the passport was on account of
the reason that he had temporarily shifted his residence. It is
with this allegation, seeking orders for the renewal of passport,
the writ petition is filed.
2. However, learned standing counsel appearing for the
respondents points out that initially the passport of the petitioner
was issued from Trichi. According to the learned counsel, the
name of the petitioner as shown in his voter ID card, PAN card
and Ration Card is different from what was shown in his passport.
It is also stated that the residential address shown also is
different. According to the learned counsel, on account of the
above said reasons, when police verification report was obtained,
WPC No. 38204/10
:2 :
the same was adverse to the petitioner, and that, it was therefore
that the renewal was refused by the respondents. However,
learned counsel for the petitioner contends that there is only
slight variation in the names as shown in the voter ID card and
PAN card. According to him, the mistake in the ration card was
corrected by Ext.P5 based on Ext.P4 certificate issued by the
Village Officer. It is contended that documents explaining the
alleged inconsistencies were produced. Therefore, it is contended
that respondents ought not have denied the renewal of the
passport.
3. Prima facie, going by voter ID card and PAN card,
copies of which are Exts.P1 and P2 and the ration cards which are
Exts.P3 and P5, there is difference in the name of the petitioner as
compared to the entries in Ext.P6 passport. If that be so, passport
authorities cannot be faulted for their refusal to renew the
passport and that too when it is based on an adverse police
report. Therefore, on the material available, this Court will not be
justified in finding fault with the passport authorities.
4. Be that as it may, since the petitioner has an
explanation for the inconsistencies, if the petitioner is in a position
WPC No. 38204/10
:3 :
to offer satisfactory explanation to the respondents, it is for them
to consider the matter.
5. In that view of the mater, I direct that it will be open to
the petitioner to make an appropriate representation showing all
the details and explaining the inconsistencies in his name and
address, and if the 1st respondent is also satisfied about the
explanation offered, he will call for a fresh police verification
report and if the report so obtained is not adverse to the
petitioner, the petitioner’s request for renewal of the passport will
be reconsidered.
With this direction, the writ petition is disposed of.
ANTONY DOMINIC, JUDGE
Rp