IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13863 of 2008(A)
1. FIROSKHAN,
... Petitioner
Vs
1. THE REGIONAL PASSPORT OFFICER,
... Respondent
2. UNION OF INDIA, REPRESENTED BY
For Petitioner :SRI.BABU CHERUKARA
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/05/2008
O R D E R
S. SIRI JAGAN, J.
----------------------------------------
W.P.(C)No. 13863 OF 2008
----------------------------------------
Dated this the 27th day of May, 2008
JUDGMENT
The petitioner lost his passport. He applied for a fresh
passport by application submitted on 25.1.2008. But
unfortunately, in the records of the 1st respondent the petitioner’s
year of birth is shown as ‘1972’ instead of ‘1975’. According to
the petitioner, as per the entry in his SSLC book, the petitioner’s
year of birth is ‘1975’. Therefore, the petitioner sought to include
his correct year of birth in the fresh passport to be issued.
However, the 1st respondent is insisting on a declaratory order
from the Court. The petitioner submits that this is against the
decision of this Court in Aboo Chettiyanthodi V. The Regional
Passport Officer, Malappuram [2008(1)KLJ 642].
2. I have heard the learned Asst. Solicitor General also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider the request of the petitioner in accordance with the
W.P.(c)No.13863/08 2
above said decision, as expeditiously as possible, at any rate,
within a period of one month from the date of receipt of a copy
of this judgment. The petitioner shall forward a certified copy
of this judgment along with a copy of the writ petition to the
1st respondent for compliance.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.13863/08 3