Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iqbalbhai Salebhai Kathiri vs Union Of India, Ministry Of External ...
2025 Latest Caselaw 37 Guj

Citation : 2025 Latest Caselaw 37 Guj
Judgement Date : 1 May, 2025

Gujarat High Court

Iqbalbhai Salebhai Kathiri vs Union Of India, Ministry Of External ... on 1 May, 2025

                                                                                                              NEUTRAL CITATION




                             C/SCA/6027/2025                                   ORDER DATED: 01/05/2025

                                                                                                              undefined




                                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                     R/SPECIAL CIVIL APPLICATION NO. 6027 of 2025
                      ==========================================================
                                             IQBALBHAI SALEBHAI KATHIRI
                                                         Versus
                                    UNION OF INDIA, MINISTRY OF EXTERNAL AFFAIRS
                      ==========================================================
                      Appearance:
                      MR MRUGEN K PUROHIT(1224) for the Petitioner(s) No. 1
                      MR PRADIP D BHATE(1523) for the Respondent(s) No. 1
                      ==========================================================
                         CORAM:HONOURABLE MR. JUSTICE ANIRUDDHA P. MAYEE

                                                           Date : 01/05/2025

                                                            ORAL ORDER

1. By the present writ petition, the petitioner has prayed for direction to process the passport application of the petitioner for issuance of passport for a period of five years.

2. The learned counsel for the petitioner submits that an FIR being C.R. No.4 of 2018 came to be lodged with Jasdan Police Station, Rajkot for the offences punishable under Sections 336, 120B of the Indian Penal Code read with Sections 25, 27 and 29 of the Arms Act as well as Section 135 of the Bombay Policde Act and also the FIR being C.R. No.126 of 2018 also came to be lodged with Rajkot DCB Police Station for the offences punishable under Section 25 of the Arms Act. Thereafter, the charge-sheet came to be filed in relation to the offences under Sections 336, 120B of the Indian Penal Code read with Sections 25, 27 and 29 of the Arms Act and the same came to be culminated into Criminal Case No.369 of 2018, which is pending before the learned Judicial Magistrate First Class, Jasdan and also the charge-sheet with respect to the offence under Section 25 of the Arms Act also came to be filed and the same came to be culminated into Criminal Case No.14847 of 2018, which is pending

NEUTRAL CITATION

C/SCA/6027/2025 ORDER DATED: 01/05/2025

undefined

before the learned Chief Judicial Magistrate, Rajkot. In the said Criminal Cases, applications were filed by the petitioner for release of his passport dated 3.9.2024 and 26.9.2024. It is submitted that the said applications were came to be allowed vide orders dated 24.9.2024 and 26.9.2024. He submits that accordingly, the petitioner moved an application before the respondent authority for issuance of passport, however the respondent authority rejected the said application and refused to issue the passport to the petitioner on the ground that the petitioner shall furnish the permission from the concerned Court allowing him to depart from India.

3. Mr. Pradip D. Bhate, learned advocate for the respondent submits that the passport application of the petitioner is to be processed in accordance with the GSR Notification 570(E) dated 25.08.1993. He submits that the citizens who are facing criminal proceedings have to produce orders from the Court concerned permitting them to depart from India. He, therefore, submits that the communication dated 3.1.2025 has been issued in accordance with the GSR Notification 570(E) dated 25.08.1993.

4. Heard learned advocates for the parties, perused the documents on record and considered the submissions.

5. At the outset, it is not in dispute that the FIR being C.R. No.4 of 2018 came to be lodged with Jasdan Police Station, Rajkot for the offences punishable under Sections 336, 120B of the Indian Penal Code read with Sections 25, 27 and 29 of the Arms Act as well as Section 135 of the Bombay Policde Act and also the FIR being C.R. No.126 of 2018 also came to be lodged with Rajkot DCB Police Station for the offences punishable under Section 25 of the Arms Act.







                                                                                                                  NEUTRAL CITATION




                             C/SCA/6027/2025                                      ORDER DATED: 01/05/2025

                                                                                                                 undefined




In connection with the said offences, the charge-sheets came to be filed and they culminated into Criminal Case No.369 of 2018, which is pending before the learned Judicial Magistrate First Class, Jasdan and Criminal Case No.14847 of 2018, which is pending before the learned Chief Judicial Magistrate, Rajkot. It is further not in dispute that in the said Criminal Cases, applications were filed by the petitioner for release of his passport dated 3.9.2024 and 26.9.2024 and the same came to be allowed vide orders dated 24.9.2024 and 26.9.2024.

6. The GSR Notification 570(E) dated 25.08.1993 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-

(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





                                                                                                                  NEUTRAL CITATION




                             C/SCA/6027/2025                                      ORDER DATED: 01/05/2025

                                                                                                                 undefined




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."

7. 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 1 year. The said Notification also specifies in 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. The Division Bench of the Bombay High Court in writ petition No.361 of 2014 dated 13.03.2014 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 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

NEUTRAL CITATION

C/SCA/6027/2025 ORDER DATED: 01/05/2025

undefined

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).

9. 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. 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 25.08.1993. There being an ambiguity under the provisions of the Act, the Rules and the GSR Notification 570(E) dated 25.08.1993 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 Bombay

NEUTRAL CITATION

C/SCA/6027/2025 ORDER DATED: 01/05/2025

undefined

High Court are binding upon the passport authorities to renew the passport for a period of 10 years as per the Act and the Rules.

10. In view of the aforesaid reasons and observations, the respondent authorities are directed to renew the passport of the petitioner for a period of 10 years. However, it is clarified that if the petitioner has to undertake any travel abroad, he will have to make appropriate application to the 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 4 weeks from the date of such application.

11. With the aforesaid directions, the present Special Civil Application is allowed and accordingly stands disposed of. No order as to costs.

Sd/-

(ANIRUDDHA P. MAYEE, J.) OMKARs

 
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