IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16526 of 2009(I)
1. K.A. THANSI, D/O. ABDUL AZIS,
... Petitioner
Vs
1. REGIONAL PASSPORT OFFICER,
... Respondent
For Petitioner :DR.SEBASTIAN CHAMPAPPILLY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/08/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 16526 of 2009
--------------------------
Dated this the 7th August,2009
J U D G M E N T
Issue raised by the petitioner is covered by the
directions issued in Shemi P.Ali. Vs. State of Kerala
[2009 (3) KLT 167]. The directions issued in paragraph 5
of the judgment reads as follows:
“5. Authentication of divorce by
competent court is one of the methods of proving
a divorce or even the existence of a remarriage.
But it is not the only method. Divorce resultant
upon a ‘talaq’ pronounced by her husband is a
mode of divorce that is accepted in the Muslim
community. An affirmation of the state of affairs
by a sworn affidavit in the form “Annexure A’
would suffice going by Cl.17 of Ext. R1 (a). It is
affirmed that State Government does not propose
to make any addition to what is already
mentioned as due procedure under Ext. R1 (a).”
2. Accordingly, this writ petition is disposed of
directing the respondent to deal with the petitioner’s
application for change of name on remarriage, in
accordance with the procedure prescribed in the Passport
Information Booklet, as indicated in the judgment in
W.P ( C) No. 16526 of 2009
2
Shemi P.Ali. Vs. State of Kerala [2009 (3) KLT 167].
Needful shall be done within one month from the date of
receipt of a copy of this judgment.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 16526 of 2009
3
W.P ( C) No. 16526 of 2009
4