IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32770 of 2008(A)
1. LEO UTHUPPAN, AGED 35 YEARS,
... Petitioner
Vs
1. THE CHIEF PASSPORT OFFICER (SECRETARY)
... Respondent
2. THE REGIONAL PASSPORT OFFICER,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :SRI.RAJMOHAN R.PILLAI, CGC
The Hon'ble MR. Justice V.GIRI
Dated :12/11/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 32770 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of November, 2008
JUDGMENT
Petitioner holds a passport as evidenced by Ext.P1. The place
of birth in his passport is shown as ‘Kulayatikara’, which is his native
place. But it seems that the petitioner was born in the ‘Caritas
Hospital, Thellakam’ as evidenced by Ext.P2. Therefore necessitates
correction in the place of birth as noted in the passport and for this
purpose, petitioner has submitted Ext.P3 representation. Though
earlier any such correction required a declaration by a court of
competent jurisdiction, the said procedure is now dispensed with as
is evidenced by Circular dated 18.04.01 referred to by the petitioner.
Petitioner also refers to another Circular dated 29.10.07 which
contemplates that the concerned passport officer can effect
correction in the matter of place of birth, date of birth and such other
related matters. I have considered a similar case and issued
directions in this regard, vide Ext.P7 judgment.
2. I heard learned Senior counsel for the petitioner
Mr.C.C.Thomas and learned Central Government Standing Counsel
for the respondents.
W.P.(C)No. 32770 OF 2008
-:2:-
3. In the result, this Writ Petition is disposed of directing the 2nd
respondent to consider Ext.P3 and pass orders thereon in the matter
of correction of place of birth of the petitioner as entered in his
passport without further delay, at any rate, within six weeks from the
date of receipt of a copy of this judgment. Since the petitioner is
working in Manipal, it will be appropriate that notice be given by the
2nd respondent requiring the petitioner to be present on a particular
day. Petitioner shall present himself on the said date as intimated by
the 2nd respondent. The above process will be completed within six
weeks from the date of receipt of a copy of this judgment. Petitioner
shall produce a copy of the Writ Petition along with a copy of this
judgment before the 2nd respondent.
(V. GIRI, JUDGE)
ttb