Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Kerala High Court

Shanavas.K.V vs Union Of India on 5 August, 1999

       

  

  

 
 
                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT:

           THE HONOURABLE MR. JUSTICE A.K.JAYASANKARAN NAMBIAR

               TUESDAY, THE 6TH DAY OF MAY 2014/16TH VAISAKHA, 1936

                                  WP(C).No. 11623 of 2014 (C)
                                      ----------------------------

PETITIONER(S):
--------------------------

           SHANAVAS.K.V., AGED 35 YEARS,
           S/O. P.K.P. MAMMU, RESIDING AT KURIKKALE VEETTIL,
           P.O. ARALAM, KANNUR DISTRICT.

           BY ADV. SRI.V.N.RAMESAN NAMBISAN

RESPONDENT(S):
----------------------------

        1. UNION OF INDIA,
           REPRESENTED BY THE SECRETARY,
           MINISTRY OF EXTERNAL AFFAIRS,
           NEW DELHI-110 001.

        2. CONSULATE GENERAL OF INDIA,
           INDIAN EMBASSY, RIYADH, P.O.BOX. 94387.

        3. THE REGIONAL PASSPORT OFFICER,
           KOZHIKODE-673 001.

           R1 TO R3 BY ADV. SRI.T.SANJAY, CGC
                           BY SRI.P.PARAMESWARAN NAIR,ASG OF INDIA


           THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
           ON 06-05-2014, THE COURT ON THE SAME DAY DELIVERED THE
           FOLLOWING:


Kss

WP(C).No. 11623 of 2014 (C)
------------------------------------------

                                            APPENDIX

PETITIONER(S)' EXHIBITS:
---------------------------------------

EXT.P1. TRUE COPY OF THE RELEVANT PAGE OF THE PETITIONER'S PASSPORT
NO. FK.8739303.

EXT.P2. TRUE COPY OF THE ADMISSION EXTRACT ISSUED BY THE
HEADMASTER OF M.I.M.L.P.SCHOOL, ARALAM DATED 5-8-1999.

EXT.P3. TRUE COPY OF THE PETITIONER'S ELECTION IDENTITY CARD NO. KL-
02/015/369266 DATED 13-8-1998 ISSUED BY THE ELECTION COMMISSION OF
INDIA.

EXT.P4. TRUE COPY OF THE DRIVING LICENCE NO. 215/CT/2000 DT.13-1-2000
ISSUED TO THE PETITIONER BY THE LICENSING AUTHORITY, TELLICHERRY.


RESPONDENT(S)' EXHIBITS:
------------------------------------------      N I L




                                                         /TRUE COPY/




                                                         P.A.TO JUDGE

Kss



            A.K.JAYASANKARAN NAMBIAR, J.

                = = = = = = = = = = = = =
                 WP(C).No.11623 of 2014-C.
                = = = = = = = = = = = = =

                Dated this the 6th May, 2014.

                       J U D G M E N T

The petitioner seeks correction of the date of birth erroneously recorded in his passport and has approached this Court alleging that the respondents are not effecting the necessary corrections in his passport. Sri.T.Sanjay, Central Government Standing Counsel appearing on behalf of the respondents has filed a statement dated 29.4.2014 to the effect that the petitioner had not produced the earlier passport issued to him for the purpose of verification and that is the reason why they did not consider his request for correction of the date of birth till date. Taking into account the statement filed by the respondents, I dispose the writ petition with the following directions:

(i) If the petitioner files a representation before the third respondent accompanied with all necessary documents and copies of the decisions of this Court which he is relying WP(C).No.11623/2014-C. 2 on, the third respondent shall forward the same to the competent authority to take a final decision in the matter;
(ii) The competent authority shall consider and pass appropriate orders on the application preferred by the petitioner in accordance with law within a period of one month from the date of receipt of the said representation.

The writ petition is disposed of as above.

Sd/-

A.K.JAYASANKARAN NAMBIAR, (Judge) Kvs/-

-// true copy //-