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

Gayur vs State
2024 Latest Caselaw 1245 Del

Citation : 2024 Latest Caselaw 1245 Del
Judgement Date : 14 February, 2024

Delhi High Court

Gayur vs State on 14 February, 2024

Author: Swarana Kanta Sharma

Bench: Swarana Kanta Sharma

                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                            Reserved on: 30.01.2024
                                                                    Pronounced on: 14.02.2024

                          +      CRL.A. 760/2009
                                 GAYUR                                              ..... Appellant
                                                    Through:      Mohd. Suza Faisal and Mr.
                                                                  Shoaib Ikram, Advocates
                                                    versus
                                 STATE                                           ..... Respondent
                                                    Through:      Mr. Satish Kumar, APP for the
                                                                  State with SI Suresh Chand,
                                                                  P.S. Tilak Nagar

                          CORAM:
                          HON'BLE MS. JUSTICE SWARANA KANTA SHARMA
                                                      JUDGMENT

SWARANA KANTA SHARMA, J.

1. By the way of present application filed under Section 482 of the Code of Criminal Procedure, 1973 ('Cr.P.C.'), the appellant/ applicant seeks issuance of no objection certificate to the passport authority in respect of issuance of new passport to the petitioner.

2. The appellant herein i.e. Gayur had preferred the above- captioned appeal against the judgment dated 19.08.2009 and order on sentence dated 21.08.2009, passed by the Court of Additional District & Sessions Judge, New Delhi whereby the learned Trial Court had convicted the appellant and had sentenced him to undergo two years

of rigorous imprisonment with fine of Rs. 5,000/- under Section 489C of Indian Penal Code, 1860 ('IPC'), and in default thereof, to undergo simple imprisonment for eight months.

3. The appeal was admitted by this Court and the sentence of the appellant was suspended vide order dated 27.01.2010.

4. Learned counsel for the applicant/appellant submits that the appellant has applied for issuance of new passport in his name before the passport authority and the verification of the same has yet not been completed, due to pendency of present criminal appeal. It is argued that the petitioner wishes to get a new passport issued, and as per the procedure of passport office, in case of pending criminal proceedings, no objection certificate needs to be taken from the concerned Court before making application for issuance of passport. It is stated that the applicant has already been granted bail by this Court without any conditions and he does not pose any flight risk as he is a permanent resident of Delhi and he further undertakes to remain present before this Court as and when directed to do so. Therefore, it is played that the present application be allowed.

5. Learned APP for the State submits that there is no reasonable ground to allow the appellant to get his passport issued, till his appeal against conviction is pending before this Court. Therefore, it is prayed that the present application be dismissed.

6. The arguments addressed before this Court have been heard and considered and the material on record has been perused.

7. The grounds for refusal of passport are contained under Section 6(2) of the Passports Act, 1967, which is reproduced as under:

"6. Refusal of passports, travel documents, etc.- xxxx xxxx xxxx xxxx (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) ***

(b) ***

(c) ***

(d) ***

(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 committed by the applicant are pending before a criminal court in India;"

8. A perusal of aforementioned provision reveals that the passport authority can refuse to issue passport, inter alia, on the following two grounds:

(a) If the applicant has been found guilty of any morally reprehensible offence by an Indian court and sentenced to imprisonment for a period of at least two years, within the last five years prior to the date of application.

(b) If there are criminal proceedings pending against the applicant in an Indian court for any offence.

9. This Court, in case of Sabir v. State (NCT of Delhi) 2023 SCC OnLine Del 4116, had examined the law of Section 6(e)(f) of Passports Act and had observed as under:

"11. A perusal of this notification reveals its circumscribed ambit, which pertains exclusively to the exemption of individuals from the operation of Clause (f) of Section 6(2) of the Passports Act. The said notification lucidly elucidates its sole purpose of granting exemption to citizens who are the subject of pending criminal proceedings. As per the said notification, the Courts before whom the criminal proceedings are pending are empowered to grant permission to travel abroad, subject to certain conditions.

12. During the course of arguments, learned counsel for the appellant had argued that a period of 5 years post conviction, as mentioned under clause (e) of Section 6(2) of Passports Act had elapsed, and no permission of this Court was required for issuance of passport. Having thoughtfully examined the provisions of the Act and relevant notification, this Court is unable to agree with the contentions raised by the learned counsel for the appellant.

13. With regard to this argument, this Court notes that clause

(e) and (f) of Section 6(2) of the Passport Act are exclusive of each other. It can be observed that clause (e) of Section 6(2) pertains to cases in which the applicant have completed 05 years from the date of conviction, and, on the other hand, clause (f) of Section 6(2) pertains to cases which are pending before the court for trial. This essentially reveals that clause

(e) deals with situations where no appeal from conviction is pending, as in cases where an appeal would be pending, the provision of clause (f) would come into play, since it is settled law that an appeal would amount to continuance of criminal proceedings. In this regard, a reference can be made to the decision of Hon‟ble Apex Court in Akhtari Bi v. State of M.P. (2001) 4 SCC 355, wherein it has been held as under:

"5. ...Appeal being a statutory right, the trial court's verdict does not attain finality during pendency of the appeal and for that purpose his trial is deemed to be continuing despite conviction..."

14. In the present case, the appellant's appeal against his conviction is pending before this Court since the year 2010. Consequently, it can be held that the case of the applicant is covered by clause (f) of Section 6(2) of the Passports Act, 1967, as the appeal of the applicant against the conviction recorded by learned Trial Court is pending before this Court. Thus, the appellant's situation falls within the purview of the

aforesaid notification, conferring upon this Court, the requisite authority to exercise discretion and grant exemption."

10. Therefore, this Court has the power to grant exemption or no objection for the purpose of issuance/renewal of passport to the appellant herein, whose criminal appeal is pending before this Court.

11. In the present case, this Court notes that the instant appeal has been pending since the year 2010. The appellant was sentenced for rigorous imprisonment for a period of 02 years and his sentence was suspended by this Court vide order dated 27.01.2010 and thus, the applicant has been on bail for about 14 years, and no adverse report has come on record that he has misused the liberty so granted to him.

12. Thus, considering the overall facts and circumstances of the case, there are no grounds to refuse the relief as prayed for in this application. It is, therefore, directed that the pendency of present criminal appeal shall not be treated as a bar for issuance of fresh passport to the present applicant, which needless to say, shall be issued by the concerned authorities as per applicable rules.

13. Accordingly, the present application i.e. CRL.M.A. 3260/2023 stands disposed of.

14. The judgment be uploaded on the website forthwith.

SWARANA KANTA SHARMA, J FEBRUARY 14, 2024/ns

 
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