Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kishan Kumar Singh vs Union Of India Thru. Secy. ...
2023 Latest Caselaw 24975 ALL

Citation : 2023 Latest Caselaw 24975 ALL
Judgement Date : 15 September, 2023

Allahabad High Court
Kishan Kumar Singh vs Union Of India Thru. Secy. ... on 15 September, 2023
Bench: Vivek Chaudhary, Manish Kumar




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:59321-DB
 
Court No. - 3
 

 
Case :- WRIT - C No. - 7642 of 2023
 

 
Petitioner :- Kishan Kumar Singh
 
Respondent :- Union Of India Thru. Secy. Ministry Of External Affairs New Delhi And 2 Others
 
Counsel for Petitioner :- Rishabh Srivastava,Sachin Kumar Mishra
 
Counsel for Respondent :- A.S.G.I.,C.S.C.
 

 
Hon'ble Vivek Chaudhary,J.

Hon'ble Manish Kumar,J.

1. Heard learned counsel for petitioner and Sri S.B. Pandey, learned Senior Advocate and Deputy Solicitor General of India assisted by Sri Varun Pandey, appearing for respondent nos.1 and 3.

2. Learned counsel for the petitioner has submitted that the application for issuance of passport has not been dealt with by the competent authority since August, 2023.

3. The petitioner in his writ petition has clearly disclosed in paragraph 4 that an F.I.R. No.320 of 2021 was lodged by the complainant/ Sandeep Singh against the petitioner and some other persons under Sections 147, 323, 504, 506 I.P.C. at Police Station Colonel Ganj, District Gonda. The said criminal case is pending before the Chief Judicial Magistrate, Gonda.

4. The Government of India, Ministry of External Affairs has issued guidelines, according to which in a situation where criminal cases are pending against a person, on applying for issuing a passport/renewal of passport, the matter is regulated under Notification dated 25th August, 1993, which, for ready reference, has been reproduced in a judgment rendered by this Court in Misc. Bench No.31723 of 2018. Learned counsel for the petitioner has also placed reliance on a judgment rendered by Delhi High Court in Criminal Appeal No.686/2018 (Ashok Khanna Vs. Central Bureau of Investigation) decided on 07.11.2019, MANU/DE/3767/2019 and reliance has also been placed upon a judgment/order passed by Hon'ble Apex Court in Criminal Appeal Nos. 1342/2017 (Vangala Kasturi Rangacharyulu Vs. Central Bureau of Investigation), MANU/SCOR/34388/2021, decided on 27.09.2021.

5. On a careful reading of the notification, it is gathered that it is the competent court where the criminal case is pending that the petitioner may make an appropriate application for issuance/renewal of the passport before the court concerned seeking directions to the competent authority for issuing/renewal of passport during pendency of the criminal cases.

6. In case any such application is filed, it is expected that the competent court shall pass necessary orders expeditiously, preferably within a period of two months from the date of its filing, after putting the parties to notice.

7. With the above observation, the writ petition is disposed of.

.

[Manish Kumar,J.] [Vivek Chaudhary,J.]

Order Date :- 15.9.2023

S. Kumar

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter