Citation : 2024 Latest Caselaw 1088 Tel
Judgement Date : 15 March, 2024
HON'BLE MRS JUSTICE SUREPALLI NANDA
WRIT PETITION No.6890 OF 2024
ORDER:
Heard Mr. Vikhar Ahmed, learned counsel for the
petitioners and Mr.Gummala Bhasker Reddy, learned
counsel representing Mr. G. Praveen Kumar, learned
Deputy Solicitor General of India appearing on behalf of
respondent Nos.1 and 3.
2. The Petitioner approached the Court seeking prayer
as under:
"to issue any Writ, order or direction more particularly one in the nature of WRIT OF MANDAMUS declaring the action of the Respondent No.2 in not processing the Petitioner's file vide File No. HY3065493646323 on the ground of FIR No.193/2019 registered against the Petitioner on the file of Respondent No.4 in spite of filing charge sheet vide C.C. No.2370/2019 on the file of Hon'ble III Metropolitan Magistrate, at L.B. Nagar, transferred to Hon'ble Principal Junior Civil Judge CUM IV Additional Metropolitan Magistrate, Medchal Malkajgiri at L.B Nagar as illegal, arbitrary and violation principles of natural justice and consequently direct the Respondent No.2 to process the Petitioner's file vide File No. HY3065493646323 and issue passport to the Petitioner and pass such other order or orders".
SN, J
3. The case of the petitioner in brief is that, the petitioner
herein had applied for issuance of passport vide online
application bearing No.HY3065493646323 dated 21.06.2023 to
the 2nd respondent - Regional Passport Officer, Secunderabad,
along with all the requisite documents and fees prescribed, with
a request to issue the passport. The same was not considered by
the respondents on the ground that, the petitioner is accused in
criminal case vide C.C.No.2370 of 2019 on the file of Principal
Junior Civil Judge cum IV Additional Metropolitan Magistrate,
Medchal Malkajgiri at L.B.Nagar. and intimating the same to the
petitioner order impugned dated 11.03.2024 had been issued to
the petitioner. Hence, the present Writ Petition.
4. It is contended by the learned counsel appearing on behalf
of the petitioner that petitioner herein is accused in C.C. No.2370
of 2019 in Cr.No.193 of 2019 registered against the petitioner
under Section 498-A, 506 IPC pending on the file of Principal
Junior Civil Judge cum IV Additional Metropolitan Magistrate,
Medchal Malkajgiri at L.B.Nagar and the petitioner undertook to
cooperate with the trial and therefore, the petitioner sought to
issue necessary directions to the respondents for consideration
of petitioner's application for issuance of passport.
5. The learned counsel for the petitioner further contends
that, respondents cannot refuse the issuance of passport of the
SN, J
petitioner on the ground of the pendency of the aforesaid
criminal case against the petitioner and the said action of the
respondents is contrary to the procedure laid down under the
Passports Act, 1967.
PERUSED THE RECORD.
6. This Court opines that pendency of criminal case against
the petitioner cannot be a ground to deny issuance 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.
7. It is also relevant to note that the Respondents cannot
refuse the renewal of passport of the petitioner on the ground of
the pendency of the aforesaid criminal case against the
petitioner and the said action of the respondents is contrary to
the procedure laid down under the Passports Act, 1967 and also
the principle laid down by the Hon'ble Supreme Court reported in
2020 Crl.L.J.(SC) 571 in Vangala Kasturi Rangacharyulu v.
Central Bureau of Investigation.
8. It is also relevant to note that the Apex Court in Vangala
Kasturi Rangacharyulu (supra) had an occasion to examine
the provisions of the Passports Act, 1967, pendency of criminal
cases and held that refusal of a passport can be only in case
SN, J
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 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 issue the
passport of the applicant without raising the objection relating to
the pendency of the aforesaid criminal appeal in S.C.
9. The Apex Court in another judgment reported in
2013 (15) SCC page 570 in Sumit Mehta v 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."
SN, J
10. The Apex Court in Maneka Gandhi vs Union of India
reported in 1978 (1) SCC 248, held that no person can be
deprived of his right to go abroad unless there is a law
enabling the State to do so and such law contains fair,
reasonable and just procedure. Para 5 of the said
judgment is relevant and the same is extracted below:
"Thus, no person can be deprived of his right to, go abroad unless there is a law made by the State prescribing the procedure for so depriving him and the deprivation is effected strictly in accordance with such procedure. It was for this reason, in order to comply with the requirement of Article 21, that Parliament enacted the Passports Act, 1967 for regulating the right to go abroad. It is clear from the provisions of the Passports, Act, 1967 that is lays down the circumstances under which a passport may be issued or refused or cancelled or impounded and also prescribes a procedure for doing so, but the question is whether that is sufficient compliance with Article 21. Is the prescription of some sort of procedure enough or must the procedure comply with any particular requirements? Obviously, procedure cannot be arbitrary, unfair or unreasonable. This indeed was conceded by the learned Attorney General who with his usual candour frankly stated that it was not possible for him to contend that any procedure howsoever arbitrary, oppressive or unjust may be prescribed by the law.
Therefore, such a right to travel abroad cannot be deprived except by just, fair and reasonable procedure.
11. The Division Bench of the Apex Court in its judgment
dated 09.04.2019 reported in 2019 SCC online SC 2048 in
SN, J
Satish Chandra Verma v Union of India (UOI) and others it
is observed at para 5 as under:
"The right to travel abroad is an important basic human right for it nourishes independent and self-determining creative character of the individual, not only by extending his freedoms of action, but also by extending the scope of his experience. The right also extends to private life; marriage, family and friendship which are the basic humanities which can be affected through refusal of freedom to go abroad and this freedom is a genuine human right."
12. Referring to the said principle and also the principles
laid down by the Apex Court in several other judgments,
considering the guidelines issued by the Union of India
from time to time, the Division Bench of High Court of
Punjab and Haryana at Chandigarh in Noor Paul Vs. Union
of India reported in 2022 SCC online P & H 1176 held that
a right to travel abroad cannot be deprived except by just,
fair and reasonable procedure.
13. 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 Hon'ble Supreme Court of India, in Criminal Appeal No. 1342 of 2017, was dealing with a person, who was convicted by the
SN, J
Court and his appeal is pending for decision in the Supreme Court. The conviction I 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.
The second issue here in this case is about the applicability of Section 6(2)(e) of the Passport Act. In the opinion of this Court that section applies to issuance of a fresh passport and not for renewal of a passport. It is also clear from GSR 570(E) which is the Notification relied upon by the learned counsel for the respondents and is referred to in the counter affidavit. This Notification clarifies the procedure to be followed under Section 6 (2) of the Passport Act against a person whom the criminal cases are pending. This notification permits them to approach the Court and the Court can decide the period for which the passport is to be issued. This is clear from a reading of the Notification issued. Clause
(a) (i) states if no period is prescribed by the Court the passport should be issued for one year. Clause (a)
(ii) states if the order of the Court gives permission to
SN, J
travel abroad for less than a year but has not prescribed the validity period of the passport, then the passport should be for one year. Lastly, Clause (a) (iii) states if the order of the Court permits foreign travel for more than one year but does not specify the validity of the passport, the passport should be issued for the period of travel mentioned in the order. Such a passport can also be renewed on Court orders.
Therefore, a reading of GSR 570(E) makes it very clear that to give exception or to exempt applicants from the rigour of Section 6 (2)(f) of the Act, GSR 570(E) has been brought into operation. The issuance of the passport and the period of its validity; the period of travel etc., are thus under the aegis of and control of the Court."
14. In view of the above, this Court opines that mere
pendency of criminal case is not a ground to decline issuance of
passport. Further, the petitioner is ready to co-operate with the
trial Court in concluding trial, this Court opines that application of
the petitioner for issuance of passport needs to be considered in
accordance to law without reference to criminal case pending
against the petitioner by the 2nd respondent.
15. In view of the aforesaid discussion, this writ petition
is allowed, directing the 2nd respondent to consider the
application bearing No.HY3065493646323 dated
21.06.2023 submitted by the petitioner seeking issuance
of the passport to the petitioner, within a period of three
(03) weeks from the date of receipt of a copy of this
order, duly taking into consideration the view taken by
SN, J
the Supreme Court and the High Court in all the
Judgments referred to and extracted above without
reference to the pendency of the proceedings in
C.C.No.2370 of 2019, subject to the following conditions:
i) The petitioner herein shall submit an undertaking
along with an affidavit in C.C.No.2370 of 2019,
pending on the file of Principal Junior Civil Judge cum
IV Additional Metropolitan Magistrate, Medchal
Malkajgiri at L.B.Nagar, stating that they will not
leave India during pendency of the said C.C. without
permission of the Court and that they will co-operate
with trial Court in concluding the proceedings in the
said C.C.;
ii) On filing such an undertaking as well as affidavit, the
trial Court shall issue a certified copy of the same
within two (02) weeks therefrom;
iii) The petitioner herein shall submit certified copy of
aforesaid undertaking before the Respondent-
Passport Officer for issuance of their passport;
iv) The Respondent-Passport Officer shall consider the
application of the petitioner for issuance of passport
bearing No.HY3065493646323 dated 21.06.2023 in
SN, J
the light of the observations made by this Court
herein as well as the contents of the undertaking
given by the petitioners for issuance of passport in
accordance with law;
v) On issuance of the Passport, the petitioner herein
shall deposit the original Passport before the trial
Court in C.C.No.2370 of 2019; and
vi) However, liberty is granted to the petitioner herein to
file an application before the trial Court seeking
permission to travel aboard and it is for the trial
Court to consider the same in accordance with law.
However, in the circumstances of the case, there shall be
no order as to costs.
As a sequel, miscellaneous petitions, if any, pending in the
writ petition shall also stand closed.
__________________________ MRS JUSTICE SUREPALLI NANDA
Date: 15th March, 2024 Dsu
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!