IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11251 of 2010(F)
1. MUHAMMED ASHARAF PARAYIL PADAM,
... Petitioner
Vs
1. THE UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. THE REGIONAL PASSPORT OFFICER,
For Petitioner :SRI.BABU S. NAIR
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :31/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
------------------------------
W.P.(C)NO.11251 OF 2010
-------------------------------
DATED THIS THE 31ST DAY OF MARCH, 2010
JUDGMENT
Petitioner herein seeks for a direction to the 2nd
respondent to make rectification in his passport in terms of
Exts.P3 and P4 with regard to his date of birth. Petitioner is
represented by power of attorney holder . He is the holder of an
Indian Passport bearing No.F.8077850 and is working in Dubai
as Government Employee. His correct date of birth is 28/5/1967.
Exts.P3 and P4 are true copies of the SSLC book and the transfer
certificate issued by Zamorin’s Guruvayurappan College,
Kozhikode. But in the passport, his date of birth is wrongly
mentioned as 28/5/1961 instead of 28/5/1967.
2. It is submitted by the learned counsel for the
petitioner that it is clearly an error. Petitioner seeks for a
direction to the 2nd respondent to take a decision on Ext.P6
application for rectification filed before him.
-2-
W.P.(C).No.11251/2010
3. There will be a direction to the 2nd respondent to
take a decision on Ext.P6 within one month from the date of
receipt of a copy of this judgment.
Writ Petition is disposed of as above. No costs.
T.R.RAMACHANDRAN NAIR,
JUDGE.
kcv.