High Court Kerala High Court

Najeeba vs The Director on 4 March, 2010

Kerala High Court
Najeeba vs The Director on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7035 of 2010(D)


1. NAJEEBA, AGED 25, W/O.ASHRAF,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR, PASSPORT OFFICE,
                       ...       Respondent

2. THE PASSPORT OFFICER,

                For Petitioner  :SRI.M.ZIYAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :04/03/2010

 O R D E R
                        T.R. Ramachandran Nair, J.
                     - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No. 7035 of 2010-D
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 4th day of March, 2010.

                                  JUDGMENT

Seeking for a change of name and address of the petitioner’s former

husband by removing the name from the passport, this writ petition has

been filed.

2. The petitioner is having a passport as No.F 7615335 with her

former husband’s name therein. The marriage is already dissolved, as her

earlier husband divorced her by talaq on 21.5.2007. Ext.P2 is the divorce

certificate issued by the Secretary, Muhiyideen Puthen Palli. She has later

married one Shri S. Ashraf which is evident from Ext.P3 marriage

certificate. It is in these circumstances, the application has been filed as per

Ext.P4.

3. The divorce by talaq is a well accepted mode as far as persons

who are Muslims. In that view of the matter, the same can be accepted as

evidence of divorce. She has already re-married, as evidenced by Ext.P3

also.

4. Therefore, there will be a direction to the respondents to consider

the request made by the petitioner in Ext.P4 for removal of her former

wpc 7035 /2010 2

husband’s name in the passport and appropriate action shall be finalised

within a period of three weeks from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/