Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kondram Vallapil Srinivas vs Union Of India And Others
2013 Latest Caselaw 122 Bom

Citation : 2013 Latest Caselaw 122 Bom
Judgement Date : 29 October, 2013

Bombay High Court
Kondram Vallapil Srinivas vs Union Of India And Others on 29 October, 2013
Bench: S.C. Dharmadhikari, G.S. Patel
                                                          *1*                wp.3746.13.6.cri.doc

kps
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                          
                    CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL WRIT PETITION NO.3746 OF 2013




                                                                  
      Kondram Vallapil Srinivas.                                    ..Petitioner
           -Versus-
      Union of India and others.                                    ..Respondents




                                                                 
                                       ...........
      Mr.U.S.Vanjara a/w Mr.M.A.Shaikh, for the Petitioner.
      Ms.Rebecca Gonsalves, for the Respondent Nos.1 and 2.
      Mrs.M.H.Mhatre, APP, for the Respondent/State.




                                                   
                                       ...........
                                    CORAM:  S.C. DHARMADHIKARI,
                                   ig                    AND
                                                G.S. PATEL, JJ.

DATE :- 29th October, 2013.

ORAL ORDER:

Rule. Respondents waive service. By consent, Rule made

returnable forthwith.

1 By this Writ Petition under Article 226 of the Constitution of India, the Petitioner has approached this Court praying that a writ of mandamus or any other writ, order or direction in the nature thereof be

issued to the Respondents to rectify the Date of Birth in the Passport of the Petitioner.

2 The Petitioner is a citizen of India. He is permanent resident

of Andheri, Mumbai. However, he made an application for issuance of Passport and accordingly, the Passport Authorities issued the Passport in his favour, details of which are disclosed in paragraph 2 of the Writ Petition. The Writ Petition then narrates as to how the Petitioner's Passport was renewed from time to time for a period of five years. The new Passport, details of which are set out in paragraph 4 of the Writ Petition,

*2* wp.3746.13.6.cri.doc

was issued by the Indian Embassy at Riyadh, Saudi Arabia and the Petitioner has annexed the first and last page of this Passport.

3 The Petitioner's case is that the Passport Authorities inserted

his Date of Birth as 26.03.1955, however, his correct Date of Birth is 26.03.1958. He came to know about this mistake sometime in the year 2013 and that is how on 07.08.2013 he applied to the Passport Authorities

to effect the change in Date of Birth. He relied upon the School Leaving certificate, Secondary School Board Certificate, Secondary School Certificate marksheet and in which the date of birth is reflected as

26.03.1958. The grievance is that no decision has been taken on his

application although it was followed up by the Advocate's letter dated 04.09.2013. Finding no response that the present Writ Petition has been

filed.

4 The Writ Petition was initially placed before the learned Single Judge and who examined the contents thereof and found that the

directions sought can be issued only by the Division Bench and that is how

the matter is placed before us.

5 The learned counsel appearing for the Petitioner submitted that it is the Passport Authority which can effect the change in the

Passport and it is not necessary for the Petitioner to approach any other forum. He submits that the Authority which issues the Passport is equally empowered in law to effect any change therein. The Passports Act, 1967

wholly empowers such authorities to make changes in the Passport. There is no reason why the Petitioner's application should be kept pending. 6 In support of his submission that it is the Passport Authority and particularly the Regional Passport Officer who alone can issue the subject direction, reliance is placed upon a judgment of the learned Single Judge reported in 2013 ALL MR (Cri) 2380 (The Regional Passport Officer, Panjim v/s Damodar Babal Shirodkar).

                                                       *3*               wp.3746.13.6.cri.doc

    7             On the other hand, Mrs.Gonsalves, learned counsel appearing 

for the Respondents, first submitted that the Writ Petition is not

maintainable. The Petitioner has not approached the concerned Authority

by producing the original Passport. He has also not produced the relevant documents and straight away filed the present petition. Secondly, the Regional Passport Officer cannot make any change in the Date of Birth and

as sought by the Petitioner. The Regional Passport Officer is not empowered to effect all changes and alterations in the Passport on his own. He can effect the desired change provided the Petitioner produces an

order or declaration from the competent court in that behalf.

Mrs.Gonsalves placed reliance upon the Passport Manual, 2010 which is the Manual prepared and circulated for guidance of the Passport

Authorities by the Ministry of External Affairs, Government of India. 8 She invites our attention to paragraph 5 of this Manual which deals with change in date of birth. Therein a reference is made to the

earlier instructions and circulars and particularly of 02.05.2001,

29.10.2007 and 15.01.2008. She also placed for our perusal a circular issued by the same Ministry way back on 22.12.1994.

9 Mrs.Gonsalves submits that the Petitioner will have to,

therefore, approach a court of Metropolitan Magistrate and who has jurisdiction over the area in which the Petitioner has a permanent place of residence and obtain from that court an appropriate declaration or an

order or direction with regard to his date of birth. It is that declaration, order or direction which will be duly complied with and thereafter, the requisite changes will be effected in the Passport. The Passport Authority cannot make such changes in the light of the guidelines given to it and particularly paragraph 5.2 of the Passport Manual, 2010. She submits that there is no indication in the petition as to what has happened to the first Passport as that is not produced. The Writ Petition is directly filed without

*4* wp.3746.13.6.cri.doc

producing the original Passport before the Passport Authority and then making a request as contained in this Writ Petition. For all these reasons, it

is submitted that the Writ Petition be dismissed.

10 We have with the assistance of the learned counsel appearing for the parties, perused this Writ Petition and all annexures thereto. We have also perused the Passport Manual. What we find is that on

22.12.1994 the Ministry of External Affairs, Government of India, issued a circular on the subject of change in date of birth. That refers to earlier circular dated 18.07.1991. Frequent requests were being received by the

Passport Authorities in India and abroad regarding change of date of birth

in the Passports already held by the Applicants. The Passports Act, 1967 is referred to and then what is stated in the circular is that once the Passport

Authority has granted the Passport with a particular birth date, then, the Passport Authority cannot review or revise his own grant order. A reference is also made to the judgment of the High Court of Kerala dated

09th September 1994 in the case of Elizabeth Mathews v/s Union of India

giving directions that the Petitioner before that Court may file an affidavit along with relevant documents before the Judicial Magistrate First Class praying that an order may be passed to correct the date of birth. The

Magistrate may conduct such other inquiries as he deems fit and pass relevant orders regarding correction of date of birth in the Passport. The circular, therefore, states that keeping this in view, in all such cases where

a passport holder insists on change of date of birth, he should be advised to produce the original copy of a declaratory order issued by the Magistrate instructing that a correction in date of birth be made. Therefore, all Passport Officers were advised to follow this procedure contained in the circular dated 22.12.1994. This circular supersedes the earlier circular dated 18.07.1991.

    11             Insofar   as   the   Passport   Manual   and   paragraph   5   thereof   is 





                                                         *5*                 wp.3746.13.6.cri.doc

concerned, that refers to three subsequent circulars, namely, 02.05.2001, 29.10.2007 and 15.01.2008. The Manual then makes provision in regard

to the request of change in date of birth. Paragraph 5 of the Manual reads

thus:-

" 5. Change in Date of Birth:

(Ref.V.I/401/2/5/2001 dated 29.10.2007 and 15.01.2008 as adapted)

5.1 Requests are frequently received by PIAs for a change in the date of birth. This is due to the fact that many countries insist that date of birth (or place of birth) in all documents of a person be the same for purposes of

immigration, long term resident/ student visas, etc.. The Kerala High Court in a judgment dated 09th September,

1994, in the case of Elizabeth Mathews versus Union of India and others, gave directions that the Petitioner may file an affidavit, along with relevant documents,

before a First Class Judicial Magistrate praying for an order to correct the date of birth.

5.2 In the context of various High Court pronouncements and with a view to addressing genuine difficulties an

applicant might face due to discrepancies in date of birth in passport and other documents of the passport

holder/ applicant, it has been decided as follows:-

(a) Where an application claims a clerical/ technical mistake in the entry relating to birth/ place of birth in the passport and asks for rectification/ correction: In all

such cases the documents produced earlier as proof of date of birth/place of birth at the time of issue of passport may be perused (if not already destroyed) by PIA. If it is a clerical mistake either by the applicant or the PIA, date/ place of birth correction may be allowed

by issue of fresh passport booklet; in the former case, by charging the fee for fresh passport and in the latter, 'gratis'. There is no need for declaratory court order in such cases.

(b) Where a competent authority which issued a birth certificate or an educational certificate issues any correction or amendment in date/ place of birth, PIA may effect the necessary amendment in the passport without insisting on a court order provided the same

*6* wp.3746.13.6.cri.doc

document was produced earlier with the passport application. Fresh fees will be charged.

(c) Where files have already been destroyed, PIAs could use their discretion in correction of date of birth without a court order and where such correction is only in months

(not more than two years) and applicants provide satisfactory explanation that the same document(s) was provided at the time of initial passport application. DOB Affidavit should not be accepted for change in date of

birth. Fresh fees will be charged.

(d) 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 accept the BC as the correct date of birth. However, suspicious

documents should be verified from the issuing authority. Since BC has been made compulsory under the Passport Rules only on or after 26.01.1989, the preference of BC over school certificate (as per the Punjab and Haryana

High Court judgment quoted below) may be made effective from that date only. In case date of birth falls

before this deadline either BC or School Certificate may be accepted.

(e) For those born on or after 26.01.1989, birth certificate is the only approved document, as already prescribed"

12 A bare perusal thereof would show that in the light of the High Court pronouncements and with a view to address the genuine

difficulties faced by the Passport holders/ applicants due to discrepancies in date of birth in the passports and other documents, the Passport Authorities decided that barring the clerical or technical mistake in the date of birth in the Passport and where there are minor discrepancies and as enumerated in paragraph 5.2 (a) to (e) in case the correction is more than two years, the concerned applicants should approach the competent

*7* wp.3746.13.6.cri.doc

court and seek an order and declaration from that court. The Passport Authorities have been cautioned not to accept the date of birth affidavit

and on the strength of such affidavit, changes should not be made. The

caution that has to be exercised by the Passport Authorities is in larger public interest and to avoid any situation where the changes effected are later on objected. That would mean frequent changes being required to be

made and on the basis of some affidavit, so also, questionable and doubtful documents produced, the requests of this nature would have to be granted. The paragraph 5 of the Manual makes reference to the

decisions of the Kerala High Court and the Punjab & Haryana High Court.

Equally, it takes care of the fact that such requests should not be routinely refused and it must not be insisted that in all cases the parties must bring

an order or declaration from the competent court. The Passport Authorities are, therefore, cautioned that the applications ought not be refused on the ground that there is no court order or declaration. In the

cases referred to in the Manual, the Passport Authorities themselves

should make the changes by taking requisite care.

13 However, it has been pointed out before us that in the present case the Petitioner has made a request to effect the change in date of birth

from 26.03.1955 to 26.03.1958. This change has been sought after issuance of the first Passport and which is stated to have been issued 25 years back. The Petitioner has been working at Riyadh in Saudi Arabia. On

his own showing the Petitioner was issued the Passport on 30.11.2003 and later on there are renewals and reference is made to the Passport issued by the Indian Embassy at Riyadh on 25.01.2009 which expires on 24.01.2019. In these circumstances the Passport Authorities have rightly relied upon the Passport Manual of 2010 placed before us. They have pointed out that in such cases it is insisted that the court's orders be obtained and in terms of paragraph 5 of the Manual because a thorough

*8* wp.3746.13.6.cri.doc

scrutiny would be required in such cases. The change is more than two years. The scrutiny will not be only on the basis of the documents which

the Petitioner now produces. It is also not proper to grant such request

only on the explanation given by the Petitioner. In these circumstances and as a matter of abundant caution that the Passport Authorities are refusing to exercise their powers and insisting that applicants like the Petitioner

should approach the competent court. We do not find any serious infirmity much less error of law apparent on the face of record or perversity in this approach of the Passport Authorities.

14 The Petitioner's Advocate has placed reliance upon a

judgment of the learned Single Judge rendered at Panaji Bench of this Court in the case of The Regional Passport Officer, Panjim v/s Damodar

Babal Shirodkar reported in 2013 ALL MR (Cri.) 2380. In that case, the Petitioner was the Regional Passport Officer and had challenged the order dated 18.07.2012 passed by the Judicial Magistrate First Class, Margaon

in Criminal Miscellaneous Application No.314/2012 partly allowing the

application and granting a declaration of the date of birth of the Respondent (Damodar Babal Shirodkar). The Passport was issued to the Respondent and which wrongly mentioned the date of birth as 10.10.1965

instead of 10.10.1967. Pertinently, the change desired was not more than two years. He, therefore, filed the Criminal Miscellaneous Application in the Court of Judicial Magistrate First Class under Section 5(2) of the

Passports Act, 1967 and invoked Section 21 of the General Clauses Act, 1897 and the provisions of the Registration of Births and Deaths Act, 1969 for carrying out the correction in date of birth. That application was partly allowed by the JMFC granting a declaration of the correct date of birth, but rejecting the request for direction to the Passport Authority to carry out the correction in the passport. The reason set out for refusal to grant the direction to carry out the correction was that the JMFC does not have

*9* wp.3746.13.6.cri.doc

powers to issue such directions. Surprisingly, the Passport Authority argued before the learned Single Judge that the order of the JMFC is

without jurisdiction because he has no powers to issue any declaration.

Further on facts it was pointed out that the date of birth of the Respondent was recorded correctly in the register of Births and Deaths maintained by the concerned authorities. There was no reason to seek

declaration and all that was necessary to be done by the Respondent was to file an application before the Passport Authority under Section 21 of the General Clauses Act, 1897 for carrying out the necessary correction in the

passport. Since the Passport Authority has power to issue the Passport, it

would have also authority to direct correction therein. In the event of rejection of such application, the remedy available to the Respondent

would be to approach the High Court.

15 Each of these submissions that have been made before the learned Single Judge on behalf of the Regional Passport Authority, leave us

astounded. There is absolutely no reference made to any of the provisions

of the Passports Act, 1967 other than Section 5 thereof and Section 21 of the General Clauses Act, 1897. In the Passports Act, 1967 one finds that the Passports have to be issued by the Authorities stipulated therein. The

Passport Authority is defined to mean an officer or authority empowered under rules made under this Act to issue passports or travel documents and includes the Central Government. Section 5 enables consideration of

applications for passports, travel documents and orders thereon. Sub- section (2) of Section 5 empowers the Passport Authority to make inquiry, if any, as it may consider necessary and by order in writing, to issue passport or travel document as the case may be or refuse the same. While it is true that refusal to issue the passport and equally power to issue the passport would enable the Passport Authority to carry out corrections therein and issue the passport on that basis afresh or otherwise, but we do

*10* wp.3746.13.6.cri.doc

not find any reference made by the learned Single Judge to the cases which are dealt with by the circular issued on 22.12.1994 or paragraph 5

of the Passport Manual, 2010. We are surprised that the learned Assistant

Solicitor General of India at Panaji Bench did not invite the Court's attention to any of these circulars. The Division Bench judgments which are relied upon before us including the judgment of this Court in Yogesh

Indukumar Patel v/s Union of India in Writ Petition No.1417/1999 decided on 05.07.1999, equally make no reference to any Manual or circulars.

16 Once we find that such material has been placed before us

and there is procedure prescribed therein so as to consider the applications for change in date of birth in the passports, then, we cannot

issue any directions unmindful of the same or contrary thereto and particularly because none of the stipulations or clauses or paragraphs of the Manual or circulars are challenged before us. The circulars were in

force and they are not struck down by any higher court. There is nothing

in the circulars which would enable us to hold that they travel beyond the ambit and scope of the powers conferred in the Passport Authorities or the Central Government. Ultimately, it is the Central Government which is

conferred with exclusive powers to deal with and dispose of the applications for issuance of the passports. The Central Government has been empowered by Section 24 of the Passports Act, 1967 to make rules

for carrying out the purposes of this Act. Section 24 and sub-section (2) thereof, enables making of Rules in relation to several matters including the appointment, jurisdiction, control and functions of the Passport Authorities, etc.. Section 24(2) and particularly clause (e) makes a specific reference to the form and conditions subject to which the different classes of passports and travel documents may be issued, renewed or varied. In these circumstances we do not see how the Central Government could be

*11* wp.3746.13.6.cri.doc

said to be not conferred with any power to issue any guidelines or circulars. It is not as if the Manual or paragraphs thereof or the circulars

would enable the Authorities to insist in all cases that parties like the

Petitioner should obtain the court's orders and declaration because the Manual itself clarifies that the same may not be necessarily insisted and to cause unnecessary harassment to the applicants. In a suitable case and

when there is reliable and satisfactory material produced, the Passport Authority itself can make minor changes. We do not find that on the basis of the Manual or the circulars that in all such cases the Passport Authority

has abdicated its function and duty to make change or vary the passport

or travel document in any manner. In specific cases as a matter of abundant caution and to avoid unnecessary controversy that the

Authorities are insisting on parties like the Petitioner to obtain the court's order or declaration in their favour.

17 In none of the judgments brought to our notice, there is any

reference made to any of these circulars or the Manual. The learned Single

Judge was persuaded to accept the stand of the Passport Authority that seeking relief of declaration from the JMFC in that case was unnecessary. However, we do not find that the law laid down in the decision of this

Court at Panaji is to the effect that in every case the Passport Authority alone should make the requisite changes and parties need not be compelled to approach the Magistrate's courts. It is not as if in all cases

there would be the insistence as apprehended. In appropriate case, the Passport Authority can make the requisite changes. However, in what cases the changes would be made by the Passport Authority and in what cases the parties or applicants would be required to approach the Magistrate's courts, are matters best left to the decision of the Passport Authorities. They would be definitely guided by their own Manual and circulars. In individual cases if their decisions are found to be arbitrary,

*12* wp.3746.13.6.cri.doc

illegal and violative of the mandate of Articles 14, 19 and 21 of the Constitution of India, then, the parties who are aggrieved by their action

or inaction, can approach the High Court and invoke its jurisdiction under

Article 226 of the Constitution of India. However, we do not see the judgment of the learned Single Judge as laying down an absolute principle of law that the JMFC has no jurisdiction or power to issue a relief of

declaration. The relief may not be necessary, but that does not denude the Magistrate of his power and which is conferred by the Passport Authorities themselves. They would certainly be bound by their own Manuals and

circulars. In these circumstances we are of the opinion that the judgment

of the learned Single Judge does not lay down any absolute principle of law. It is clearly distinguishable and considering the facts and

circumstances placed before us it is of no assistance to the Petitioner. Everything depends on the facts and circumstances of each case. Equally, the judgments of the Division Benches also do not lay down any principle

as has been sought to be deduced by the Petitioner's Advocate therefrom.

In any event, these judgments have been delivered prior to the circulars being issued or updated. In none of these judgments, there is any reference made to the circulars. Once the circulars are in place and we

find that same have not been challenged nor their legality or validity is questioned, then, no reliance can be placed on these judgments. 18 As a result of the above discussion, the Writ Petition fails and

is dismissed.

19 The Petitioner shall be at liberty to make an application to the court of competent Metropolitan Magistrate in Mumbai and the learned Magistrate then to consider the Petitioner's request as made therein, in accordance with law and on its own merits, as expeditiously as possible and within a period of three months from the date of such application being received by him. However, we do not see that this is a fit case to

*13* wp.3746.13.6.cri.doc

grant any relief much less a direction to the Passport Authorities to effect any change in the date of birth and as prayed by the Petitioner. That relief

could be sought from the court of competent jurisdiction in the form of

declaration. We clarify that it would be not open for the Respondent Nos.1 and 2 to urge before the Magistrate or any other forum that the Judicial Magistrate First Class or the Metropolitan Magistrate, in this case, has no

power or jurisdiction to issue a declaration as prayed by the Petitioner. In terms of the Passport Manual, 2010, it would be their plain duty to effect the necessary changes in the passport as per the declaration made of the

competent court. The Respondent Nos.1 and 2 shall not take a stand that

the Magistrate has no power to issue any consequential or incidental direction after the declaration issued in favour of the Petitioner with

regard to his date of birth. All such orders and directions of the Magistrate shall be given effect to by the Passport Authorities without insisting on any separate application by the Petitioner. However, this does not mean that

the Petitioner is not required to fill up the necessary or electronic form

with the Passport Office.

20 The Writ Petition is disposed of in the above terms. There will be no order as to costs.

           (G.S. PATEL, J.)                      (S.C. DHARMADHIKARI,J.)





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter