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

Mr. Sridhar Duddilla vs The Union Of India on 21 March, 2024

Author: Surepalli Nanda

Bench: Surepalli Nanda

       HON'BLE MRS JUSTICE SUREPALLI NANDA

            WRIT PETITION No.7527 of 2024

ORDER:

Heard Mr.Hirendernath, learned counsel for the petitioner and Mr.Gadi Praveen Kumar, learned Deputy Solicitor General of India appearing on behalf of the respondents.

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 to declare the action of the 2nd Respondent in issuing Order bearing No.HYD/30/POL/PIC/106/2024 dated 11.03.2024, for the surrender of the Petitioner's Passport bearing No.Z7668461, dated 26.12.2023, as illegal, arbitrary against the principles of natural justice, and contrary to the provisions of the Passports Act, 1967 and consequently quash the impugned Order bearing No. HYD/30/POL/PIC/106/2024, dated 11.03.2024 issued by the Respondent No.2 and to pass any such other order or orders as this Hon'ble Court may deem fit and proper in the circumstances of the case, in the interests of justice."

PERUSED THE RECORD.

2

SN,J WP_7527_2024

3. The respondent issued show cause notice dated 09.02.2024 vide No.HYD/30/POL/PIC/106/2024 to the petitioner, and the same reads as under:

"1. This refers to your letter dated 24.01.2024 informing the pending court cases against you. In this regard it is to inform that your case has been examined in accordance with the Passports Act, 1967 and found that it attracts sections 10(3)(b) & (e) of the Passports Act, 1967, as the criminal proceedings are pending against you.
2. In view of the above facts, you are hereby advised to surrender your passport bearing No.Z7668461 dated 26.12.2023, within 30 days.
3. However, this office has no objection to restore passport facilities to you on production of acquittal order or permission to travel abroad from the trial Courts where the criminal proceedings are pending against you."

4. The respondent issued impugned order dated 11.03.2024 vide No.HYD/30/POL/PIC/106/2024 to the petitioner, and the same reads as under:

"This refers to your explanation dated 16.02.2024. In this regard it is to inform that your case has been examined on the basis of your explanation and in accordance with the Passports Act, 1967 and 3 SN,J WP_7527_2024 found that it attracts sections 10(3) (b) and (e) of the Passports Act, 1967, as you have suppressed the information in relevant column of the passport application form regarding criminal proceedings pending against you and intimated to this office on receipt of passport.
2. Hence you are hereby directed to surrender your passport bearing No.Z7668461 dated 26.12.2023, within 21 days, failing which necessary action will be initiated without further notice.
3. However, this office has no objection to restore passport facilities to you on production of acquittal order or permission to travel abroad from the trial Courts where the criminal proceedings are pending against you."

5. It is the specific case of the petitioner that, in pursuance to the show cause Notice dated 09.02.2024 issued by the respondent calling upon the petitioner to surrender his original passport bearing No.Z7668461 and to furnish explanation with supporting documents within (30) days, the petitioner has submitted his detailed reply dated 16.02.2024 to the Notice dated 09-02-2024 giving details of the cases pending against the petitioner and requested the respondents for reissuing passport under Tatkaal contending that 4 SN,J WP_7527_2024 erroneously it has been mentioned that criminal proceedings had been pending against the petitioner. However, before considering such explanation dated 16.02.2024, impugned order dated 11.03.2024 had been issued calling upon the petitioner to surrender the passport within 21 days, failing which, necessary action would be initiated against the petitioner. Aggrieved by the same, the present writ petition is filed.

6. It is evident on perusal of the impugned order dated 11.03.2024 that on the ground of suppression of information about pendency of criminal proceedings pending against the petitioner, the petitioner had been called upon to surrender the petitioner's passport.

7. A bare perusal of the order impugned dated 11.03.2024 issued to the petitioner clearly indicates that there is no discussion pertaining to the explanation dated 16.02.2024 submitted by the petitioner in response to the show cause notice dated 09.02.2024 issued to the petitioner by the respondent herein and it had been held unilaterally that it had been established 5 SN,J WP_7527_2024 that petitioner had suppressed the information about criminal proceedings pending against the petitioner. A bare perusal of the show cause notice dated 09.02.2024 clearly indicates that at the threshold of show cause notice itself it had been concluded that petitioner had suppressed information in petitioner's passport application form.

7A. The Apex Court in the Judgment reported in (2010) 13 SCC 427 in Oryx Fisheries Pvt., Ltd., Vs. Union of India & Others, in its Head note duly referring to the relevant paras of the said judgment, observed as under :

"It is well settled that a quasi-judicial authority, while acting in exercise of its Statutory power must act fairly and must act with an open mind while initiating a show- cause proceeding. A show-cause proceeding is meant to give the person proceeded against a reasonable opportunity of making his objection against the proposed charges indicated in the notice. (Para 24).
At the stage of show-cause, the person proceeded against must be told the charges against him so that he can take his defence and prove his innocence. At that stage the authority 6 SN,J WP_7527_2024 issuing the charge-sheet, cannot, instead of telling him the charges, confront him with definite conclusions of his alleged guilt. If that is done, as has been done in the present case, the entire proceeding initiated by the show-cause notice gets vitiated by unfairness and bias and the subsequent proceedings become an idle ceremony. (Para 27) Justice is rooted in confidence and justice is the goal of a quasi-judicial proceeding also. If the functioning of a quasi-judicial authority has to inspire confidence in the minds of those subjected to its jurisdiction, such authority must act with utmost fairness. Its fairness is obviously to be manifested by the language in which charges are couched and conveyed to the person proceeded against.
In the present case, from the show-cause notice it is clear that the third respondent, Deputy Director, MPEDA has demonstrated a totally closed mind at the stage of show-cause notice itself. Such a closed mind is inconsistent with the scheme of Rule 43 of the MPEDA Rules. (Para 29).
It is true that the show-cause notice cannot be read hyper technically and it is well settled that it is to be read reasonably. But, while reading a show-cause notice the person who is subject to it must get an impression that he will get an effective opportunity to rebut the allegations contained in the show-cause notice 7 SN,J WP_7527_2024 and prove his innocence. If on a reasonable reading of a show-cause notice a person of ordinary prudence gets the feeling that his reply to the show-cause notice will be an empty ceremony and he will merely knock his head against the impenetrable wall of prejudged opinion, such a show-cause notice does not commence a fair procedure especially when it is issued in a quasi- judicial proceeding under a statutory regulation which promises to give the person proceeded against a reasonable opportunity of defence. (para 31) Therefore, while issuing a show-cause notice, the authorities must take care to manifestly keep an open mind as they are to act fairly in adjudging the guilt or otherwise of the person proceeded against and specially when the authority has the power to take a punitive step against the person after giving him a show- cause notice. (para 32) The principle that justice must not only be done but it must eminently appear to be done as well is equally applicable to quasi-judicial proceeding if such a proceeding has to inspire confidence in the mind of those who are subject to it. (para 33)"
8

SN,J WP_7527_2024

8. 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."

9. 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?
9
SN,J WP_7527_2024 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.

10. 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."

11. 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 10 SN,J WP_7527_2024 cannot be deprived except by just, fair and reasonable procedure.

12. 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 11 SN,J WP_7527_2024 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 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.
12

SN,J WP_7527_2024

13. In Vangala Kasturi Rangacharyulu Vs. Central Bureau of Investigation reported in 2020 Crl.L.J. (SC) 572, the Apex Court 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. Thus, the Apex Court directed the Passport Authority to renew the 13 SN,J WP_7527_2024 passport of the applicant without raising the objection relating to the pendency of the aforesaid criminal appeal in S.C.

14. Taking into consideration the aforesaid facts and circumstances of the case and the law laid down by the Apex Court and other High Courts in the various judgments (referred to and extracted above),

1. The Apex Court in the Judgment in Oryx Fisheries Pvt., Ltd., Vs. Union of India & Others reported in (2010) 13 SCC 427.

2. The Apex Court in Sumit Mehta v State of NCT of Delhi reported in 2013 (15) SCC page 570.

3. The Apex Court in Maneka Gandhi vs Union of India reported in 1978 (1) SCC 248

4. The Division Bench of the Apex Court in its judgment dated 09.04.2019 in Satish Chandra Verma v Union of India (UOI) and others reported in 2019 SCC online SC 2048.

5. 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.

6. The judgment dated 08.04.2022 of the Andhra Pradesh High Court in Ganni Bhaskara Rao Vs. Union of India and another reported in 2023 (4) ALT 406 (AP).

7. The Apex Court in Vangala Kasturi Rangacharyulu Vs. Central Bureau of Investigation reported in 2020 Crl.L.J. (SC) 572 14 SN,J WP_7527_2024 the writ petition is allowed and the impugned proceedings of the respondent dated 11.03.2024 vide HYD/30/POI/PIC/106/2024 is set aside. The respondent No.2 is directed to re-consider the explanation dated 16.02.2024 furnished by the petitioner to the show cause notice dated 09.02.2024 issued by the respondent herein in accordance to law, duly taking into consideration the law laid down by the Apex Court and other High Courts in the various judgments (referred to and extracted above) and pass appropriate orders within two(2) weeks from the date of receipt of copy of the present order, duly releasing or handing over petitioner's passport bearing No.Z7668461 to the petitioner. 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 21.03.2024 Lpd