High Court Kerala High Court

Zeenath Basheer @ Zeenath Seere vs Union Of India on 27 November, 2007

Kerala High Court
Zeenath Basheer @ Zeenath Seere vs Union Of India on 27 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34795 of 2007(P)


1. ZEENATH BASHEER @ ZEENATH SEERE
                      ...  Petitioner

                        Vs



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

2. THE CHIEF PASSPORT OFFICER,

3. THE REGIONAL PASSPORT OFFICER,

                For Petitioner  :SRI.B.PREMNATH (E)

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/11/2007

 O R D E R
                  ANTONY DOMINIC, J.

             = = = = = = = = = = = = = = =
             W.P.(C) No. 34795 OF 2007 - P
             = = = = = = = = = = = = = = =

           Dated this the 27th November, 2007.

                    J U D G M E N T

Petitioner had applied for issuance of a passport and

Exts. P1 and P2, which were produced by the petitioner to

prove of her date of birth and these documents showed

different dates. Thereupon, the passport authority issued

Ext.P3 requiring the petitioner to furnish information

regarding the discrepancy in dates. At that stage,

petitioner filed Ext.P4 application (CMP No.5120/07)

before the Judicial First Class Magistrate Court,

Payyannur, for an order to the effect that the date of

birth of the petitioner shown in Ext.P1 is the correct

one. It is in view of the delay in passing orders on

Ext.P4, that this writ petition has been filed praying for

directing the Judicial First class Magistrate to pass

orders on Ext.P4.

2. The Ministry of External Affairs (PV-1 Section)

have issued circular dated 29th October, 2007, which

governs the change of date of birth and place of birth in

passports. Clause (d) thereof being relevant for the

W.P.(C)No.34795 OF 2007

– 2 –

particular case, it is extracted below for reference:

“Where the initial entry has been made on the
basis of a supportive document issued by one
competent authority i.e. School/ educational
authority and the applicant subsequently requests
for a change on the basis of a certificate issued
by another competent authority i.e., Municipal
authorities etc, resulting in conflicting
documents for valid proof, the PIA should direct
the applicant to procure an order from a First
Class Judicial Magistrate, to effect the change as
per Passport Manual 2001 (In some States, this
function is discharged by Civil Magistrates)”.

Standing counsel fro the respondent would submit that

since the documents produced by the petitioner contains

different dates of birth, unless the petitioner produces

an order from the Judicial Magistrate as required, in the

aforesaid background, they will not be in a position to

consider the request of the petitioner.

3. In view of the above, although the circular

deals in the correction of date of birth in passport only,

it is evident that unless orders are obtained on Ext.P4

application made by the petitioner, the case of the

petitioner will not be considered for issuance of

passport. If that be so, expeditious orders on Ext.P4 is

necessary.

4. Therefore, I dispose of this writ petition

directing that the Judicial Magistrate of First Class,

W.P.(C)No.34795 OF 2007

– 3 –

Payyannur shall take up and consider Ext.P4 (C.M.P.

No.5120/07), as expeditiously as possible, at any rate

within four weeks on production of a copy of this

judgment.

ANTONY DOMINIC
JUDGE
Rp/-