Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjay Jain vs Central Bureau Of Investigation
2023 Latest Caselaw 3252 Del

Citation : 2023 Latest Caselaw 3252 Del
Judgement Date : 2 August, 2023

Delhi High Court
Sanjay Jain vs Central Bureau Of Investigation on 2 August, 2023
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                   Reserved on   : 01.06.2023
                          %                                        Pronounced on : 02.08.2023

                          +      CRL.M.C. 6714/2022
                                 SANJAY JAIN                                       ..... Petitioner
                                                      Through:   Mr. Vijay Aggarwal, Mr. Mukul
                                                                 Malik, Mr. Pankush Goyal and Mr.
                                                                 Divyanshu Bhardwaj, Advocates.

                                                      versus

                                 CENTRAL BUREAU OF INVESTIGATION                   ..... Respondent
                                                      Through:   Mr. Ripu Daman Bhardwaj, SPP for
                                                                 CBI.

                          +      CRL.M.C. 665/2023
                                 SANJAY JAIN                                        ..... Petitioner
                                                      Through:   Mr. Vijay Aggarwal, Mr. Mukul
                                                                 Malik, Mr. Pankush Goyal and Mr.
                                                                 Divyanshu Bhardwaj, Advocates.
                                                      versus

                                 CENTRAL BUREAU OF INVESTIGATION                   ..... Respondent
                                                      Through:   Mr. Anupam S Sharma, SPP for CBI
                                                                 with Mr. Prakarsh Airan, Ms.
                                                                 Harpreet Kalsi, Mr. Abhishek Batra
                                                                 and   Mr.    Ripudaman     Sharma,
                                                                 Advocates.




                          CRL.M.C. 6714/2022& conn.                                           1 of 4
Signature Not Verified
Digitally Signed
By:INDU BHATTI
Signing Date:04.08.2023
18:00:52
                           +      CRL.M.C. 667/2023

                                 SANJAY JAIN                                        ..... Petitioner
                                                      Through:   Mr. Vijay Aggarwal, Mr. Mukul
                                                                 Malik, Mr. Pankush Goyal and Mr.
                                                                 Divyanshu Bhardwaj, Advocates.
                                                      versus

                                 CENTRAL BUREAU OF INVESTIGATION                   ..... Respondent
                                                      Through:   Mr. Anupam S Sharma, SPP for CBI
                                                                 with Mr. Prakarsh Airan, Ms.
                                                                 Harpreet Kalsi, Mr. Abhishek Batra
                                                                 and   Mr.    Ripudaman     Sharma,
                                                                 Advocates.
                          +      CRL.M.C. 685/2023
                                 SANJAY JAIN                                        ..... Petitioner
                                                      Through:   Mr. Vijay Aggarwal, Mr. Mukul
                                                                 Malik, Mr. Pankush Goyal and Mr.
                                                                 Divyanshu Bhardwaj, Advocates.
                                                      versus

                                 CENTRAL BUREAU OF INVESTIGATION & ANR.
                                                                             ..... Respondents
                                                Through: Mr. Anupam S Sharma, SPP for CBI
                                                         with Mr. Prakarsh Airan, Ms.
                                                         Harpreet Kalsi, Mr. Abhishek Batra
                                                         and   Mr.    Ripudaman        Sharma,
                                                         Advocates.
                          +      CRL.M.C. 715/2023
                                 SANJAY JAIN                                       ..... Petitioner
                                                      Through:   Mr. Vijay Aggarwal, Mr. Mukul
                                                                 Malik, Mr. Pankush Goyal and Mr.
                                                                 Divyanshu Bhardwaj, Advocates.
                                                      versus



                          CRL.M.C. 6714/2022& conn.                                           2 of 4
Signature Not Verified
Digitally Signed
By:INDU BHATTI
Signing Date:04.08.2023
18:00:52
                           CENTRAL BUREAU OF INVESTIGATION                        ..... Respondent
                                                      Through:    Mr. Anupam S Sharma, SPP for CBI
                                                                  with Mr. Prakarsh Airan, Ms.
                                                                  Harpreet Kalsi, Mr. Abhishek Batra
                                                                  and   Mr.    Ripudaman     Sharma,
                                                                  Advocates.

                                 CORAM:
                                 HON'BLE MR. JUSTICE RAJNISH BHATNAGAR
                                                            JUDGMENT

RAJNISH BHATNAGAR, J.

1. The present petitions have been filed by the petitioner under Section 482 Cr.P.C. seeking directions for modification in the order dated 27.10.2022 passed by the Ld. CMM, Rouse Avenue District Court, New Delhi and further no objection for renewal of passport of the Petitioner for the period of 10 years.

2. Heard.

3. Records perused.

4. During the course of the arguments, it was brought to the notice of this Court by the learned counsel for the petitioner about the office memorandum dated 10.10.2019 bearing no. VI/401/1/5/2019 issued by Ministry of External Affairs, Government of India. The relevant portion of the same reads as follows :-

(vi) In case where the secondary Police Verification is also 'Adverse', it may be examined whether the details brought out in the police report match the undertaking submitted by the applicant.

It may be noted that mere filing of FIRs and cases under investigation do not come under the purview

CRL.M.C. 6714/2022& conn. 3 of 4 Signature Not Verified Digitally Signed By:INDU BHATTI Signing Date:04.08.2023 18:00:52 of Section 6(2)(f) and that criminal proceedings would only be considered pending against an applicant if a case has been registered before any Court of law and the court has taken cognizance of the same.

5. It was further argued that in view of the above office memorandum, he may be allowed to withdraw the petition with the liberty to approach the Passport authorities and the impugned order dated 27.10.2022 may not stand in the way.

6. Therefore, considering the arguments heard and in light of the office memorandum dated 10.10.2019 bearing no. VI/401/1/5/2019 issued by Ministry of External Affairs, Government of India, the present petitions are dismissed as withdrawn, however, petitioner is at liberty to approach the concerned passport authorities, who shall decide the application of the petitioner on its own merits. Further, since it is stated by learned counsel for the petitioner that cognizance in these cases have not been taken yet, the impugned order dated 27.10.2022 passed by the Ld. CMM, Rouse Avenue District Court, New Delhi shall not stand in the way in view of the above said office memorandum.

7. With the above observation, the above petitions are disposed of

RAJNISH BHATNAGAR, J AUGUST 2, 2023 p

CRL.M.C. 6714/2022& conn. 4 of 4 Signature Not Verified Digitally Signed By:INDU BHATTI Signing Date:04.08.2023 18:00:52

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter