IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24381 of 2009(P)
1. ABDUL RAZACK,
... Petitioner
Vs
1. THE ASSISTANT PASSPORT OFFICER,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :T.SANJAY(BY ORDER)
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :02/12/2009
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).24381/2009
--------------------
Dated this the 2nd day of December, 2009
JUDGMENT
The petitioner is the holder of Indian passport bearing
No.Q.394824 issued on 9.9.1993 by the Passport Officer,
Kozhikode. In the said passport, the petitioner’s name is
shown as Razak. His date of birth is shown as 1971 without
the date and month being specified. Relying on Ext.P1 extract
of the school admission register and Ext.P2 identity card
issued by the Election Commission of India, the petitioner
states that his name is Abdul Razak and that his date of birth
is 14.12.1975. The petitioner submits that though he
approached the respondent to correct his name and date of
birth in the passport, the application was not entertained. In
this writ petition, the petitioner seeks a direction to the
respondent to correct his name and date of birth in the
passport.
Ext.P3 passport was valid only upto 8.9.2003.
Therefore, the petitioner will necessarily have to apply for a
fresh passport. At that stage, it will be open to him to
convince the authorities that the description of his name as
W.P.(C).24381/09
2
Razak and also the date of birth in the original of the passport
issued to him by the Regional Passport Officer, Kozhikode on
9.9.1993 is erroneous. I accordingly dispose of this writ
petition with a direction that in the event of the petitioner
applying for a fresh passport accompanied by the original of
Ext.P3 passport and documents proving the petitioner’s name,
identity and date of birth, the Passport Officer concerned shall
consider the same and take an appropriate decision in the
matter, after due enquiry in accordance with law.
P.N.RAVINDRAN,
Judge
mrcs