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

Safik Khokhar vs State Of Rajasthan ...
2026 Latest Caselaw 3848 Raj

Citation : 2026 Latest Caselaw 3848 Raj
Judgement Date : 13 March, 2026

[Cites 11, Cited by 0]

Rajasthan High Court - Jodhpur

Safik Khokhar vs State Of Rajasthan ... on 13 March, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:12284-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
            D.B. Criminal Misc. Appli No. 170/2026

Safik Khokhar S/o Shri Alaudeen Khokhar, Aged About 30 Years,
R/o Khokhar Gali Ward No. 27, Sardar Sahar, Dist. Churu Raj.
(At Present On Bail, Sentence Suspended By This Hon'ble Court
Vide Order Dated 08-04-2024)
                                                                      ----Petitioner
                                       Versus
State Of Rajasthan, Through Public Prosecutor
                                                                    ----Respondent



For Petitioner(s)            :     Mr. Harsh Shekhawat
For Respondent(s)            :     Mr. C.S. Ojha, AGA



              HON'BLE MR. JUSTICE FARJAND ALI

HON'BLE MR. JUSTICE SANDEEP SHAH

Order

13/03/2026

1. The instant criminal miscellaneous application under Section

528 of the BNSS read with Section 430 of the BNSS has been

preferred on behalf of the applicant with a prayer that he may be

permitted to avail passport facilities and to undertake travel

abroad.

2. Briefly stating the facts of the case are that the applicant

was convicted and sentenced to life imprisonment by the learned

trial court in Sessions Case No. 119/2017 vide judgment dated

20.12.2023 under, inter alia, Section 302/149 IPC. The said

conviction is under challenge before this Court in D.B. Criminal

Appeal No. 50/2024. While being on bail during the pendency of

the appeal, the applicant applied for passport facilities; however,

the Regional Passport Office Jaipur issued a show cause notice on

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (2 of 10) [CRLMA-170/2026]

the ground of pendency of criminal proceedings, requiring the

applicant to obtain permission from this Court in terms of the

Passports Act, 1967.

3. We have heard the learned counsel appearing on behalf of

the applicant and learned AGA as well as perused the material

available on record.

4. It is significant to note here that the Passports Act, 1967

does not confer absolute power upon a citizen to obtain passport.

Section 6(1) & (2) of the Act prescribe certain

conditions/eventualities when the passport authority is required to

turn down request to make an endorsement or issue passport

which includes a condition when an applicant is an accused in a

criminal case. Relevant extract of section 6(2) is reproduced

hereinbelow:-

"(2) Subject to the other provisions of this Act, the passport authority shall refuse to issue a passport or travel document for visiting any foreign country under clause (c) of sub-

section (2) of section 5 on any one or more of the following grounds, and on no other ground, namely:--

(a) that the applicant is not a citizen of India;

(b) that the applicant may, or is likely to, engage outside India in activities prejudicial to the sovereignty and integrity of India; (c) that the departure of the applicant from India may, or is likely to, be detrimental to the security of India;

(d) that the presence of the applicant outside India may, or is likely to, prejudice the friendly relations of India with any foreign country;

(e) that the applicant has, at any time during the period of five years immediately preceding the date of his application, been convicted by a court in India for any offence involving moral turpitude and sentenced in respect thereof to imprisonment for not less than two years;

(f) that proceedings in respect of an offence alleged to have been committed by the applicant are pending before a criminal court in India;

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (3 of 10) [CRLMA-170/2026]

(g) that a warrant or summons for the appearance, or a warrant for the arrest, of the applicant has been issued by a court under any law for the time being in force or that an order prohibiting the departure from India of the applicant has been made by any such court;

(h) that the applicant has been repatriated and has not reimbursed the expenditure incurred in connection with such repatriation;

(i) that in the opinion of the Central Government the issue of a passport or travel document to the applicant will not be in the public interest."

4.1 To diminish the rigour of sub-section (2)(f) of section 6, the

Central Government has issued a notification dated 28.06.1993

which enables the passport authority to issue passport even in the

case of a person covered by clause (f) of sub-section (2) of

section 6 of the Act. The notification dated 28.06.1993 is

reproduced as under in its entirety:-

"GSR 570(E)- In exercise of the powers conferred by clause

(a) of 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. GSR 298(E) dated the 14" 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 offence 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 for a period of 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;

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (4 of 10) [CRLMA-170/2026]

(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 the 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 afresh 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."

4.2 The aforementioned notification provides that upon

production of an order from the Court, an application for grant of

passport shall be considered. In case the order of the Court does

not disclose the period for which the passport is to be issued,

then, the passport authority will issue the passport for a period of

one year only or as the case may be. An accused desirous of

seeking permission or order of getting exemption from rigour of

clause (f) of section 6(2) of the Act in terms of the notification

dated 28.06.1993 may or may not specify the period of stay and

place of visit, but in an appropriate case, Court can still consider

his request and pass an order in this regard. Court's duty in

dealing with such 'application' is to see the nature of offence and

the necessity of travel. An order in terms of the notification dated

28.06.1993 cannot be passed as a matter of course/or in routine.

Notification dated 28.06.1993 requires the Court to grant

permission to travel abroad and on the basis of such order, the

passport is required to be issued.

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (5 of 10) [CRLMA-170/2026]

5. In the constitutional framework, the freedom to move and to

travel, though subject to regulation by law, forms an integral facet

of personal liberty protected under Article 21 of the Constitution of

India. While such freedom is not absolute, any regulatory restraint

must remain grounded in law and proportionate to the object

sought to be achieved, and cannot be permitted to assume the

character of a punitive or indefinite restriction in the absence of

adjudicated guilt. It is in this limited backdrop that the grievance

raised in the present application concerning issuance of the

applicant's passport falls for consideration.

6. The scope and interplay of Section 6(2)(f) and Notification

No. G.S.R. 570(E) has been examined authoritatively by the

Supreme Court in Mahesh Kumar Agarwal v. Union of India &

Anr. [Civil Appeal No. 15096 of 2025 arising out of SLP (Civil) No.

17769 of 2025], decided on 19.12.2025. The Supreme Court has

clarified that Section 6(2)(f) does not operate as an absolute or

inflexible bar to issuance or renewal of a passport merely on

account of pendency of criminal proceedings. While construing the

notification, the Supreme Court has observed:-

"What the notification does not do is to create a new substantive bar beyond Section 6(2)(f), or to insist that the criminal court must, in every case, grant a prior blanket permission to 'depart from India' for specified dates as a jurisdictional precondition to the very issue or re-issue of a passport." (para 10)

7. The Supreme Court has further explained the limited

statutory purpose underlying the restriction contained in Section

6(2)(f), holding:-

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (6 of 10) [CRLMA-170/2026]

"The legitimate purpose behind Section 6(2)(f) and Section 10(3)(e) is to ensure that a person facing criminal proceedings remains amenable to the jurisdiction of the criminal court." (para 21)

8. The restriction is thus regulatory and purpose-oriented, and

cannot be permitted to assume the character of a punitive or

indefinite civil disability. The provision is intended to secure the

presence of the accused before the criminal court and not to

impose collateral consequences unrelated to that object.

9. A significant facet of the Supreme Court's reasoning lies in

the clear distinction drawn between possession of a passport and

permission to travel abroad. In this regard, it has been observed:-

"It is important to keep distinct the possession of a valid passport and the act of travelling abroad. A passport is a civil document that enables its holder to seek a visa and, subject to other laws and orders, to cross international borders. Whether a person who is on bail or facing trial may actually leave the country is a matter for the criminal court, which can grant or withhold permission, impose conditions, insist on undertakings, or refuse leave altogether." (para 22)

10. The above distinction assumes particular significance in the

present case. The applicant has not sought permission to travel

abroad. The prayer is confined to issuance of the passport as a

civil document of identity. Issuance/Renewal of a passport, by

itself, does not dilute or override such judicial control.

11. The Supreme Court has also cautioned against administrative

insistence on speculative or future travel permissions at the stage

of passport renewal, holding:-

"The passport authority is not required, at the renewal stage, to demand a schedule of future journeys or visas which may not yet exist." (para 16)

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (7 of 10) [CRLMA-170/2026]

12. In this backdrop, withholding issuance/renewal of the

applicant's passport merely on the ground that the criminal

proceedings have not been disposed of would neither advance the

object of the statute nor satisfy the requirement of proportionality.

The applicant is not a convicted person, continues to be bound by

judicial conditions regulating foreign travel, and there is nothing

on record to suggest that issuance/renewal of the passport would

prejudice the prosecution or impede the administration of justice.

13. Before issuing final directions, this Court deems it

appropriate to crystallise the legal position emerging from the

discussion. Section 6(2)(f) of the Passports Act, 1967 does not

contemplate an absolute or automatic embargo on issuance or

renewal of a passport solely on account of pendency of criminal

proceedings. The restriction is qualified, purpose-oriented, and

intended only to secure the amenability of an accused to criminal

jurisdiction. Where no restraint has been imposed by the criminal

court on possession of a passport, no permission to travel abroad

is sought, and judicial control over foreign travel continues to

subsist, denial or deferment of issuance/renewal ceases to bear a

rational nexus with the statutory object.

14. The exemption notification issued under Section 22 of the

Act, namely Notification No. G.S.R. 570(E) dated 25.08.1993,

reinforces this interpretation by recognising that persons facing

criminal proceedings are not to be treated as wholly disentitled to

a passport. The notification regulates the manner of issuance in

appropriate cases, but does not convert issuance/renewal of a

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (8 of 10) [CRLMA-170/2026]

passport into an indirect or anticipatory mechanism of travel

control.

15. The distinction between issuance/renewal of a passport and

permission to leave the country remains fundamental.

Issuance/Renewal merely enables possession of a valid civil

document of identity and does not, by itself, confer any right to

travel abroad or dilute the authority of the criminal court. Where a

subsisting judicial order already restrains an accused from leaving

India without prior permission, the concern underlying Section

6(2)(f) stands adequately addressed.

16. In the facts of the present case, the appeal preferred by the

appellant against his conviction, being D.B. Criminal Appeal No.

50/2024, already stands admitted by this Court for further

consideration and appreciation of evidence. Having regard to the

pendency of a large number of matters, there appears to be no

immediate likelihood of the appeal being taken up for final

disposal in the near future. It is also not in dispute that the

appellant has been enlarged on bail during the pendency of the

appeal and, as per the material available on record, no other

criminal case is reported to be pending against him. In these

circumstances, a blanket refusal to permit the appellant to obtain

a passport merely on account of the pendency of the appeal would

appear to be somewhat unreasonable. This Court is also conscious

of the fact that, should the appeal ultimately culminate in favour

of the appellant, the deprivation suffered by him in the

interregnum may not be capable of being undone. The loss

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (9 of 10) [CRLMA-170/2026]

occasioned during the pendency of the appeal would remain

irreparable. Consequently, balancing the equities and the

circumstances obtaining in the case, this Court deems it

appropriate to direct that the appellant shall not be denied the

facility of obtaining a passport merely on the ground of pendency

of the appeal.

16. The present case stands at par with the case considered by

the Hon'ble Supreme Court in Mahesh Kumar (supra), wherein the

appellant had suffered a conviction in a separate matter and his

sentence was suspended. In such circumstances, the Hon'ble

Supreme Court disapproved a rigid or mechanical application of

Section 6(2)(f). In the present case as well, the applicant, though

convicted by the learned trial court, has preferred an appeal and

the sentence stands suspended by this Court. Thus, the mere

existence of a conviction, by itself, cannot justify an automatic

denial or curtailment of passport rights without due application of

mind.

17. As regards the period of validity, this Court finds no legal or

rational basis to direct a truncated or short-term

issuance/renewal. The criminal case arises from an FIR of the year

2017 and the trial has remained in abeyance for a considerable

length of time, with no certainty as to when the proceedings may

recommence or reach finality. To compel the applicant, to

repeatedly approach the Passport Authority or the Court for

issuance/renewal at short intervals, despite not seeking

permission to travel abroad, would impose an unreasonable and

(Uploaded on 18/03/2026 at 04:08:52 PM)

[2026:RJ-JD:12284-DB] (10 of 10) [CRLMA-170/2026]

disproportionate burden unconnected with the object of the

statute. Once the concern underlying Section 6(2)(f) stands

sufficiently addressed through subsisting judicial control over

foreign travel, there is no justification to deny issuance/renewal

for the full standard validity period prescribed under law.

18. For the reasons aforesaid, the instant application is allowed.

Accordingly, it is ordered that the passport of the appellant may

be issued in accordance with law, notwithstanding the pendency of

the appeal before this Court.

19. The applicant shall place a copy of this order before the

concerned Regional Passport Officer, who shall process and

issue/renew the applicant's passport for the full standard validity

period of ten years, subject to fulfillment of statutory

requirements and in accordance with law.

20. Issuance/Renewal of the passport shall not, by itself, entitle

the applicant to travel abroad. Prior permission of the competent

criminal court shall be obtained before any such travel.

21. This order is confined to the facts of the present case and

shall not be construed as limiting the jurisdiction of the criminal

court to impose appropriate conditions in accordance with law.

                                   (SANDEEP SHAH),J                                                    (FARJAND ALI),J
                                    87-Mamta/-




                                                            (Uploaded on 18/03/2026 at 04:08:52 PM)




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