Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yaqoob Ali vs Union Of India (2025:Rj-Jd:35704)
2025 Latest Caselaw 6135 Raj

Citation : 2025 Latest Caselaw 6135 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Yaqoob Ali vs Union Of India (2025:Rj-Jd:35704) on 11 August, 2025

[2025:RJ-JD:35704]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil Writ Petition No. 363/2025
Yaqoob Ali S/o Shri Mohmmad Ali, Aged About 67 Years, R/o
Ward No. 09, Tehsil Bhadra, District Hanumangarh, Rajasthan.
                                                                          ----Petitioner
                                         Versus
1.       Union Of India, Through Secretary, Ministry Of External
         Affairs, Government Of India, New Delhi.
2.       The Regional Passport Officer, Jaipur, J-14, Jhalana
         Institutional Area, Jhalana Doongri, District Jaipur,
         Rajasthan.
3.       Superintendent Of Police, District Hanumangarh.
                                                                       ----Respondents


For Petitioner(s)              :    Mr. Ankur Mathur
                                    Ms. Divya Bapria
For Respondent(s)              :    Ms. Pintu Pareek


             HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

11/08/2025

1. Learned counsel for the petitioner submits that the

controversy raised in the present writ petition is identical to the

issue raised in earlier writ petition being S.B. Civil Writ Petition

No.18402/2024; Harendra Pal Singh vs. The Union of India

(decided on 20.01.2025) wherein a Co-ordinate Bench of this

Court passed the following order:-

"5. It is to be noted that while allowing petitioner's writ petition on 09.10.2024, this Court had directed the respondents to issue passport to the petitioner ignoring the pending protest proceedings. The order contained no stipulation about the curtailment or otherwise of the period of passport.

[2025:RJ-JD:35704] (2 of 3) [CW-363/2025]

6. Such being the position, it was incumbent upon the respondent to issue the passport for a period of ten years which is usually issued unless the Court itself confines or reduces the life of the passport - it is not open for the Passport Officer to issue the passport for a limited period.

7. The present writ petition is thus, allowed.

8. The petitioner to produce a certified copy of the order instant alongwith the representation and application for re-issuance of passport within a period of 15 days from today; whereafter the Passport Officer shall issue a passport with a validity of 10 years within a period of 7 days.

9. Stay application also stands dispose of, accordingly."

2. Learned counsel for the petitioner submits that a writ

petition, being S.B. Civil Writ Petition No. 15281/2024, was filed

as he was denied a passport on account of the registration of a

criminal case. The said petition was allowed by this Court on

18.11.2024. Later, the petitioner was issued passport but for brief

period of one year. Learned counsel further submits that, as far as

the criminal case is concerned, the same is not pending as on

date, as the police, after investigation, have recommended a final

negative report. That being so, the regular passport may be issued

to the petitioner.

3. In view of the submissions made above and considering the

judgment passed in the case of Harendra Pal Singh (supra),

learned counsel for the petitioner prays that the present writ

petition may also be disposed of in the same terms.

[2025:RJ-JD:35704] (3 of 3) [CW-363/2025]

4. Learned counsel appearing for the State Authorities do not

object the submissions made by learned counsel for the petitioner.

5. In view of the submission made above, the instant writ

petition is disposed of in the same terms as Harendra Pal Singh

(supra).

6. Pending application(s), if any, stand(s) disposed of.

(SUNIL BENIWAL),J 43-Ashutosh/-

Powered by TCPDF (www.tcpdf.org)

 
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