Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 0]

Telangana High Court

Thota Sampath vs The Passport Officer on 18 March, 2024

Author: Surepalli Nanda

Bench: Surepalli Nanda

         HON'BLE MRS JUSTICE SUREPALLI NANDA
              WRIT PETITION No.34845 OF 2023
ORDER:

Heard Mr.M.Ajay Kumar, learned counsel for the petitioner and also heard learned Government Pleader for Central Government, appearing on behalf of respondent No.1 and learned Government Pleader for Home, appearing on behalf of respondent Nos.2 and 3.

2. The petitioner approached the Court seeking prayer as under:

"to issue a Writ, Order or Direction more particularly one in the nature of Writ of Mandamus, declaring the action of the respondents in not issuing the passport basing on the application of the petitioner vide reference No.22-1010285069, dated 19.09.2022 after attending the appointment date 14.11.2022 not issuing the passport to the petitioner to go to Texas, USA to attend the convocation of the daughter of the petitioner, is illegal, arbitrary and against the principles of natural justice and also violative of Articles 14, 19 and 21 of the Constitution of India and also violative of the Order of this Hon'ble Court passed in W.P. No. 32906 of 2023, dated 05.12.2023 and consequently direct the respondents to issue the passport to the petitioner immediately in the interest of justice and to pass such other order or orders as this Hon'ble Court may deem fit and proper in the circumstances of the case."

3. The case of the petitioner in brief is that, petitioner herein had applied for issuance of passport application vide reference No.22-1010285069, dated 19.09.2022 after attending the appointment dated 14.11.2022 and thereafter on 16.11.2023 the 3rd respondent visited the house of the petitioner for 2 SN, J W.P. No.34845 of 2023 verification and informed that, there are criminal cases vide Cr.No.97 of 2017 PS, Hasthinapur, Cr.No.154 of 2018, PS Hanamkonda and Cr.No.139 of 2016 of PS, Hanamkonda pending against the petitioner. It is the specific case of the petitioner that the said cases were in relation to the disputes which are civil disputes and the petitioner had purchased the property through registered sale deeds and some other third parties are also claiming the said property and cases were registered against the petitioner by the said persons and the said cases are closed and the documents executed in petitioner's favour by his vendors were cancelled by the then Commissioner of Police, Warangal in the month of August 2023 and it was also informed that they are going to close the three cases against the petitioner, but the 3rd respondent without verifying records and name, father's name, caste etc., stated that the petitioner is involved in the criminal cases and he is not entitled for passport. Merely on the basis of report of 3rd respondent, the petitioner's passport was not released till this date inspite of the petitioner having attended the interview. Aggrieved by the same, the petitioner filed the present Writ Petition.

4. It is contended by the learned counsel appearing on behalf of the petitioner that the petitioner herein is an accused in Cr. Nos. Cr.No.97 of 2017 PS, Hasthinapur, Cr.No.154 of 2018, PS 3 SN, J W.P. No.34845 of 2023 Hanamkonda and Cr.No.139 of 2016 of PS, Hanamkonda and the said cases are for disputes related to properties and no agencies of the Government either Private or public are involved in the said criminal cases, since the said cases are civil in nature. Therefore, the petitioner sought to issue necessary directions to the respondent No.2 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 facilities to the petitioner on the ground of the pendency of the aforesaid criminal cases(which are at crime stage) against the petitioner and the said action of the respondents is contrary to the procedure laid down under the Passports Act, 1967.

6. When the matter is taken up for hearing, it is represented by both the learned counsel for the petitioner as well as learned Government Pleader for Central Government, appearing on behalf of respondent No.1 that, the subject issue involved in the present writ petition is squarely covered by the orders passed by this Court in WP.No.32906 of 2023, dated 05.12.2023. PERUSED THE RECORD.

7. This court opines that mere pendency of criminal case against the petitioner cannot be a ground to deny renewal of 4 SN, J W.P. No.34845 of 2023 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.

8. It is also relevant to note that the Apex Court in Vangala Kasturi Rangacharyulu v. Central Bureau of Investigation reported in 2020 (Crl.L.H(SC) 572 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 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. 5

SN, J W.P. No.34845 of 2023 Thus, the Apex Court directed the Passport Authority to renew 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."

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 6 SN, J W.P. No.34845 of 2023 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 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 7 SN, J W.P. No.34845 of 2023 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 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.
8
SN, J W.P. No.34845 of 2023 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 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 cases is not a ground to decline issuance of passport. Further, the petitioner is ready to co-operate with the trial Court in concluding trial. Therefore, the petitioner herein sought issuance of necessary directions to respondents 9 SN, J W.P. No.34845 of 2023 for consideration of the application of the petitioner for issuance of passport facility to the peitioner. Thus, on the ground of pendency of the above criminal case, passport cannot be denied to the petitioner.

15. In view of the aforesaid discussion and duly considering the submissions of learned counsel for the petitioner as well as respondents, this writ petition is disposed of at the admission stage, directing the respondents to consider the application vide reference No.22-1010285069 dated 19.09.2022 submitted by the petitioner seeking issuance of the passport facilities to the petitioner, in accordance to law, duly taking into consideration the view taken by the Supreme Court and the High Courts in all the Judgments referred to and extracted above within a period of three (3) weeks from the date of receipt of the copy of the order, without reference to the pendency of the proceedings in Cr.No.97 of 2017 PS, Hasthinapur, Cr.No.154 of 2018, PS Hanamkonda and Cr.No.139 of 2016 of PS, Hanamkonda which are at crime stage, subject to the following conditions:

i) The petitioner herein shall submit an undertaking along with an affidavit in Cr.No.97 of 2017 PS, 10 SN, J W.P. No.34845 of 2023 Hasthinapur, Cr.No.154 of 2018, PS Hanamkonda and Cr.No.139 of 2016 of PS, Hanamkonda stating that he will not leave India during pendency of the said criminal cases without permission of the Court and that he will co-operate with trial Court in concluding the proceedings in the said Criminal cases;
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 renewal of his passport;

iv) The Respondent-Passport Officer shall consider the said application in the light of the observations made by this Court herein as well as the contents of the undertaking given by the petitioner for issuance of his passport in accordance to law;

v) On issuance of the Passport, the petitioner herein shall deposit the original renewed Passport before the trial Court in Cr.No.97 of 2017 PS, Hasthinapur, 11 SN, J W.P. No.34845 of 2023 Cr.No.154 of 2018, PS Hanamkonda and Cr.No.139 of 2016 of PS, Hanamkonda; 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: 18th March, 2024 ksl