Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yaya Khan @ Mohammad vs State Of Odisha ... Opposite Party
2026 Latest Caselaw 2765 Ori

Citation : 2026 Latest Caselaw 2765 Ori
Judgement Date : 23 March, 2026

[Cites 4, Cited by 0]

Orissa High Court

Yaya Khan @ Mohammad vs State Of Odisha ... Opposite Party on 23 March, 2026

Author: G. Satapathy
Bench: G. Satapathy
     IN THE HIGH COURT OF ORISSA AT CUTTACK
               BLAPL No.11077 of 2025

   (In the matter of application under Section 483 of the
   BNSS, 2023).

   Yaya Khan @ Mohammad ...                      Petitioner
   Yousuf
                    -versus-
   State of Odisha             ...        Opposite Party

   For Petitioner          :   Mr. J.S. Samal, Advocate

   For Opposite Party      :   Mr. C. Mohanty, Addl. PP

             CORAM: JUSTICE G. SATAPATHY

DATE OF HEARING & DATE OF JUDGMENT: 23.03.2026 (ORAL)


G. Satapathy, J.

1. This is the bail application U/S.483 of the BNSS

by the petitioner for grant of bail in connection with

Airport P.S. Case No.192 of 2025 corresponding to C.T.

Case No.1043 of 2025 pending in the Court of learned

JMFC (Cog. Taking-V), Bhubaneswar, for commission of

offence punishable U/Ss.338/339/340/336(2) of BNS

r/w.Sec.12/14/14-A of Foreigners Act.

2. As per the allegation, the petitioner, who was

detained at the Bhubaneswar, Airport after his arrival

from Dubai in Flight No.6E-1448, was found upon

immigration verification to be an Afgan National having

Afgan passport No. 0247655 and his original name to be

Mohammad Yusuf, however, the passport/document

shown by him discloses him to be Yaya Khan, S/o- Moti

Khan, DOB- 20.05.1971, PP No. U1380251 with address

Peyton Sahi, Buxibazar, Cuttack-753001, Odisha which

is found to be false and he had allegedly been staying in

India with forged and fabricated documents since

25.10.2018. On this fact, FIR was lodged and the

petitioner was taken into custody landing him before this

Court in this bail application.

3. Heard Mr. Jeet Swarup Samal, learned counsel

for the petitioner and Mr. C. Mohanty, learned Addl. PP

in the matter and perused the record.

4. After having considered the rival submissions

upon perusal of record, there appears allegation against

the petitioner that he is an Afgan National and he by

deliberate concealment of his original identity as

Mohammad Yousaf is un-authorizedly staying in India by

describing himself as Yaya Khan, a resident of Peyton

Sahi, Cuttack with allegedly fake and forged passport.

Besides, it is stated in the FIR that the petitioner was

allegedly found with Aadhaar Card, PAN Card, Driving

License and certificate of Registration of Motor Cycle No.

OD-05-AV-3286 at the time of his detention at Airport

and all these documents are in the name of Yaya Khan.

5. In the circumstance, the allegations raised

against the petitioner are not only limited to a mere

technical violation of immigration norms, but also

indicate a case of deliberate concealment of identity and

creating forged documents to obtain benefit of Indian

citizenship to stay in India, however, the law makes a

clear distinction between the lawful citizens and illegal

migrants, but persons falling in the category of illegal

migrants are prohibited to stay/reside in India without

valid passport and visa. There is in fact allegation

against a person like the petitioner in this case for

forging passport, which is evident from the reply from

Foreigners Regional Registration Office, Bureau of

Immigration, Hyderabad vide its office letter dated

18.09.2025 that the passport No.U1380251 and

passport No.02457655 belongs to same person i.e. Yaya

Khan @ Mohammad Yousaf and both Yaya Khan @

Mohammad Yousaf are single individual and the accused

petitioner had arrived to Delhi, India through Afghan

passport No.02457655 on 25.10.2018. It is not out of

place to mention here that Section 9 of Foreigners Act,

1946 provides that if there appears credible evidence

before the Court raising a reasonable suspicion that the

person is not an Indian citizen, the burden of proof shifts

to that person to establish that he is not a foreigner and

in this case, it is alleged that the petitioner being an

Afghan National is un-authorizedly staying in India by

forging Indian passport. This Court at this stage of

consideration of bail does not decide the probative value

of the documents, but the petitioner has been alleged to

be possessing an Afghan passport as well as Indian

passport, which was claimed to be forged, but the

petitioner was also found with some Indian documents

like Aadhaar Card, PAN Card and Driving License etc. in

the name of Yaya Khan and the said documents cannot

be ignored at this stage only to grant benefit of bail to

the petitioner. Since it is alleged that the petitioner is

having forged passport, this Court has reasonable

apprehension that the petitioner may abscond once he is

released on bail.

6. On the other hand, the petitioner although is

said to have been issued with Indian documents, but it

could not be established by him that he is an Indian

citizen, however, merely because the petitioner is having

some Indian documents such as Aadhaar Card, PAN

Card and Driving License, the same cannot be treated as

sufficient proof of his lawful citizenship at this stage,

especially when he is allegedly found in possession of

fake passport and the presumption as available under

Section 9 of Foreigners Act, 1946. In view of the

aforesaid facts and circumstances and taking into

account the nature and gravity of the offences as alleged

against the petitioner vis-à-vis the accusation sought to

be brought against him and regard being had to the

materials placed on record and the petitioner being

allegedly found with forged Indian passport and he being

allegedly an Afghan National staying in India without any

valid passport and visa, this Court does not consider it

prudent to grant bail to the petitioner.

7. Hence, the bail application of the petitioner

stands rejected. Accordingly, the BLAPL stands disposed

of. A copy of this order be immediately transmitted to

the learned Court in seisin over the matter.

(G. Satapathy) Judge

Orissa High Court, Cuttack, Dated the 23rd day of March, 2026/S.Sasmal

Location: High Court of Orissa

Date: 25-Mar-2026 13:58:28

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter