Citation : 2023 Latest Caselaw 4270 Tel
Judgement Date : 5 December, 2023
HON'BLE MRS. JUSTICE SUREPALLI NANDA
WRIT PETITION No.32906 OF 2023
ORDER:
Heard learned counsel for the petitioner and
Smt. N.V.R. Rajya Lakshmi, learned counsel representing
learned Deputy Solicitor General of India appearing on
behalf of respondent No.2.
2. The petitioner has approached the Court seeking
the following relief:
"to issue an appropriate writ, order or direction more particularly one in the nature of WRIT OF MANDAMUS declaring the action of the 2nd Respondent in not renewing petitioner's Passport bearing No K5561052 pursuant to the application vide File number HY75C5008204523 dated 27-01-2023 on the ground of pending Criminal Case vide CC No. 391/2022 U/s. 420 r/w 34 of IPC on the file of II Additional Judicial First Class Magistrate at Mancherial as illegal, arbitrary, unconstitutional in violation of principles of natural justice and contrary to the provisions of the Passports Act 1967 and consequently direct the 2nd respondent to renew petitioner's passport bearing No.K5561052 pursuant to the application dated 27-01-2023 without reference to the said criminal case and be pleased to pass such other order or orders as may deem fit and proper in the circumstances of the case."
3. The case of the petitioner, in brief, is as follows:
a) The petitioner is resident of Mancherial town and his
passport vide No.K5561052 was valid up to 21.01.2023. On
27.01.2023, the petitioner made application to respondent No.2
vide file No.HY75C5008204523 to renew passport as per the
procedure under Passports Act, 1967.
b) After several oral requests by the petitioner, the 2nd
respondent informed that the petitioner involved in criminal
case vide C.C.No.391 of 2022 under Section 420 read with 34
IPC on the file of II Additional Judicial First Class Magistrate,
Mancherial, hence, petitioner's passport cannot be renewed.
Aggrieved by the same, petitioner filed the present writ petition.
PERUSED THE RECORD.
4. This Court opines that pendency of criminal case against
the petitioner cannot be a ground to deny renewal of Passport to
the petitioner and the right to personal liberty would include not
only the right to travel abroad but also the right to possess a
Passport.
5. The Apex Court in the judgment reported in 2013
(15) SCC page 570 in Sumit Mehta Vs. State of NCT of
Delhi at para 13 observed as under:
"The law presumes an accused to be innocent till his guilt is proved. As a presumable innocent person, he is entitled to all the fundamental rights including the right to liberty guaranteed under Article 21 of the Constitution of India."
6. The Apex Court in Menaka Gandhi Vs. Union of India
and another reported in AIR 1978 SC 597, and in Satish
Chandra Verma Vs. Union of India (UOI) and others
reported in 2019 (2) SCC Online SC 2048 very clearly
observed that the right to travel abroad is a part of a
personal liberty and the right to possess a passport etc.,
can only be curtailed in accordance with law only and not
on the subjective satisfaction of anyone. The procedure
must also be just, fair and reasonable.
7. Respondent No.2 cannot deny renewal of Passport to the
petitioner on the ground that Criminal Case is pending against
the petitioner. It is relevant to note that the Apex Court in
2020 Crl.L.J. (SC) 572 in "Vangala Kasturi Rangacharyulu v.
Central Bureau of Investigation" had an occasion to
examine the provisions of the Passports Act, pendency of
criminal cases and held that refusal of a passport can be only in
case where an applicant is convicted during the period of five
(05) years immediately preceding the date of application for an
offence involving moral turpitude and sentence for
imprisonment for not less than two years. Section 6.2 (f)
relates to a situation where the applicant is facing trial in a
criminal Court. The petitioner therein was convicted in a case
for the offences under Sections - 420, 468, 471 and 477A read
with 120B of the IPC and also Section - 13 (2) read with Section
13 (1) of the Prevention of Corruption Act, 1988. Against
which, an appeal was filed and the same was dismissed. The
sentence was reduced to a period of one (01) year. The
petitioner therein had approached the Apex Court by way of
filing an appeal and the same is pending. Therefore,
considering the said facts, the Apex Court held that Passport
Authority cannot refuse renewal of the passport on the ground
of pendency of the criminal appeal. Thus, the Apex Court
directed the Passport Authority to renew/issue the passport of
the applicant without raising the objection relating to the
pendency of the aforesaid criminal case.
8. In the judgment dated 08.04.2022 of the Andhra
Pradesh High Court reported in 2023 (4) ALT 406 (AP) in
Ganni Bhaskara Rao Vs. Union of India and another at
paras 4, 5 and 6, it is observed as under:
"This Court after hearing both the learned counsel notices that the Hon'ble Supreme Court of India, in Criminal Appeal No.1342 of 2017, was dealing with a person, who was convicted by the Court and his appeal is pending for decision in the Supreme Court. The conviction was however stayed. In those circumstances also it was held that the passport authority cannot refuse the "renewal" of the passport.
This Court also holds that merely because a person is an accused in a case it cannot be said that he cannot "hold"
or possess a passport. As per our jurisprudence every person is presumed innocent unless he is proven guilty. Therefore, the mere fact that a criminal case is pending against the person is not a ground to
conclude that he cannot possess or hold a passport. Even under Section 10 (d) of the Passports Act, the passport can be impounded only if the holder has been convicted of an offence involving "moral turpitude" to imprisonment of not less than two years. The use of the conjunction 'and' makes it clear that both the ingredients must be present. Every conviction is not a ground to impound the passport. If this is the situation post-conviction, in the opinion of this Court, the pendency of a case/cases is not a ground to refuse, renewal or to demand the surrender of a passport.
9. Taking into consideration the aforesaid facts and
circumstances, and duly taking into consideration the law
laid down in the above said judgments (referred to and
extracted above), the writ petition is disposed of
directing the 2nd Respondent-Passport Officer to consider
the application No.HY75C5008204523 of the petitioner
dated 27.01.2023 seeking renewal of petitioner's
passport, within a period of one week from the date of
receipt of a copy of this order without relating it to the
pendency of the proceedings in C.C.No.391 of 2022 on
the file of II Additional Judicial Magistrate of First Class,
Mancherial. However, there shall be no order as to costs.
Miscellaneous petitions, if any, pending in this Writ
Petition, shall stand closed.
______________________ SUREPALLI NANDA, J Date: 05.12.2023 Note: Issue CC in two days.
Isn
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!