Allahabad High Court
Mukul Kumar Goel vs Union Of India And 2 Others on 5 May, 2025
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2025:AHC:71371-DB Court No. - 39 Case :- WRIT - C No. - 12867 of 2025 Petitioner :- Mukul Kumar Goel Respondent :- Union Of India And 2 Others Counsel for Petitioner :- Amar Jeet Upadhyay Counsel for Respondent :- A.S.G.I.,Akhilesh Kumar Mishra Hon'ble Arindam Sinha,J.
Hon'ble Syed Qamar Hasan Rizvi,J.
1. Mr. Amar Jeet Upadhyay, learned advocate appears on behalf of petitioner and submits, his client has applied online for issuance of passport on 2nd December, 2024. Copy of the online application receipt is at page no.15 (annexure no.1). In spite thereof, the passport has not been issued. This is purportedly because criminal cases are pending, in which his client is involved. He relies on paragraph 7 of order dated 25th June, 2024 of a coordinate Bench in Writ-C no.5587 of 2024 (Umapati Vs. Union of India through Secretary Ministry of External Affairs New Delhi and three others). Said paragraph is reproduced below.
" 7. There is no mention in the writ petition of the fact that the petitioner plans to go abroad in which case he would undoubtedly have to apply to the court of competent jurisdiction where the criminal cases are pending to seek such a permission. This Court is of the considered view that no prior permission from the competent court is required where the criminal cases are pending for issue of passport under the Indian Passport Act and no such provision has been envisaged in the said Act."
(emphasis supplied)
2. He also relies on order dated 19th January, 2024 of another co-ordinate Bench in a batch of writ petitions, lead case being Writ-C no. 41540 of 2023 (Pawan Kumar Rajbhar Vs. Union of India and two others), paragraph 21 and 29.
3. Mr. Akhilesh Kumar Mishra, learned advocate appears on behalf of Central Government.
4. Co-ordinate Bench in paragraph 21 of Pawan Kumar Rajbhar (supra) recorded fair statement made by learned Additional Solicitor General of India (A.S.G.I.) that there is no reason to withhold issuance, renewal or reissue of a passport. Furthermore, in paragraph 27 of the co-ordinate Bench discussed pendency of criminal case or cases or FIR registered, in which applicant, inter alia, for reissuance of passport has been mentioned as accused. There again fair statement made by learned A.S.G.I. was recorded, regarding cases where any NCR may be registered, the necessary passport may be issued, reissued, renewed, as the case may be, without any delay. No permission may be sought or required from the competent Court of criminal jurisdiction, in those cases.
5. The view as was taken by co-ordinate Bench covers petitioner's claim in the writ petition. Concerned respondent as may be respondent nos.2 and 3 or any other is directed to forthwith deal with the application of petitioner, for issuance of passport in terms of Pawan Kumar Rajbhar (supra). In event the application is to be rejected, petitioner must be informed of the reasons within four weeks of communication of certified copy of this order. It goes without saying, otherwise the passport must be issued within aforesaid period.
6. The writ petition is disposed of.
Order Date :- 5.5.2025 Karan (Arindam Sinha,J.) (S.Q.H. Rizvi,J.)