IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7035 of 2010(D)
1. NAJEEBA, AGED 25, W/O.ASHRAF,
... Petitioner
Vs
1. THE DIRECTOR, PASSPORT OFFICE,
... Respondent
2. THE PASSPORT OFFICER,
For Petitioner :SRI.M.ZIYAD
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/03/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 7035 of 2010-D
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of March, 2010.
JUDGMENT
Seeking for a change of name and address of the petitioner’s former
husband by removing the name from the passport, this writ petition has
been filed.
2. The petitioner is having a passport as No.F 7615335 with her
former husband’s name therein. The marriage is already dissolved, as her
earlier husband divorced her by talaq on 21.5.2007. Ext.P2 is the divorce
certificate issued by the Secretary, Muhiyideen Puthen Palli. She has later
married one Shri S. Ashraf which is evident from Ext.P3 marriage
certificate. It is in these circumstances, the application has been filed as per
Ext.P4.
3. The divorce by talaq is a well accepted mode as far as persons
who are Muslims. In that view of the matter, the same can be accepted as
evidence of divorce. She has already re-married, as evidenced by Ext.P3
also.
4. Therefore, there will be a direction to the respondents to consider
the request made by the petitioner in Ext.P4 for removal of her former
wpc 7035 /2010 2
husband’s name in the passport and appropriate action shall be finalised
within a period of three weeks from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/