IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30550 of 2010(P)
1. SABIR AHAMED.H., S/O.H.M.HASHIM,
... Petitioner
Vs
1. THE REGIONAL PASSPORT OFFICER, KOCHI.
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 30550 OF 2010 (P)
=====================
Dated this the 5th day of October, 2010
J U D G M E N T
Petitioner complains that in the passport that was issued by
the 1st respondent, there is a mistake in his name and date of
birth. He says that in order to get the said mistake corrected, he
wanted to submit an application and that the application is not
accepted by the respondents on the ground that the application is
not supported by a court order. Relying on the judgment of this
Court in Aboo Chettiyamthodi v. Regional Passport Officer,
Malappuram (2008(1) KLT 992), counsel contends that the
demand for a court order as a condition for entertaining the
application is illegal.
2. I heard the standing counsel appearing for the
respondent also.
3. If as contended by the petitioner, there is mistake in
any of the entires in the passport issued to him, he is justified in
seeking its correction, provided he is able to satisfy the
respondent that there was a bonafide mistake and that the same
is liable to be corrected.
WPC No. 30550/10
:2 :
4. In view of the above, if an application is made,
respondent is bound to accept the application and deal with the
same in accordance with law and on the merits of each of the
application so received.
I therefore direct that it will be open to the petitioner to
make an application to the respondent, which if made will be
accepted, and will be dealt with on its merits and in accordance
with law. Clarifying the position as above, the writ petition is
disposed of.
ANTONY DOMINIC, JUDGE
Rp