IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31543 of 2010(P)
1. SUSAN MATHEW, AGED 39 YEARS,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY MINISTRY
... Respondent
2. THE REGIONAL PASSPORT OFFICER,
For Petitioner :SRI.P.HARIDAS
For Respondent :SRI.S.JAMAL, CGC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 31543 of 2010 P
```````````````````````````````````````````````````````
Dated this the 1st day of November, 2010
J U D G M E N T
Petitioner submits that she holds passport
No.H9922436 issued by the second respondent. According to
the petitioner, in the passport so issued, there is a mistake in
the birth place. According to the petitioner, seeking correction
of the aforesaid, she has made Ext.P3, an on line application
to the second respondent. In this writ petition, she seeks a
direction to the second respondent to consider Ext.P3 and
pass orders thereon, correcting the mistake in the passport.
2. I heard the standing counsel appearing for the
respondent also.
3. In the nature of the grievance raised, at this stage,
what is required is to direct the second respondent to
consider Ext.P3, if such an application is received from the
petitioner.
4. Therefore, without expressing anything on the
W.P.(C) No.31543/10
: 2 :
merits of the claim raised, writ petition is disposed of, directing
the second respondent to pass orders on Ext.P3 application,
if the same has been received and is pending. Such orders
shall be passed, at any rate, within four weeks from the date
of production of a copy of this judgment along with a copy of
the writ petition.
(ANTONY DOMINIC, JUDGE)
aks