Citation : 2021 Latest Caselaw 520 AP
Judgement Date : 2 February, 2021
THE HON'BLE SMT JUSTICE LALITHA KANNEGANTI
CRIMINAL REVISION CASE Nos.475 and 478 of 2020
COMMON ORDER:-
Challenging the common order dated 20.10.2020 passed in
Crl.M.P.No.1685 of 2020 and Crl.M.P.No.1686 of 2020 in
C.C.No.2152 of 2020 on the file of the I Additional Chief Metropolitan
Magistrate, Visakhapatnam, these two criminal revision cases have
been filed.
2. The petitioner, who is A-1 in C.C.No.2152 of 2020 on the file of
the I Additional Chief Metropolitan Magistrate, Visakhapatnam has
filed Crl.M.P.No.1685 of 2020 under Section 205 of Criminal
Procedure Code, 1973 (for short "Cr.P.C.") to exempt him from
appearance before the Court below on each adjournment and he may
be permitted to be represented by an Advocate on his behalf in the
Court. The petitioner also filed Crl.M.P.No.1686 of 2020 under
Section 6 (2) (f) of Passport Act, 1967 to grant 'No Objection
Certificate' for issuing passport to him.
3. The Court below while dismissing the said applications has
referred to the judgment of the Hon'ble Apex Court in Maneka
Gandhi Vs. Union of India and another1; judgment of High Court of
Chhattisgarh in Abhishek Tiwari Vs. Union of India2 and also the
judgment of the Allahabad High Court in Ravindra Nath Bhargav
Vs. State of U.P.3 and referred to the provisions of Sections 5 and 6
(2) (f) of Passport Act, 1967. The Court below dismissed the said
applications mainly on the ground that if the petitioner is permitted
to leave the country, his possibility of returning to India is almost
1
(1978) 1 SCC 248
2
2019 Supreme Chattisgarh High Court 919 = MANU/CG/1116/2019
3
2019 (2) ACR 1196
2
impossible. The Court below felt that the petitioner is not a law
abiding citizen and will not attend before the Court as and when
required for the reason that the mother and sister, who were shown
as A-2 and A-3, though residing in Viskhapatnam within the
jurisdiction of the Court, the prosecution could not serve summons
on them for the last two years. The Court below further observed
that the endeavour of the Court is to see the possibility of spouses for
reunion by way of conciliation, which is possible only when both
parties are present and accordingly, the Court below did not find any
merits in both the petitions and dismissed the same.
4. Learned counsel for the petitioner submits that a complaint
was lodged against the petitioner and his family, police after
conducting the investigation filed charge sheet for the offences
punishable under Section 498-A, 506 of IPC and Section 3 & 4 of
Dowry Prohibition Act, 1961. He submits that the petitioner was not
aware of the complaint lodged by the defacto complainant and it is
his specific contention that he has not married the defacto
complainant and he was falsely implicated in the case. He submits
that the petitioner has been working in Silver Sky Technology SDN
BHD, Malaysia and recently, when the petitioner came to know about
registration of complaint, he voluntarily surrendered before the
Court, as such the Court cannot draw any interference against him
that he is not a law abiding citizen and as far as not able to serve
summons on the other accused is concerned, the same cannot be
attributed to the petitioner.
5. Learned counsel for the petitioner submits that as the
petitioner's contract was renewed, the employer asked him to send
his passport for Visa processing. When the petitioner was about to
3
send his passport, the same was damaged due to rain, as such he is
constrained to make an application to the passport authorities for
issuance of a fresh passport, but since a criminal case is pending
against the petitioner, the passport authorities asked him to furnish
No Objection Certificate issued by the Court and the Court below
without considering all these aspects in its proper perspective, has
dismissed the application filed by him. He submits that when it is
the specific case of the petitioner that there is no marriage between
the parties, the offence under Section 498-A of IPC is not attracted.
If the petitioner failed to send his passport and get his contract
renewed, he will sustain irreparable loss.
6. Learned counsel for the petitioner relied on the notification
issued by the Ministry of External Affairs dated 25.08.1993 under
Section 22 (a) of Passport Act, 1967 exempting citizens against whom
proceedings in respect of an offence alleged to have been committed
by them or pending before criminal Court in India, if they produce
orders from the Courts concerned permitting them to depart from
India from the operations of provisions of Section 6 (2) (f) of Passport
Act, 1967. He submits that as per the circular it is the discretion of
the Court to grant permission to leave India. The petitioner alone is
the earning member of the family and if he loses his job, it is very
difficult for him to maintain family. He submits that he is a law
abiding citizen, he will comply with any of the conditions imposed by
this Court.
7. Learned counsel for the petitioner relied on the judgment of the
Allahabad High Court in Madhu Tyagi and others Vs. State of U.P.4
and submits that the passport or travel document of a person who is
4
MANU/UP/0746/2019
4
facing trial can be refused by the authority concerned during the
pendency of criminal case, but there is no statutory bar for giving no
objection by the Court concerned. He submits that no straight jacket
formula can be laid down regarding issuance of permission or giving
no objection by the Court concerned. It is always the discretion of
the Court concerned and depend upon the facts and circumstances
of each case, act and conduct of the accused as well as nature of
alleged offence committed by him and stage of trial. He submits that
sometimes, on account of enmity or ill-will, a person may be falsely
implicated in cases to settle personal scores, wherein if the Court
fails to exercise discretion, the person / accused will be put to
hardship and injustice.
8. Learned counsel for the petitioner also relied on the judgment
of the Madras High Court (Madurai Bench) in A.Suresh Kumar Vs.
The Passport Officer, Regional Passport Office5, wherein the
Madras High Court placed reliance on the judgment of the Bombay
High Court in Deepak Dwarkasingh Chhabira Vs. Union of India
and another6, wherein it was held thus:
"10. In view of the aforesaid notifications by the Central
Government, it is clear the that the citizens against whom
criminal cases are pending are made exempt from the operation of
Section 6(2)(f) provided they produce orders from the concerned
Court permitting them to travel abroad subject to the terms and
conditions mentioned in the notifications. In other words, an
application of passport is not liable to be refused on the ground of
pendency of criminal case if the applicant obtains permission from
the concerned Criminal Court for travelling outside India. The
passport authority, therefore cannot reject the application for
passport mechanically on the ground of pendency of criminal case
against the application. It will be the duty of the passport
authority of bring the relevant notification to apply to concerned
Criminal Court for permission to the travel abroad. If the
applicant obtains such permission from the Criminal Court where
his case of pending, the passport of authority will be duty bound
5
MANU/TN/1157/2016
6
MANU/MH/0029/1997 = AIR 1997 Bombay 181
5
to issue the passport in terms of the order of the Criminal Court
subject to the conditions of the notification. In the present case
the passport authority has failed to bring the relevant notification
to the notice of the applicant inspite of the fact that the
application was pending before the authority for more than one-
and-half years. In fact it is doubtful whether the passport
authority himself was aware of the notification granting exemption
to the citizens form the operation of Section 6(2)(f). It is matter if
regret that applications are kept pending by the passport
authority for such a long time particularly, when it affects the
fundamental right of the citizen. At no point of time the passport
authority had informed the petitioner that he was entitled to
passport subject to orders of the Criminal Court. The passport
authority has also failed to give information or particulars about
the pending criminal case. It is an admitted position that till today
the petitioner is not served with the summons of the pending
criminal case. In such a situation, it was all the more necessary
for the passport authority to inform the petitioner of his right to
apply to the Criminal Court for permission to travel abroad. In my
opinion, it is necessary to issue specific directions to the passport
authority in order to ensure that the citizens' application for
passport are not unnecessarily delayed on account of pending
criminal cases.
Accordingly, it is directed that in all cases covered by
Section 6(2)(f), the passport authority shall forthwith inform the
applicant about his right to apply to the concerned Criminal Court
for permission of travel abroad in terms of the notification dated
25th August, 1993. In case the applicant demands a copy of the
notification, same shall be supplied by the passport authority
subject to payment of charges. Needless to mention that it will be
open for the applicant to approach the Criminal Court, where
criminal case against him is pending, for permission to travel out
of India. Even if he has not received summons from the Criminal
Court, it will be open for the applicant to apply to that Court for a
limited purpose of issuing the necessary orders for grant and/or
renewal of passport. Considering the fact that the matter involves
the fundamental right of the applicant, the concerned Court shall
decide such application as expeditiously as possible and
preferably within four weeks from the date of receipt of such
application, after notice to the prosecution. In case of Criminal
Court passes an order for issuance of passport, the passport
authority shall forthwith issue the passport to the applicant
subject to the terms and conditions mentioned and notification
but without making any endorsement on the passport about the
pending criminal case."
9. Per contra, learned Public Prosecutor would submit that
though the crime pertains to the year 2018, none of the accused can
6
be apprehended, as such there is delay in conducting investigation.
In fact, the family members of the petitioner though available in
Visakhapatnam, they could not serve summons and that itself shows
that the petitioner and other accused on one pretext or other are
trying to delay the proceedings in this case. He submits that if the
petitioner is allowed to leave the country, he may not return and the
Court below has rightly exercised its discretion and dismissed the
application filed by the petitioner.
10. The petitioner after filing the criminal petition has filed an
application to implead the defacto complainant as respondent, this
Court by order dated 31.12.2020 has ordered notice to proposed
respondent and also permitted the learned counsel for petitioner to
take out personal notice. Learned counsel for the petitioner submits
that he has taken out personal notice and the same was served on
the proposed respondent and he has also filed proof of service. But
none appears on behalf of the defacto complainant.
11. Heard the learned counsel on either side and perused the
record. The Court below has dismissed the application on the ground
that for amicable settlement between the parties, the presence of the
petitioner is necessary and secondly for the reason that the notices
could not be served on the other accused, in spite of the best efforts
made by the prosecution, as such the Court below came to the
conclusion that if the petitioner is allowed to go abroad, the
possibility of returning to India is almost impossible.
12. In this case the crime was registered for the offence under
Section 498-A of IPC in the year 2018. It is the specific case of the
petitioner that after coming to know about the criminal case, he
voluntarily came to India and surrendered before the Court and now
as the petitioner's passport was damaged, he was constrained to file
an application under Section 6 (2) (f) of Passport Act, 1967 seeking to
grant no objection certificate from the Court. What was the reason
for non serving the summons on the other accused is not at all
discussed by the Court below.
13. Section 6 of Passport Act, 1967 reads thus:
6. Refusal of passports, travel documents. etc.--
(1) Subject to the other provisions of this Act, the passport authority shall refuse to make an endorsement for visiting any country under clause (b) or clause (c) of sub-section (2) of section 5 on any one or more of the following grounds, and on no other ground, namely:--
(a) that the applicant may, or is likely to, engage in such country in activities prejudicial to the sovereignty and integrity of India;
(b) that the presence of the applicant in such country may, or is likely to, be detrimental to the security of India;
(c) that the presence of the applicant in such country may, or is likely to, prejudice the friendly relations of India with that or any other country;
(d) that in the opinion of the Central Government the presence of the applicant in such country is not in the public interest.
(2) Subject to the other provisions of this Act, the passport authority shall refuse to issue a passport or travel document for visiting any foreign country under clause (c) of sub-section (2) of section 5 on any one or more of the following grounds, and on no other ground, namely:--
(a) that the applicant is not a citizen of India;
(b) that the applicant may, or is likely to, engage outside India in activities prejudicial to the sovereignty and integrity of India;
(c) that the departure of the applicant from India may, or is likely to, be detrimental to the security of India;
(d) that the presence of the applicant outside India may, or is likely to, prejudice the friendly relations of India with any foreign country;
(e) that the applicant has, at any time during the period of five years immediately preceding the date of his application, been convicted by a court in India for any offence involving moral turpitude and sentenced in respect thereof to imprisonment for not less than two years;
(f) that proceedings in respect of an offence alleged to have been committed by the applicant are pending before a criminal court in India;
(g) that a warrant or summons for the appearance, or a warrant for the arrest, of the applicant has been issued by a court under any law for the time being in force or that an order prohibiting the departure from India of the applicant has been made by any such court;
(h) that the applicant has been repatriated and has not reimbursed the expenditure incurred in connection with such repatriation;
(i) that in the opinion of the Central Government the issue of a passport or travel document to the applicant will not be in the public interest.
14. As per Section 6 (2) (f) of the Passport Act, 1967, the passport
authority shall refuse to issue passport or travel document for
visiting any foreign country, if criminal proceedings are pending
against the applicant in India. A bare reading of the Passport Act,
1967 reveals that there is no absolute bar for issuance of passport.
As per Section 6 (2) (f) of the Passport Act, 1967 when the passport
authority refuses to grant passport, the Court while exercising its
discretion has to look at the facts and circumstances of each case.
Mere pendency of criminal case cannot be a reason to refuse to grant
passport. In the present case, the petitioner has approached the
Court when his passport was damaged for issuance of no objection.
Admittedly, the petitioner is working in Malaysia and if he has to stay
back in India till the completion of trial, which takes considerable
time, the career of the petitioner will definitely be effected.
Particularly, in this case the petitioner denies the factum of marriage
itself. In case the petitioner is acquitted in the criminal case, his loss
cannot be compensated. In these circumstances, this Court deems it
appropriate to direct the passport authorities to renew the passport
of the petitioner on certain conditions.
15. Accordingly, the criminal revision cases are allowed and the
common order dated 20.10.2020 passed in Crl.M.P.No.1685 of 2020
and Crl.M.P.No.1686 of 2020 in C.C.No.2152 of 2020 on the file of
the I Additional Chief Metropolitan Magistrate, Visakhapatnam is set
aside. The passport authorities shall renew the passport of the
petitioner for a period of nine months from the date of renewal. The
petitioner shall furnish bank guarantee for a sum of Rs.5,00,000/-
(Rupees five lakhs only) before the trial Court. The petitioner shall
appear before the trial Court whenever his presence is required by
the Court and on other occasions, the petitioner can be represented
by the advocate.
As a sequel, all the pending miscellaneous applications are
closed.
__________________________________ JUSTICE LALITHA KANNEGANTI
2nd February, 2021
PVD
THE HON'BLE SMT JUSTICE LALITHA KANNEGANTI
Allowed
CRIMINAL REVISION CASE Nos.475 and 478 of 2020
2nd February, 2021
PVD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!