Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Master. Jodh Singh Mann Through His ... vs Union Of Indian And Ors
2025 Latest Caselaw 4753 Bom

Citation : 2025 Latest Caselaw 4753 Bom
Judgement Date : 25 August, 2025

Bombay High Court

Master. Jodh Singh Mann Through His ... vs Union Of Indian And Ors on 25 August, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
 2025:BHC-AS:36489-DB
         Digitally
          signed by
          GAURI AMIT
GAURI     GAEKWAD
AMIT      Date:
GAEKWAD   2025.08.26
                                                                                          5.WP-3025-2025.odt
          10:48:03
          +0530


                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CRIMINAL APPELLATE JURISDICTION
                                             WRIT PETITION NO.3025 OF 2025
                        Master Jodh Singh Mann
                        through his guardian
                        Hardayal Singh Maan                        ....Petitioner
                                  Versus
                        Union of India and Ors.                    ....Respondents
                                                         ----
                        Ms. Harshada Morey for the Petitioner.
                        Mr. D.P. Singh, Special PP for Respondent Nos.1 to 3.
                        Mr. J.P. Yagnik, Addl. PP for Respondent No.4.
                        Mr. Siddheshwar Pujari, PI, Bhandup Police Station, Mumbai
                        present.
                                                         ----
                                                   CORAM : RAVINDRA V. GHUGE
                                                                       &
                                                              GAUTAM A. ANKHAD, JJ.
                                                        DATE      : 25th AUGUST, 2025

                        P.C. :-

1. On 21st July, 2025, we had passed the following order :

1) The learned Addl.P.P., on behalf of the Passport Authority tenders a compilation of documents (Exhibit-A to Exhibit-G). The said compilation is marked as 'X-1' for identification.

2) The learned Advocate for the Petitioner submits that the documents of the mother of the child have already tendered, being relevant documents necessary for verification of Citizenship. The learned Addl.P.P. submits that these documents have not been submitted as there is a specific objection. The learned

Gauri Gaekwad 1 of 4

5.WP-3025-2025.odt

Advocate for the Petitioner submits that the Petitioner would tender the documents with the concerned Police Station within a period of three weeks, with liberty to take acknowledgment from the concerned Police Station after tendering the List of Documents.

3) At the request of the Petitioner, list the Petition in the same Disposal Category on 25th August, 2025.

2. Pursuant to our above referred order, the learned

Advocate for the Petitioner sent a communication to the Bhandup

Police Station tendering the documents which we had directed the

mother to tender. The said communication dated 5th August, 2025

alongwith the documents mentioned therein (2 pages + 16 pages =

18 pages) is taken on record and marked as 'X' for identification.

3. Firstly, we would not appreciate any Advocate

communicating directly with the Police Station, in official matters.

We have seen in many matters that the learned Advocates lodge

police complaints on their letterheads without even the signature of

their clients, with a demand that the FIR should be registered. In

such a situation, there is a possibility that the Informant would be

the lawyer or his/her Firm in such an FIR. This practice needs to

Gauri Gaekwad 2 of 4

5.WP-3025-2025.odt

stop. Similarly, the learned Advocate should not be addressing the

Police Station, for the compliance of the order of this Court, when

we had directed the mother's documents to be tendered by the

maternal grandfather of the child, who is the Petitioner before us.

Nevertheless, now that the documents have been filed, we would

only observe that henceforth this may not be done.

4. The mother of the minor has already been granted a

divorce by a judgment dated 23 rd August, 2021 in HMP No.83 of

2021, by the Court of Civil Judge, Senior Division at Panvel. The

biological father has been given visitation rights, if he desired. As

such, legally, the biological mother of the child is rendered a single

mother.

5. The learned Addl. PP submits that the Police

Authorities would prepare a report indicating that the biological

mother of the child, viz., Master Jodh Singh Mann, would represent

him. The documents of his mother are received. Such a

communication to the Passport Office would enable the said

Authority to consider the application of Master Jodh Singh Mann

Gauri Gaekwad 3 of 4

5.WP-3025-2025.odt

for grant of passport, by mentioning his mother as his guardian.

6. We expect the Police Authorities to furnish a report

within 10 days from today as per the statement of the learned Addl.

PP. The learned Advocate representing the Passport Office submits,

on instructions, that if the report of the Police Authorities is

received, as stated above, an appropriate order for grant of passport

would be passed within a further period of 10 days and the passport

would be issued in the mother's name. The said statement is

recorded.

7. In view of the above, this Petition is disposed off.





 (GAUTAM A. ANKHAD, J.)                     (RAVINDRA V. GHUGE, J.)




 Gauri Gaekwad                         4 of 4





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter