High Court Kerala High Court

Sebastian Kalathil Parambil … vs Union Of India on 17 December, 2008

Kerala High Court
Sebastian Kalathil Parambil … vs Union Of India on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37292 of 2008(M)


1. SEBASTIAN KALATHIL PARAMBIL THOMAS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. REGIONAL PASSPORT OFFICER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/12/2008

 O R D E R
                        V.GIRI, J.
       -------------------------
           W.P.(C).No.37292 of 2008
       -------------------------
        Dated this the 17th day of December, 2008.


                     JUDGMENT

The petitioner seeks correction of his

date of birth in his passport and has submitted

Ext.P3 before the Regional Passport Officer. It

is now pending. The competent authority has to

deal with such application without awaiting for a

declaration from the competent authority.

After hearing counsel for the petitioner

and learned counsel for the respondent, the writ

petition is disposed of directing the 2nd

respondent to consider and pass appropriate

orders on Exts.P3 and if the request is found to

be maintainable, necessary correction shall be

made in the petitioner’s passport. Needful shall

be done within one month from the date of receipt

of a copy of this judgment. The 2nd respondent

shall take note of Ext.P4 also while dealing with

Ext.P3.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge