IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 18495 OF 2008
DECIDED ON : 05.02.2009
Harman Singh
...Petitioner
versus
Regional Passport Officer and anr.
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. G. S. Sidhu, Advocate,
for the petitioner.
SURYA KANT, J. (ORAL)
The petitioner is aggrieved at the order dated
26.05.2008 passed by the Regional Passport Office, Chandigarh,
whereby he has been asked to furnish a Civil Court order/decree
regarding change of his date of birth in the passport.
The petitioner’s case is that when he was 8 years old
school student, his date of birth was wrongly mentioned as
06.07.1986 instead of 06.07.1985 while applying for the
passport. According to the petitioner, his correct date of birth i.e
06.07.1985 is duly recorded in Matriculation Examination
Certificate, Birth Certificate, School records and on inquiries held
by the Naib Tehsildar, Koom Kalan, as well as, the Sub Divisional
Magistrate (East) (Civil), Ludhiana also, his plea regarding date of
birth has been found to be factually correct. It is urged that
despite the recommendations made by the Sub Divisional
Officer (Civil), the Regional Passport Officer has refused to
C.W.P NO. 18495 OF 2008 -2-
change the date of birth of the petitioner in the passport and is
insisting for a Civil Court order/decree.
Having heard learned counsel for the petitioner, I am
of the considered view that no case to direct the Regional
Passport Office to relax its parameters for changing the date of
birth in the passport, is made out. However, keeping in view the
fact that the petitioner is a student and requires the passport at
the earliest to pursue his higher studies, it is directed that if the
petitioner files a declaratory suit, the learned Civil Court shall
take up the same on priority basis and dispose of the same, as
early as possible and preferably within six months.
If the Civil Court decrees the petitioner’s suit, the
Regional Passport Office is directed to act upon as per the same
within a period of one month from the date it is produced.
Disposed of.
FEBRUARY 05, 2009 (SURYA KANT) shalini JUDGE