IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16285 of 2009(E)
1. ABDULLA MOIDEEN, S/O. MOIDEEN,
... Petitioner
Vs
1. UNION OF INDIA, REP. BY THE SECRETARY
... Respondent
2. THE REGIONAL PASSPORT OFFICER,
3. THE EMBASSY OF INDIA, ABUDHABI,
For Petitioner :SRI.I.V.PRAMOD
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :09/07/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.16285 of 2009
----------------------------------------
Dated this the 9th day of July, 2009.
JUDGMENT
The petitioner holds a passport which
was issued on 26.7.2005. It seems that he was
originally issued a passport by the Regional
Passport Officer, Madras on 30.8.1985. The
first one was cancelled and the second one
was issued on 23.08.1995, and later Ext.P1
passport was issued. According to the
petitioner, he recently came to India. There
is correction required in the passport. He
has, therefore, approached the 2nd respondent
for making necessary corrections. The
application Ext.P4 is pending before the 2nd
respondent.
2. The 2nd respondent shall consider
the application Ext.P4 and take a decision
thereon within six weeks from the date of
receipt of a copy of this judgment. If there
W.P.(C).No.16285 of 2009
:: 2 ::
are reasons to reject the petitioner’s
application, then such reasons shall be
mentioned in the order by the 2nd respondent.
The writ petition is disposed of as
above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge