Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anuj Mayurbhai Vithlani vs The Regional Passport Office
2026 Latest Caselaw 2901 Guj

Citation : 2026 Latest Caselaw 2901 Guj
Judgement Date : 29 April, 2026

[Cites 12, Cited by 0]

Gujarat High Court

Anuj Mayurbhai Vithlani vs The Regional Passport Office on 29 April, 2026

                                                                                                             NEUTRAL CITATION




                            C/SCA/6085/2026                                 JUDGMENT DATED: 29/04/2026

                                                                                                             undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                       R/SPECIAL CIVIL APPLICATION NO. 6085 of 2026


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MR. JUSTICE HEMANT M. PRACHCHHAK
                       ==========================================================

                                    Approved for Reporting                 Yes           No

                       ==========================================================
                                                   ANUJ MAYURBHAI VITHLANI
                                                           Versus
                                                THE REGIONAL PASSPORT OFFICE
                       ==========================================================
                       Appearance:
                       JIGNESHKUMAR P PANDAV(8297) for the Petitioner(s) No. 1
                       NIRMIT ATULBHAI DIXIT(8853) for the Petitioner(s) No. 1
                       MR PRADIP D BHATE(1523) for the Respondent(s) No. 1
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE HEMANT M.
                                PRACHCHHAK

                                                       Date : 29/04/2026

                                                         JUDGMENT

1. RULE returnable forthwith. Mr. Pradip Bhate, learned counsel for the respondent waives service of notice of rule on behalf of the respondent. With the consent of the learned counsels for the respective parties, the present petition is taken up for final hearing today.

2. Present petition is filed by the petitioner under Articles 14, 21 and 226 of the Constitution of India read with the provisions of Passports Act, 1967 seeking following reliefs:

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

"a. This Hon'ble Court may be pleased to issue any appropriate writ to direct/order the respondent authority to renew the petitioner's passport for ten years as per the statutory rules framed under the Act in furtherance of the order dated 23.05.2025 passed by the Ld. Addl. Chief Judicial Magistrate, Court No. 11, Ahmedabad City.

b. The Hon'ble Court may be pleased to grant such other and further relief/s or order/s as deemed fit, just, and proper in the interest of justice;"

3. Learned counsel for the petitioner has submitted that an FIR being No. I-76 of 2016 was registered at DCB Police Station, Ahmedabad for the offences punishable under sections 419, 420,384 and 120(b) of the Indian Penal Code as well as U/s. 66

(b) (d) of the IT. Act, 2008. He further submits that a charge-

sheet has been filed and Criminal Case no. 62618 of 2024 came to be registered before the Additional Chief Judicial Magistrate, Ahmedabad City Court No. 11. He has submitted the petitioner is enlarged on regular bail by the Trial Court by an order dated 13.12.2016. He has submitted that the petitioner preferred an application vide Criminal Miscellaneous Application No. 3583 of 2024 to modify the condition of the bail and to get back his passport which is deposited in view of the condition imposed by the Metropolitan Magistrate Court No. 11 while granting the bail and the application came to be allowed vide order dated 30.05.2024. He has submitted that since his passport was expired, the petitioner thereafter moved an application before the Addl. Chief Judicial Magistrate, Ahmedabad City Court No. 11 for renewal of the passport and the application came to be allowed vide order dated 23.05.2025. He has submitted that the

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

respondent authority has renewed the passport for one year only. He has submitted that as per the applicable rules it is required to be allowed for ten years.

3.1 Learned advocate for the petitioner in support of his submissions has relied upon the judgment of the Division Bench of Bombay High Court reported in 2014 SCC Online Bom 356 - Narendra K. Ambwani v. Union of India & Ors. wherein the Bombay High Court 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 respondent has submitted that the passport of the petitioner has to be renewed in terms of the GSR Notification 570(E) dated 25th August, 1993. 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 appropriate directions be passed accordingly.

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

6. At the outset, it is not in dispute that the FIR came to be lodged with the DCB Police Station, Ahmedabad. It is stated and submitted that in this regard, a charge-sheet has been filed and Criminal Case no. 62618 of 2024 came to be registered before the Additional Chief Judicial Magistrate, Ahmedabad City Court No. 11. It is stated and submitted that the petitioner is enlarged on regular bail by the Trial Court by order dated 13.12.2016.

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

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-

(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

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

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. The said Notification also specifies in Clause (ii) 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. Further, the said order also places restriction that whenever the petitioner has to travel abroad, he has to take appropriate permission from the Trial Court.

9. The Division Bench of the Bombay High Court 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

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

entitled to have passport renewed for at least ten years.

The Regional Passport Office shall renew the passports of such qualifying applicants at least for teh 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 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 the present case, the criminal case is regsitered before the concerned court as stated by the petitioner. This Court is also of the considered opinion

NEUTRAL CITATION

C/SCA/6085/2026 JUDGMENT DATED: 29/04/2026

undefined

that the directions issued by the Bombay 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.

11. In view of the aforesaid reasons and observations, the respondent authority is directed to renew the passport of the petitioner for a period of 10 years.

12. With the aforesaid directions, the present Special Civil Application is allowed. Rule is made absolute. No order as to costs.

Direct service is permitted.

(HEMANT M. PRACHCHHAK,J) ANUSRI

 
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