IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2550 of 2011(P)
1. JIPHAS, AGED 35 YEARS,
... Petitioner
Vs
1. THE PASSPORT OFFICER,
... Respondent
2. UNION OF INDIA, REPRESENTED BY THE
For Petitioner :SRI.B.HARISH KUMAR
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/02/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 2550 of 2011 P
```````````````````````````````````````````````````````
Dated this the 1st day of February, 2011
J U D G M E N T
Petitioner is the holder of an Indian passport
bearing No.B3489227. This passport was issued on 07-03-
1991 and was renewed thereafter. According to the
petitioner, when he applied for the passport, on account of the
mistake committed by the agent, who filled up the application
forms, his date of birth was shown as 21-05-1971 instead of
21-05-1975. It is stated that he realised the mistake only on
receipt of Ext.P2 SSLC certificate. Realising the said mistake,
according to the counsel for the petitioner, petitioner has
made Ext.P4 application to the first respondent, enclosing the
documents and requesting for correction of the said mistake.
It is stated that when Ext.P4 was submitted, that was declined
to be accepted and, therefore, Ext.P4 was sent by registered
post. Counsel submits that the respondent is refusing to
consider Ext.P4 for want of court order requiring consideration
W.P.(C) No.2550/2011
: 2 :
of Ext.P4. On this basis, counsel seeks a direction from this
Court requiring correction of the aforesaid mistake as claimed
by him.
2. At this stage, even going by the case pleaded by
the petitioner, the first respondent has not taken any decision
on Ext.P4 application. At least, initially, it is for the first
respondent to consider the documents produced by the
petitioner and take a decision on Ext.P4 request made by him
for correction in the light of the documents produced by the
petitioner. Therefore, it is premature for the petitioner to seek
direction from this Court, to correct the date of birth in his
passport in the manner claimed by him.
3. Therefore, I direct that on the production of a copy
of this judgment, if Ext.P4 application has been received and
is pending, the first respondent will consider the said
application of the petitioner in the light of the documents
which are enclosed. This, the first respondent shall do as
expeditiously as possible and at any rate, within four weeks
W.P.(C) No.2550/2011
: 3 :
from the date of production of a copy of this judgment along
with a copy of the writ petition.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge