Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devangi Dipak Panchal vs Union Of India
2025 Latest Caselaw 4980 Guj

Citation : 2025 Latest Caselaw 4980 Guj
Judgement Date : 20 June, 2025

Gujarat High Court

Devangi Dipak Panchal vs Union Of India on 20 June, 2025

                                                                                                                     NEUTRAL CITATION




                            C/SCA/8052/2025                                         JUDGMENT DATED: 20/06/2025

                                                                                                                     undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                       R/SPECIAL CIVIL APPLICATION NO. 8052 of 2025


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE NIRAL R. MEHTA
                       ==========================================================

                                    Approved for Reporting                         Yes            No
                                                                                              ✔
                       ==========================================================
                                                        DEVANGI DIPAK PANCHAL
                                                                Versus
                                                         UNION OF INDIA & ANR.
                       ==========================================================
                       Appearance:
                       MR NM KAPADIA(394) for the Petitioner(s) No. 1
                       MR R N KAPADIA(11245) for the Petitioner(s) No. 1
                       MS VASVI N KAPADIA(6079) for the Petitioner(s) No. 1
                       MR PRADIP D BHATE(1523) for the Respondent(s) No. 1,2
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE NIRAL R. MEHTA

                                                        Date : 20/06/2025

                                                           ORAL JUDGMENT

1. Rule. Learned advocate Mr.Pradip Bhate waives service of notice of Rule on behalf of the respondents.

2. The present Special Civil Application seeks a direction to extend the validity of her passport for a period of ten years by making appropriate endorsement on her Passport bearing No.Z7922524.

3. Learned advocate for the petitioner has submitted that under the prevalent Rules of the

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

GSR Notification 570(E) dated 25th August, 1993, the respondent authority has to renew the passport of the petitioner for a period of ten years. He submits that the petitioner is facing trial in Special (SEBI) Case No.78 of 2015 before the Special Court at Mumbai and is pending hearing and final disposal. During the pendency of the trial, petitioner's passport has expired in the year 2023. The petitioner has, therefore, moved application before the concerned Special Court at Mumbai. The Trial Court vide its order dated 19th June, 2024 has directed the passport authority to consider the application of the petitioner for renewal of her passport as per the terms and conditions of the Passport Act. In the said order the learned Special Judge has observed that pendency of criminal case cannot be a ground for obtaining/renewal of passport, learned advocate submitted.

3.1 Thereafter, the petitioner made an application on 19th July, 2024 for issuance of a new passport with validity period of ten years, wherein the petitioner has disclosed pendency of Special (SEBI) Case No.78 of 2015 against her. Learned advocate for the petitioner submits that however the respondent No.2 renewed the passport of the petitioner only for a period of one year from 05th August, 2024 to 04th August, 2025. learned advocate, therefore, submits that

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

appropriate direction be passed since the petitioner is well settled and has no intention of absconding.

3.2 Learned advocate for the petitioner in support of his submissions has relied upon the judgment of the Division Bench of High Court of Mumbai in case of Narendra K. Ambwani v. Union of India [2014 SCC Online Bom 356], wherein the High Court of Mumbai has issued guidelines to be followed by the passport authorities where the Trial Court has directed that the passport may be renewed as per the rules.

4. Per contra, learned advocate Mr.Pradip D. Bhate for the respondents submitted that the passport of the petitioner has been renewed in terms of the GSR Notification 570(E) dated 25th August, 1993. He submits that where the order of the Trial Court grants permission to travel abroad for a period of less than one year but does not specify the period, the passport has to be renewed only for one year. He submits that in view of said Notification, the passport authorities have issued the passport as per the rules and the prevalent notifications. He submits that, however, there is no restriction on this Court to issue a direction for issuance of the passport for a certain period of validity as per the Rules. He, therefore, submits that

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

appropriate directions be passed accordingly.

5. Considered the submissions and perused the documents on record.

6. It is not disputed that the case against the petitioner is pending before the learned Special Judge at Mumbai being Special (SEBI) Case No.78 of 2015. By order dated 19th June, 2024 learned Special Judge has passed an order directing that the passport authority to consider the application of the petitioner for renewal of her passport as per the rules and regulations applicable to renewal of passport.

7. The GSR Notification 570(E) dated 25th August, 1993 reads as under:-

"G.S.R 570 (E)-In exercise of the powers conferred by clause (a) of the Section 22 of the Passports Act 1967 (15 of 1967) and in supersession of the notification of the Government of India in the Ministry of External Affairs No. G.S.R. 298(E), dated the 14th April, 1976, the Central Government, being of the opinion that it is necessary in public interest to do so, hereby exempts citizens of India against whom proceedings in respect of an offences alleged to have been committed by them are pending before a criminal court in India and who produce orders from the court concerned permitting them to depart from India, from the operation of the provisions of Clause (f) of sub-section (2) of Section 6 of the said Act, subject to the following conditions, namely :-

(a) the passport to be issued to every such citizen shall be issued-

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

(i) for the period specified in order of the court referred to above, if the court specifies a period for which the passport has to be issued; or

(ii) if no period either for the issue of the passport or for the travel abroad is specified in such order, the passport shall be issued or a period one year.

(iii) if such order gives permission to travel abroad for a period less than one year, but does not specify the period validity of the passport, the passport shall be issued for one year; or

(iv) if such order gives permission to travel abroad for a period exceeding one year, and does not specify the validity of the passport, then the passport shall be issued for period of travel abroad specified in the order.

(b) any passport issued in terms of (a) (ii) and

(a) (iii) above can be further renewed for one year at a time, provided the applicant has not travelled abroad for the period sanctioned by the court and provided further that, in the meantime, the order of the court is not cancelled or modified.

(c) any passport issued in terms of (a) (i) above can be further renewed only on the basis of 3 fresh court order specifying a further period of validity of the passport or specifying a period for travel abroad;

(d) the said citizen shall given an undertaking in writing to the passport issuing authority that he shall if required by the court concerned, appear before it at any time during the continuance in force of the passport so issued."

8. Clause (ii) thereof states that if there is no period specified in the order passed by the Trial Court for issuance of passport, the passport shall be issued for a period of one year. The said Notification also specifies in

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

Clause (i) that if the Court specifies the period for which the passport has to be issued, then the passport shall be issued for such a specified period.

8.1 In the present case, the passport authority has processed the renewal application of the petitioner for a period of one year since the Trial Court has not specified any period in its order.

9. The Division Bench of the High Court of Mumbai in writ petition No.361 of 2014 dated 13th March, 2014 has held thus:-

"10. In the circumstances, we propose to issue guidelines to be followed by the Respondents on receipt of the applications for renewal of the passports, in all cases, where the Magistrate's court has directed that the passports may be renewed as per the "Rules".

11. Accordingly, we issue the following directions :-

(a) In all cases where the Magistrate's court directs renewal of the passports under the Rules, the Passport Rules, 1980 shall apply and passports other than for a child aged more than 15 years shall be renewed for a period of ten years or twenty years as the case may be from the date of its issue. All qualifying applicants are entitled to have passport renewed for atleast ten years. The Regional Passport Office shall renew the passports of such qualifying applicants atleast for ten years.

(b) In case where the passports are valid

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

and the applicants hold valid visas on existing passport, the Regional Passport Officer shall issue the additional booklet to the same passport provided the applicant had obtained permission to travel abroad.

(c) If the learned Magistrate passes an order making the reference to the said Notification No. G.S.R. 570(E) dated 26th August, 1993, the passport shall be renewed only for such period that the Magistrate may specify in the order or as otherwise specified in the said Notification where the passport of the applicant is valid for less than one year, the additional booklet may be issued subject to the orders to be obtained in this behalf only of the Magistrate concerned.

12. For avoidance of doubt, we clarify that the guidelines set out herein will be applicable only in the cases where the learned Magistrate ordered renewal of the passports as per Passport Rules, 1980 and to no other. In other cases, where the learned Magistrate had granted permission to the accused persons to depart from India, the provisions of Section 6(2)(f) of the Passports Act, 1967 and the Notification(s) issued thereunder from time to time by the Ministry of External Affairs or such other competent authority so empowered, will continue to apply and directions permitting the accused persons to depart from India and/or the orders permitting renewal of the passports of such accused persons shall continue to be governed by such Notification(s).

10. Though the said decision is not binding on this Court, it has certainly a persuasive value. In the considered opinion of this Court, the ratio of the said judgment squarely applies in the facts and circumstances of the present case. In case of the petitioner herein, the learned SEBI Special Judge, Greater Mumbai has

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

clearly directed that the application for renewal of the passport of the petitioner should be processed as per the Act and Rules framed thereunder. It is not disputed that the learned SEBI Special Judge has not given any direction as to the period for which the passport of the petitioner should be renewed. The Central Government has issued a Notification by exercising powers vested in it under Section 6(2)(f) of the Passport Act, 1967 being GSR Notification 570(E) dated 25th August, 1993. There being an ambiguity under the provisions of the Act, the Rules and the GSR Notification 570(E) dated 25th August, 1993 issued by the passport authority, the Division Bench of the Bombay High Court has clarified the said ambiguity in case of Narendra K. Ambwani (supra). This Court is also of the considered opinion that the passport authorities do not have any authority to decide whether the accused has a right to travel abroad and such authority is only vested in the Trial Court which can impose conditions if an application is made seeking permission to travel abroad. This Court is of the considered opinion that the directions issued by the High Court of Mumbai are binding upon the passport authorities to renew the passport for a period of ten years as per the Act and the Rules.

11. In view of the aforesaid reasons and

NEUTRAL CITATION

C/SCA/8052/2025 JUDGMENT DATED: 20/06/2025

undefined

observations, the respondent authorities are directed to renew the passport of the petitioner for a period of ten years as and when petitioner made an application for renewal of her passport, which is, at present, valid till 04th August, 2025. However, it is clarified that if the petitioner has to undertake any travel abroad, she will have to make appropriate application to the concerned Trial Court seeking permission to travel abroad, which shall impose such conditions as it deems fit and proper in case of the petitioner. If any application for renewal of the passport is made by the petitioner, the same be decided expeditiously within a period of four weeks from the date of such application.

12. With the aforesaid directions, the present Special Civil Application is allowed and accordingly stands disposed of. Rule is made absolute to the aforesaid extent.

(NIRAL R. MEHTA,J) ANUP

 
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 : MAIMS

 
 
Latestlaws Newsletter