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 29, Cited by 0]

Karnataka High Court

Mr Christopher Charles Kamolins vs Union Of India on 9 February, 2026

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                                -1-
                                                             NC: 2026:KHC:8290
                                                         WP No. 26412 of 2019


                   HC-KAR




                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                                                                      ®
                      DATED THIS THE 9TH DAY OF FEBRUARY, 2026

                                            BEFORE
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                      WRIT PETITION NO. 26412 OF 2019 (GM-RES)
                   BETWEEN

                   MR CHRISTOPHER CHARLES KAMOLINS
                   S/O CHARLES VICTOR KAMOLINS
                   AGED ABOUT 41 YEARS,
                   CURRENTLY RESIDING AT NO.142,
                   TOWER 3, PEBBLE BAY,
                   FIRST MAIN ROAD, DOLLARS COLONY,
                   RMV 2ND STAGE, SANJAY NAGAR,
                   BENGALURU-560094

                                                                   ...PETITIONER


                   (BY SRI. K.G. RAGHAVAN SR. ADVOCATE FOR
                       SRI. ANIND THOMAS., ADVOCATE)

                   AND

Digitally signed   UNION OF INDIA
by SHWETHA         BY THE FOREIGN REGIONAL REGISTRATION OFFICER,
RAGHAVENDRA
                   FOREIGN REGIONAL REGISTRATION OFFICE,
Location: HIGH
COURT OF           BUREAU OF IMMIGRATION,
KARNATAKA          MINISTRY OF HOME AFFAIRS,
                   5TH FLOOR, A-BLOCK, TTMC,
                   BMTC BUS STAND BUILDING,
                   SHANTHI NAGAR, K.H.ROAD,
                   BANGALORE-560027

                                                                .... RESPONDENT
                   (BY SRI. K. ARAVIND KAMATH., ASGI., FOR
                       SRI. ADITYA SINGH., CGC )

                        THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
                   CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
                                    -2-
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR



CERTIORARI QUASHING THE LEAVE INDA NOTICE DATED MAY 1,
2019,  BEARING   REFERENCE   NO.   03/FM/BOI/2019-LIN-162,
PRODUCED AS ANNEXURE-A TO THIS PETITION AND ETC.

     THIS WRIT PETITION COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 16.12.2025, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                             CAV ORDER


1.   The petitioner who is an Australian national/citizen is

     before this Court seeking for the following reliefs:

          i.    Issue a writ of Certiorari quashing the Leave
                India Notice dated May 1, 2019 bearing
                reference    No.     03/FM/BOI/2019-LIN-162,
                produced as Annexure-A to the petition.

         ii.    Issue a writ of mandamus directing the
                Respondent not to take any further action
                pursuant to the Leave India Notice produced at
                Annexure-A and to reverse any action that may
                have been taken pursuant to the said Leave
                India Notice; and

         iii.   Grant any other relief that this Hon'ble Court
                may deem fit having regard to the facts and
                circumstances of this Case, in the interests of
                justice and equity.



2.   The petitioner is an Australian citizen holding a valid

     Australian passport. He asserts that he was granted

     an Employment Visa (E-2) on 08.01.2018, permitting
                              -3-
                                              NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




     multiple entries into India and valid until 07.01.2020.

     The said visa was issued on the basis of his proposed

     employment as General Manager of Fisher and

     Paykel Health Care India Private Limited, an Indian

     subsidiary of Fisher and Paykel Health Care Limited,

     a New Zealand-based multinational corporation with

     operations in 36 countries and distribution of its

     products in over 125 countries worldwide.

3.   The company is engaged in the manufacturing,

     design, and marketing of medical devices used in

     respiratory care, acute care, and the treatment of

     obstructive   sleep   apnea.   It   is   stated   that   the

     company has been operating in India since 2008. The

     petitioner was appointed as General Manager with

     effect from 01.02.2018 pursuant to an appointment

     letter dated 11.12.2017.

4.   According to the petitioner, prior to his appointment,

     the Indian operations of the company were headed

     by an Indian national who functioned as Resident
                                         -4-
                                                         NC: 2026:KHC:8290
                                                   WP No. 26412 of 2019


HC-KAR




     Director and was responsible for managing business

     operations within the country. It is alleged that

     during        that       tenure,     the    company      experienced

     significant performance challenges, including high

     attrition rates, particularly within its sales team,

     adversely affecting overall business performance.

5.   The petitioner asserts that the company undertook

     an internal review or study to analyse the causes of

     attrition and operational decline. It is claimed that

     this review revealed that certain members of the

     senior        management           were     engaged     in   practices

     inconsistent         with     the        company's     global   ethics,

     principles, and corporate culture. Consequently, the

     services       of    the     concerned        senior    management

     personnel were discontinued.

6.   It is in this background that the petitioner was

     appointed           as    General        Manager.      The   company

     contends that the petitioner possessed the requisite

     mix      of    experience,           technical   knowledge,        and
                                       -5-
                                                      NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




     familiarity    with       the     company's        global     business

     standards necessary to stabilise operations and align

     the   Indian        entity      with     international       corporate

     practices.     It    is    further      asserted     that     prior   to

     appointing the petitioner, the company conducted

     enquiries to identify a suitable Indian candidate for

     the position, but none was found to meet the

     required qualifications and experience. On that basis,

     the petitioner's appointment was finalised and the

     Employment Visa was obtained.

7.   Subsequently,         on     11.07.2018,         the   Respondent,

     Foreign       Regional          Registration       Officer     (FRRO)

     addressed an email to the company seeking details

     regarding the employment status of three former

     Indian employees, two of whom were part of the

     earlier   senior          management,          and     also     sought

     information regarding foreign nationals employed by

     the   company.             The         company       responded        on

     26.07.2018 stating that the three former employees
                                   -6-
                                                NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




      had resigned or separated in accordance with the

      terms of their appointment.

8.    Thereafter, on or about 25.07.2018, the FRRO again

      called   upon     the   company      to   furnish   detailed

      particulars     regarding     the   employment      of   the

      petitioner and another expatriate employee. The

      company claims to have submitted a response to the

      said query. Several further communications were

      exchanged between the FRRO and the company in

      the ensuing months.

9.    Ultimately, on 19.06.2019, a Leave India Notice

      (LIN) was issued to the petitioner directing him not

      to remain in India. It is the legality and validity of

      the said Leave India Notice that is challenged in the

      present writ petition, in which the petitioner seeks

      the reliefs prayed for.


10.   Sri.K.G.Raghavan, learned senior counsel appearing

      for the Petitioner would submit that:
                               -7-
                                              NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




   10.1. There being no eligible or suitably qualified

         Indian candidate available for appointment to

         the post of General Manager, the petitioner was

         selected for the said position. It is contended

         that the company had furnished all requisite

         particulars        and     documentation       to    the

         competent authorities at the time of seeking

         the Employment Visa. Upon scrutiny of the

         material placed before it, the High Commission

         of India at Canberra granted the Employment

         Visa (E-2) in favour of the petitioner. Once such

         approval had been accorded by the competent

         visa-issuing authority, the same could not,

         according     to    the    petitioner,   be   effectively

         nullified by the FRRO through issuance of a

         Leave India Notice (LIN), which in substance

         amounts to cancellation of the Employment

         Visa.
                             -8-
                                                NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




   10.2. The company had, prior to the petitioner's

         appointment,         experienced             operational

         instability     under      the         earlier    Indian

         management, including high attrition rates in

         the sales division, which adversely impacted

         business continuity and client relationships. It is

         submitted that these difficulties were attributed

         to deviations from the group's global standards,

         corporate ethics and management systems. In

         order to restore organisational stability, the

         services of the then General Manager and

         certain senior employees were discontinued. In

         that background, the petitioner was appointed,

         he   being    familiar   with    the    group's   global

         operations and culture.

   10.3. In support of the petitioner's candidature, it is

         submitted that he is an Australian citizen

         possessing a Bachelor's degree in Nursing and a

         Graduate Certificate in Critical Care Nursing. He
                                -9-
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         had served the parent organisation for over

         twelve years and possessed, according to the

         company, the necessary technical proficiency,

         managerial          experience        and      institutional

         familiarity    to     stabilise      Indian    operations,

         restructure workflows and train local staff. It is

         emphasised that           no Indian candidate           with

         comparable          expertise       and     organisational

         exposure was available at the relevant time.

   10.4. It is contended that while applying for the

         Employment Visa, the company submitted a

         detailed justification letter dated 14.12.2017 to

         the High Commission of India at Canberra. The

         letter set out the petitioner's qualifications,

         experience and the reasons necessitating the

         appointment of a foreign national, including the

         assertion     that    no     comparably       experienced

         Indian      candidate         was      available.       Upon

         consideration        of     the   said      material,    the
                             - 10 -
                                                  NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         competent authority granted the Employment

         Visa on 08.01.2018, valid for multiple entries

         until 07.01.2020. Upon arrival in India, the

         petitioner     registered      with       the      FRRO      on

         09.02.2018 and was issued a Registration

         Certificate/Residential        Permit,           which      was

         thereafter renewed upon compliance with the

         applicable statutory norms.

   10.5. It is submitted that during the year 2018,

         certain queries were raised by the FRRO with

         respect to the petitioner's employment and

         other   related     matters.        In        response,     the

         company      furnished       what        it     describes    as

         comprehensive               particulars,             including

         documentation       evidencing           the       petitioner's

         professional     expertise      and           indispensability.

         Despite this, the FRRO issued a Leave India

         Notice, dated 01.05.2019, which was served

         upon the petitioner on 19.06.2019. It is the
                           - 11 -
                                         NC: 2026:KHC:8290
                                     WP No. 26412 of 2019


HC-KAR




         petitioner's grievance that the said notice was

         issued without assigning reasons and without

         affording him any opportunity of hearing.

   10.6. The LIN is arbitrary and procedurally improper.

         It is contended that the petitioner was not put

         on notice nor granted an opportunity to explain

         his position prior to the issuance of the LIN,

         thereby violating principles of natural justice. It

         is further pointed out that a show-cause notice

         was subsequently issued to the company on

         04.06.2019 alleging that the petitioner had

         fraudulently obtained the Employment Visa in

         breach of visa norms.

   10.7. Emphasis is laid on the sequence of dates. The

         LIN is dated 01.05.2019 and was served on

         19.06.2019, whereas the show-cause notice to

         the company was issued only on 04.06.2019. It

         is argued that there is no reference to the LIN

         in the show-cause notice, which, according to
                                - 12 -
                                                      NC: 2026:KHC:8290
                                               WP No. 26412 of 2019


HC-KAR




         the petitioner, indicates that the latter was an

         afterthought. The petitioner submits that a

         reply to the show-cause notice was promptly

         furnished      by     the      company        on     20.06.2019

         refuting the allegations. On this basis, it is

         contended that the issuance of the LIN prior to

         the        show-cause       notice        demonstrates      pre-

         determination and non-application of mind on

         the part of the FRRO.

   10.8. It    is    further   argued         that     the    petitioner's

         employment was valid, his selection was lawful,

         and the documentation submitted to the visa-

         issuing authority had been duly examined and

         accepted. The Employment Visa having been

         issued by the High Commission of India at

         Canberra, it is submitted that the FRRO, by

         issuing      the    LIN,       has   in     effect   sought   to

         overreach or override the decision of the visa-

         issuing authority, which is impermissible in law.
                                      - 13 -
                                                          NC: 2026:KHC:8290
                                                   WP No. 26412 of 2019


    HC-KAR




       10.9. The petitioner asserts that the LIN was issued

              arbitrarily and without issuance of any prior

              show-cause          notice      to   him     personally.     No

              opportunity of hearing was afforded to him

              before directing him to leave the country. Such

              action, it is submitted, violates the principles of

              natural justice and fair procedure.

       10.10. On    the      aforesaid        grounds,     learned     Senior

              Counsel submits that the Leave India Notice is

              liable    to    be    quashed        as     being     arbitrary,

              violative      of    natural     justice,    issued     without

              jurisdiction, and unsustainable in law.

       10.11. He relies upon the decision of the Hon'ble Apex

              Court in Hasan Ali Raihany v. Union of

              India1, more particularly Paras 1, 6, 7 and 8

              thereof, which are reproduced hereunder for

              easy reference:

               1. In this writ petition, the petitioner prays for issuance of
               a writ of mandamus quashing the order cancelling the
               residence visa permit by order dated 7-10-2005. He has


1
    (2006) 3 SCC 705
                                - 14 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR



         also prayed for directions to the respondent to produce the
         papers relating to grant of Indian citizenship to him by
         naturalisation. He further prays that this Court may issue a
         writ of certiorari quashing and setting aside the oral
         direction or order of deportation passed by the respondents
         and allow the petitioner to enter the Indian territory.

         6. The question that arises for consideration is whether the
         authorities intend to deport him again and if so, whether
         they are obliged to disclose to the petitioner the reasons for
         his proposed deportation.

         7. Learned counsel for the petitioner has relied upon a
         decision of this Court in National Human Rights Commission
         v. State of Arunachal Pradesh [(1996) 1 SCC 742] and
         particularly to the principles laid down in para 19 thereof
         and submitted that the petitioner cannot be thrown out of
         this country having regard to the fact that he was born in
         this country and lived here for many years and his
         application for grant of Indian citizenship is still pending. It
         is not as if he has entered the territory of India stealthily
         with any ulterior objective and, therefore, it is only proper,
         even though he is not an Indian citizen, that he should at
         least be informed of the reasons why he is sought to be
         deported, and his representation if any in this regard
         considered. The learned Additional Solicitor General has
         fairly brought to our notice the principles laid down by this
         Court in Sarbananda Sonowal v. Union of India [(2005) 5
         SCC 665] . This Court in para 75 of the report has observed
         as follows: (SCC p. 720)

         "Like the power to refuse admission this is regarded as an
         incident of the State's territorial sovereignty. International
         law does not prohibit the expulsion en masse of aliens. (p.
         351) Reference has also been made to Article 13 of the
         International Covenant of 1966 on Civil and Political Rights
         which provides that an alien lawfully in the territory of a
         State party to the Covenant may be expelled only pursuant
         to a decision reached by law, and except where compelling
         reasons of national security otherwise require, is to be
         allowed to submit the reasons against his expulsion and to
         have his case reviewed by and to be represented for the
         purpose before the competent authority. It is important to
         note that this Covenant of 1966 would apply provided an
         alien is lawfully in India, namely, with valid passport, visa,
         etc. and not to those who have entered illegally or
         unlawfully."
                                         (emphasis in original)
                                - 15 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



          8. Having regard to the facts and circumstances of the
          case, particularly, having regard to the fact that the
          petitioner has entered this country legally upon the single
          entry permit issued to him, it is only fair that the
          competent authority must inform him the reasons for his
          deportation. If such a decision is taken, the petitioner must
          be given an opportunity to submit his representation
          against his proposed expulsion. The competent authority
          may thereafter consider his representation and pass
          appropriate order. As observed by this Court, this
          procedure may be departed from for compelling reasons of
          national security, etc. In the instant case, we have not so
          far noticed any fact which may provide a compelling reason
          for the State not to observe this procedure.



   10.12. Learned Senior Counsel, placing reliance on the

         decision in Hasan Ali Raihany, submits that

         before a person is directed to leave the country

         or deported, the reasons forming the basis of

         such action must be communicated to him,

         particularly where the individual had entered

         the country lawfully and in accordance with due

         procedure. It is contended that deportation or

         an order directing a foreign national not to

         remain       in     India      carries      serious       civil

         consequences and therefore must conform to

         the    minimum         standards       of    fairness      and

         transparency.
                             - 16 -
                                          NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




   10.13. It is further urged that the jurisprudence

         emerging from the said decision recognises only

         a limited exception to the requirement of

         disclosure    of      reasons,   namely,    where

         compelling considerations of national security

         or public interest justify non-disclosure. In the

         absence of such exceptional circumstances, the

         affected individual must be informed of the

         grounds so as to enable him to effectively

         respond or seek appropriate remedies.

   10.14. In the present case, it is submitted, there is no

         allegation of threat to national security, public

         order, or sovereignty of the State. The sole

         basis for issuance of the Leave India Notice is

         stated to be alleged irregularity or impropriety

         in the procurement of the Employment Visa.

         Such an allegation, according to the petitioner,

         does not fall within the narrow category of
                                     - 17 -
                                                      NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


    HC-KAR




              cases    where      reasons      may     be    legitimately

              withheld.

       10.15. It is therefore contended that the impugned

              LIN, having been issued without furnishing

              reasons and without affording an opportunity of

              hearing, is contrary to established principles of

              fairness      and      procedural        propriety.       The

              petitioner submits that where entry was legal

              and registration formalities were complied with,

              expulsion without disclosure of reasons cannot

              be sustained in law.

       10.16. He relies upon the decision of the Hon'ble Delhi

              High Court in the case of Mohd. Javed v.

              Union of India2, more particularly paras 1, 25,

              26, 27, 35, 37 and 42, which are reproduced

              hereunder for easy reference:



               1. By the present appeal filed under Clause 10 of the Letters
               Patent of the Delhi High Court, the appellants Mohd. Javed
               (appellant No. 1) and Nausheen Naz (appellant No. 2)


2
    2019 SCC OnLine Del 8741
                                - 18 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         impugn order dated 28.02.2019 made by the learned single
         Judge of this Court in W.P. (C) No. 1835/2019, whereby the
         single Judge has been pleased to dismiss the writ petition,
         thereby upholding the 'Leave India Notice' dated 07.02.2019
         issued by respondent No. 2 through the Deputy
         Commissioner of Police, Special Branch, New Delhi ('Notice',
         for short) directing appellant No. 2 to leave India within 15
         days of receipt of the Notice, that is by 22.02.2019.

         25. Much as the Ministry states in short affidavit dated
         10.04.2019 that:

         "... Based on these inputs, the Central Govt. has arrived at a
         conclusion that the Appellant No. 2 has to be served with a
         "Leave India Notice" in the interest of the security of the
         nation."

         26. We find no reasoning or basis for the Central
         Government to have arrived at the conclusion as the
         Ministry says above, nor any basis for perceiving a threat to
         national security.

         27. We have recorded the above only to say that the overall
         facts and circumstances of the case, including in particular,
         the conduct of the Ministry and the authorities, do not
         inspire confidence or persuade us to believe that Nausheen
         is a persona non grata.

         35. We must also remind ourselves that our country is party
         to the International Covenant on Civil and Political Rights
         ('ICCPR', for short) adopted by the General Assembly of the
         United Nations on 19.12.1966, Articles 13, 17, 23 and 24
         whereof read as under:

         "Article 13. An alien lawfully in the territory of a State Party
         to the present Covenant may be expelled therefrom only in
         pursuance of a decision reached in accordance with law and
         shall, except where compelling reasons of national security
         otherwise require, be allowed to submit the reasons against
         his expulsion and to have his case reviewed by, and be
         represented for the purpose before, the competent authority
         or a person or persons especially designated by the
         competent authority.

         XXXXX

         "Article 17.

         1. No one shall be subjected to arbitrary or unlawful
         interference with his   privacy, family,   home    or
                               - 19 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         correspondence, nor to unlawful attacks on his honour and
         reputation.

         2. Everyone has the right to the protection of the law
         against such interference or attacks.

         XXXXX

         "Article 23.

         1. The family is the natural and fundamental group unit of
         society and is entitled to protection by society and the
         State.

         2. xxxxx

         3. xxxxx

         4. xxxxx

         Article 24.

         1. Every child shall have, without any discrimination as to
         race, colour, sex, language, religion, national or social
         origin, property or birth, the right to such measures of
         protection as are required by his status as a minor, on the
         part of his family, society and the State

         2. Every child shall be registered immediately after birth and
         shall have a name.

         3. Every child has the right to acquire a nationality"

         37. In the present case, the mandate of Articles 13, 17 and
         23 have been thrown to the winds. The record does not
         reveal that Nausheen has indulged in any unlawful conduct,
         unfriendly activity or offensive act. Even upon perusal of the
         'inputs' received from the Intelligence Bureau, as shared by
         the Ministry with the court, no such act or omission is
         discernible as would warrant unilateral, peremptory action
         by the Ministry.

         42. In the backdrop of the above administrative and legal
         contours, the position that emerges is the following:

         (a) Nausheen's LTV is valid until 08.06.2020. As of date, she
         has also applied for citizenship in India, which application is
         pending with the authorities;

         (b) No notice, order or communication has ever been issued
         to Nausheen by the Ministry or by any other authority
                               - 20 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         calling upon her to show cause against any alleged breach
         or violation of any terms or conditions of her LTV;

         (c) Nausheen's LTV has never been cancelled;

         (d) The Ministry's decision, as also the decision of the single
         Judge, against Nausheen's continued residence in India are
         based upon intelligence 'inputs' which, in our view, do not
         disclose matters that are egregious enough nor do they
         disclose a proximate or causal link between what is stated in
         the 'inputs' and the issuance of the Notice;

         (e) While the single Judge proceeds on the essential basis of
         Nausheen being an alien who has no 'right' to continue to
         reside in India, that view omits to note that being the
         mother of two children who are Indian citizens and the wife
         of an Indian citizen, directing Nausheen to leave the country
         would break-up the family and would thereby be a serious
         infraction of the rights of at least three Indian citizens,
         namely the husband and the two sons aged 6 and 11 years,
         to live as a family. It bears mention that appellant/petitioner
         No. 1 in these proceedings is Mohd. Javed, an Indian
         citizen;

         (f) In our view, the right to life under Article 21 of the
         Constitution of India would include the right of young
         children to live with their mother and the right of a husband
         to consortium with his wife; and State entities cannot be
         permitted to deprive Nausheen's sons and husband of these
         rights, merely by a stroke of the pen, in a manner that
         smacks of authoritarianism, without authority of law and
         without complying with basic tenets of natural justice and
         without affording her an opportunity of hearing to answer
         any matter alleged against her;

         (g) While grant of a visa in the first instance may be a
         matter of pure discretion with the authorities, curtailing the
         liberty of residing in the country during the validity of an
         LTV cannot be permitted except by a reasoned decision, as
         has been held by the Supreme Court in Hasan Ali Raihany
         (supra) and by a Division Bench of this court in Mohammad
         Sediq (supra);

         (h) If, as contended by the Ministry in affidavit dated
         10.04.2019, it derives the power to regulate the entry, stay
         and exit of a foreign national from India inter-alia from
         Section 3 of the Foreigners Act 1946, then a fortiori such
         power can never be untrammelled or unregulated since law
         abhors absolutism and arbitrariness;
                               - 21 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         (i) What is under consideration here is not Nausheen's 'right'
         to stay in the country so much as the entitlement of the
         Ministry to act with manifest arbitrariness in directing
         Nausheen to leave the country in spite of a valid and
         subsisting visa that she holds.




   10.17. Placing reliance upon Mohd. Javed, learned

         Senior Counsel reiterates that before directing a

         person to leave the country, particularly one

         who has entered lawfully and holds a valid visa,

         the authority must furnish reasons and afford

         an opportunity of hearing. He submits that the

         right to travel and reside, though subject to

         statutory regulation, is intertwined with the

         broader protection of life and personal liberty

         under Article 21 of the Constitution. In Mohd.

         Javed, the Court considered the impact of

         expulsion upon family life and recognised that

         arbitrary executive action affecting residence

         during the       currency of        a   visa    cannot     be

         sustained without due process.
                            - 22 -
                                            NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




   10.18. It is therefore argued that the power vested in

         the FRRO under the Foreigners Act cannot be

         exercised   in   an    unguided,    uncanalised        or

         untrammelled     manner.      According     to        the

         petitioner, the statute does not confer absolute

         authority to virtually cancel a visa issued by the

         High Commission through the mechanism of a

         Leave India Notice. The absence of a prior

         show-cause notice to the petitioner before

         issuance    of the    LIN   is emphasised.       It    is

         contended that the subsequent issuance of a

         show-cause notice to the company, after the

         LIN had already been issued, cannot cure the

         initial procedural defect or validate what is

         described as a predetermined action.

   10.19. On this basis, learned Senior Counsel submits

         that the impugned Leave India Notice is vitiated

         for want of reasons, violation of natural justice,
                                     - 23 -
                                                       NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


    HC-KAR




              and arbitrary exercise of statutory power, and

              therefore deserves to be quashed.

       10.20. The notices which have been issued to the

              company are different from that to be issued to

              the petitioner to whom the LIN has been

              issued.      In this regard, he relies upon the

              decision of the Hon'ble Apex Court in Canara

              Bank v. Debasis Das3,                   more particularly

              paras     15,    16    and     19    thereof,     which     are

              reproduced hereunder for easy reference:

               15. The adherence to principles of natural justice as
               recognized by all civilized States is of supreme importance
               when a quasi-judicial body embarks on determining
               disputes between the parties, or any administrative action
               involving civil consequences is in issue. These principles are
               well settled. The first and foremost principle is what is
               commonly known as audi alteram partem rule. It says that
               no one should be condemned unheard. Notice is the first
               limb of this principle. It must be precise and unambiguous.
               It should apprise the party determinatively of the case he
               has to meet. Time given for the purpose should be
               adequate so as to enable him to make his representation.
               In the absence of a notice of the kind and such reasonable
               opportunity, the order passed becomes wholly vitiated.
               Thus, it is but essential that a party should be put on notice
               of the case before any adverse order is passed against him.
               This is one of the most important principles of natural
               justice. It is after all an approved rule of fair play. The
               concept has gained significance and shades with time.
               When the historic document was made at Runnymede in
               1215, the first statutory recognition of this principle found


3
    (2003) 4 SCC 557
                               - 24 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         its way into the "Magna Carta". The classic exposition of Sir
         Edward Coke of natural justice requires to "vocate,
         interrogate and adjudicate". In the celebrated case of
         Cooper v. Wandsworth Board of Works [(1863) 143 ER 414
         : 14 CBNS 180 : (1861-73) All ER Rep Ext 1554] the
         principle was thus stated : (ER p. 420)

         "[E]ven God himself did not pass sentence upon Adam
         before he was called upon to make his defence. 'Adam'
         (says God), 'where art thou? Hast thou not eaten of the
         tree whereof, I commanded thee that thou shouldest not
         eat?' "

         Since then the principle has been chiselled, honed and
         refined, enriching its content. Judicial treatment has added
         light and luminosity to the concept, like polishing of a
         diamond.

         16. Principles of natural justice are those rules which have
         been laid down by the courts as being the minimum
         protection of the rights of the individual against the
         arbitrary procedure that may be adopted by a judicial,
         quasi-judicial and administrative authority while making an
         order affecting those rights. These rules are intended to
         prevent such authority from doing injustice.

         19. Concept of natural justice has undergone a great deal
         of change in recent years. Rules of natural justice are not
         rules embodied always expressly in a statute or in rules
         framed thereunder. They may be implied from the nature
         of the duty to be performed under a statute. What
         particular rule of natural justice should be implied and what
         its context should be in a given case must depend to a
         great extent on the facts and circumstances of that case,
         the framework of the statute under which the enquiry is
         held. The old distinction between a judicial act and an
         administrative act has withered away. Even an
         administrative order which involves civil consequences
         must be consistent with the rules of natural justice. The
         expression "civil consequences" encompasses infraction of
         not merely property or personal rights but of civil liberties,
         material deprivations and non-pecuniary damages. In its
         wide umbrella comes everything that affects a citizen in his
         civil life.
                               - 25 -
                                                    NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   10.21. By relying on Debasis Das he submits that the

         doctrine of audi alteram partem, has been

         elaborated     by     holding       that     notice    is    the

         foundational limb of natural justice. Such notice

         must      be        precise,        unambiguous             and

         determinative of the case that the affected

         party is required to meet. Adequate time must

         be afforded to enable representation. In the

         absence of proper notice and opportunity, any

         adverse order stands vitiated.

   10.22. Learned Senior Counsel also refers to the

         observations of the Hon'ble Supreme Court that

         natural   justice     is      not   confined     to    judicial

         proceedings alone but extends to administrative

         actions    having          civil    consequences.           The

         expression     "civil      consequences"         has        been

         interpreted expansively to include infraction of

         civil liberties, material deprivation and even
                                  - 26 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         non-pecuniary injury affecting a person's civil

         life.

   10.23. Placing reliance upon the aforesaid principles,

         learned        Senior     Counsel     submits          that    the

         issuance of a Leave India Notice unquestionably

         entails       civil   consequences.         It    affects      the

         petitioner's right to reside in the country during

         the currency of a valid visa, disrupts his

         employment, and impacts his personal and

         professional standing. Such action, even if

         characterised as administrative, must conform

         to      the     minimum          standards        of     fairness

         mandated by natural justice.

   10.24. It is contended that no notice was issued to the

         petitioner prior to the issuance of the Leave

         India Notice. No opportunity was granted to

         him     to     explain     his   position    or        rebut   the

         allegations underlying the impugned action.

         According to the petitioner, the subsequent
                                    - 27 -
                                                     NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


    HC-KAR




              show-cause notice issued to              the     employer

              cannot cure the initial procedural defect nor

              substitute     the    requirement       of   a    personal

              hearing where adverse civil consequences are

              directed against him.

       10.25. Learned Senior Counsel therefore submits that,

              in view of the ratio laid down in Debasis Das,

              the      impugned     Leave    India     Notice     stands

              vitiated     for   failure    to    comply       with   the

              foundational requirement of notice and hearing

              and is liable to be set aside on that ground

              alone.

       10.26. He relies upon the decision of the Hon'ble Apex

              Court in CCE v. Brindavan Beverages (P)

              Ltd4., more particularly para 14 thereof, which

              is reproduced hereunder for easy reference:

               14. There is no allegation of the respondents being
               parties to any arrangement. In any event, no material
               in that regard was placed on record. The show-cause
               notice is the foundation on which the Department has
               to build up its case. If the allegations in the show-

4
    (2007) 5 SCC 388
                             - 28 -
                                               NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         cause notice are not specific and are on the contrary
         vague, lack details and/or unintelligible that is
         sufficient to hold that the noticee was not given
         proper opportunity to meet the allegations indicated
         in the show-cause notice. In the instant case, what
         the appellant has tried to highlight is the alleged
         connection between the various concerns. That is not
         sufficient to proceed against the respondents unless it
         is shown that they were parties to the arrangements,
         if any. As no sufficient material much less any
         material has been placed on record to substantiate
         the stand of the appellant, the conclusions of the
         Commissioner as affirmed by cegat cannot be faulted.



   10.27. By relying on Brindavan Beverages's case,

         he submits that the Hon'ble Supreme Court in

         the said decision has held that a show-cause

         notice constitutes the very foundation of the

         case sought to be built by the authority. If the

         allegations in such notice are vague, lacking in

         particulars, or unintelligible, the noticee cannot

         be   said   to   have       been    afforded   a   proper

         opportunity to meet the case against him. The

         Hon'ble Supreme Court held that in the absence

         of specific allegations supported by material,

         any consequential order would stand vitiated
                           - 29 -
                                         NC: 2026:KHC:8290
                                    WP No. 26412 of 2019


HC-KAR




         for failure to comply with principles of natural

         justice.

   10.28. He draws attention to the observation of the

         Supreme Court that mere assertions or broad

         allegations without substantive material are

         insufficient to proceed against a party. The

         notice must clearly set out the factual basis, the

         nature of alleged contravention, and the role

         attributed to the noticee so as to enable an

         effective defence.

   10.29. Relying on the aforesaid principles, learned

         Senior Counsel submits that even the show-

         cause notice issued in the present case suffers

         from vagueness and absence of particulars. It is

         contended that neither the petitioner nor the

         company was clearly apprised of the specific

         allegations that they were required to meet.

         According to him, the notice merely makes

         broad assertions regarding alleged violations of
                                      - 30 -
                                                        NC: 2026:KHC:8290
                                                    WP No. 26412 of 2019


    HC-KAR




              visa    norms      without        detailing     the   factual

              foundation        or        specifying        the     precise

              misrepresentation alleged.

       10.30. It is therefore submitted that in the absence of

              a precise and intelligible notice, the petitioner

              was deprived of a meaningful opportunity to

              respond,     rendering          the     subsequent     action

              unsustainable in law. On this ground as well, it

              is urged that the impugned Leave India Notice

              is liable to be set aside.

       10.31. He relies upon the decision of the Hon'ble Apex

              Court in Gorkha Security Services v. Govt.

              (NCT of Delhi)5, more particularly paras 21

              and     22     thereof,         which     are    reproduced

              hereunder for easy reference:

               21. The central issue, however, pertains to the requirement
               of stating the action which is proposed to be taken. The
               fundamental purpose behind the serving of show-cause
               notice is to make the noticee understand the precise case
               set up against him which he has to meet. This would require
               the statement of imputations detailing out the alleged
               breaches and defaults he has committed, so that he gets an
               opportunity to rebut the same. Another requirement,


5
    2014, SCC Online, SC 599
                               - 31 -
                                                NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         according to us, is the nature of action which is proposed to
         be taken for such a breach. That should also be stated so
         that the noticee is able to point out that proposed action is
         not warranted in the given case, even if the
         defaults/breaches complained of are not satisfactorily
         explained. When it comes to blacklisting, this requirement
         becomes all the more imperative, having regard to the fact
         that it is harshest possible action.

         22. The High Court has simply stated that the purpose of
         show-cause notice is primarily to enable the noticee to meet
         the grounds on which the action is proposed against him. No
         doubt, the High Court is justified to this extent. However, it
         is equally important to mention as to what would be the
         consequence if the noticee does not satisfactorily meet the
         grounds on which an action is proposed. To put it otherwise,
         we are of the opinion that in order to fulfil the requirements
         of principles of natural justice, a show-cause notice should
         meet the following two requirements viz:
         (i) The material/grounds to be stated which according to the
         department necessitates an action;
         (ii) Particular penalty/action which is proposed to be taken.
         It is this second requirement which the High Court has failed
         to omit.
         We may hasten to add that even if it is not specifically
         mentioned in the show-cause notice but it can clearly and
         safely be discerned from the reading thereof, that would be
         sufficient to meet this requirement.



   10.32. By relying on Gorkha Security Services's

         learned Senior Counsel submits that in the

         present case the fundamental requirements of a

         valid   show-cause            notice   have     not     been

         satisfied. It is contended that no notice was

         issued to the petitioner prior to the issuance of

         the Leave India Notice. The show-cause notice
                               - 32 -
                                                 NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         issued    to   the    company,         according   to   the

         petitioner,    does     not     clearly    articulate   the

         specific imputations nor does it specify the

         precise action proposed to be taken against the

         petitioner.

   10.33. It is therefore argued that the petitioner was

         never apprised of the precise case he was

         required to meet, nor was he informed of the

         proposed adverse action so as to enable him to

         demonstrate why such action ought not to be

         taken. In the absence of compliance with the

         dual     requirements         laid    down   in    Gorkha

         Security Services, the impugned Leave India

         Notice, it is submitted, stands vitiated for

         violation of principles of natural justice and is

         liable to be quashed.

   10.34. He relies upon the decision of the Hon'ble Apex

         Court in the case of UMC Technologies (P)
                                     - 33 -
                                                         NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


    HC-KAR




              Ltd.     v.   Food       Corpn.       of     India6,     more

              particularly paras 19, 20 and 24 thereof, which

              are reproduced hereunder for easy reference:

               19. In light of the above decisions, it is clear that a prior
               show-cause notice granting a reasonable opportunity of
               being heard is an essential element of all administrative
               decision-making and particularly so in decisions pertaining
               to blacklisting which entail grave consequences for the
               entity being blacklisted. In these cases, furnishing of a valid
               show-cause notice is critical and a failure to do so would be
               fatal to any order of blacklisting pursuant thereto.

               20. In the present case, the factum of service of the show-
               cause notice dated 10-4-2018 by the Corporation upon the
               appellant is not in dispute. Rather, what Shri Banerji has
               argued on behalf of the appellant is that the contents of the
               said show-cause notice were not such that the appellant
               could have anticipated that an order of blacklisting was
               being contemplated by the Corporation. Gorkha Security
               Services [Gorkha Security Services v. State (NCT of Delhi),
               (2014) 9 SCC 105] is a case where this Court had to decide
               whether the action of blacklisting could have been taken
               without specifically proposing/contemplating such an action
               in the show-cause notice. For this purpose, this Court laid
               down the below guidelines as to the contents of a show-
               cause notice pursuant to which adverse action such as
               blacklisting may be adopted : (SCC pp. 118-19, paras 21-
               22)

               "Contents of the show-cause notice

               21. The central issue, however, pertains to the requirement
               of stating the action which is proposed to be taken. The
               fundamental purpose behind the serving of show-cause
               notice is to make the noticee understand the precise case
               set up against him which he has to meet. This would require
               the statement of imputations detailing out the alleged
               breaches and defaults he has committed, so that he gets an
               opportunity to rebut the same. Another requirement,
               according to us, is the nature of action which is proposed to
               be taken for such a breach. That should also be stated so
               that the noticee is able to point out that proposed action is
               not warranted in the given case, even if the

6
    (2021) 2 SCC 551
                               - 34 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         defaults/breaches complained of are not satisfactorily
         explained. When it comes to blacklisting, this requirement
         becomes all the more imperative, having regard to the fact
         that it is harshest possible action.

         22. The High Court has simply stated [Gorkha Security
         Services v. State (NCT of Delhi), 2013 SCC OnLine Del
         4289] that the purpose of show-cause notice is primarily to
         enable the noticee to meet the grounds on which the action
         is proposed against him. No doubt, the High Court is
         justified to this extent. However, it is equally important to
         mention as to what would be the consequence if the noticee
         does not satisfactorily meet the grounds on which an action
         is proposed. To put it otherwise, we are of the opinion that
         in order to fulfil the requirements of principles of natural
         justice, a show-cause notice should meet the following two
         requirements viz:

         (i) The material/grounds to be stated which according to the
         department necessitates an action;

         (ii) Particular penalty/action which is proposed to be taken.
         It is this second requirement which the High Court has failed
         to omit.

         We may hasten to add that even if it is not specifically
         mentioned in the show-cause notice but it can clearly and
         safely be discerned from the reading thereof, that would be
         sufficient to meet this requirement."

         24. A plain reading of the notice makes it clear that the
         action of blacklisting was neither expressly proposed nor
         could it have been inferred from the language employed by
         the Corporation in its show-cause notice. After listing 12
         clauses of the "Instruction to Bidders", which were part of
         the Corporation's bid document dated 25-11-2016, the
         notice merely contains a vague statement that in light of the
         alleged leakage of question papers by the appellant, an
         appropriate decision will be taken by the Corporation. In
         fact, Clause 10 of the same Instruction to Bidders section of
         the bid document, which the Corporation has argued to be
         the source of its power to blacklist the appellant, is not even
         mentioned in the show-cause notice. While the notice
         clarified that the 12 clauses specified in the notice were only
         indicative and not exhaustive, there was nothing in the
         notice which could have given the appellant the impression
         that the action of blacklisting was being proposed. This is
         especially true since the appellant was under the belief that
         the Corporation was not even empowered to take such an
         action against it and since the only clause which mentioned
                               - 35 -
                                                NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         blacklisting was not referred to by the Corporation in its
         show-cause notice. While the following paragraphs deal with
         whether or not the appellant's said belief was well-founded,
         there can be no question that it was incumbent on the part
         of the Corporation to clarify in the show-cause notice that it
         intended to blacklist the appellant, so as to provide
         adequate and meaningful opportunity to the appellant to
         show cause against the same.



   10.35. His submission is that the Hon'ble Supreme

         Court in UMC Technologies, after referring to

         Gorkha Security Services, held that a valid

         show-cause notice must clearly indicate both (i)

         the material or grounds necessitating action,

         and (ii) the specific action or penalty proposed

         to be taken. The Court emphasised that the

         noticee must be placed in a position where he

         can effectively rebut not only the allegations

         but also the proportionality or justification of

         the proposed action. A notice that merely refers

         to alleged breaches without specifying the

         nature of the contemplated penalty fails to

         meet the requirements of natural justice.
                               - 36 -
                                                   NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   10.36. Absence    of    clarity     regarding          the    proposed

         action   deprived       the    noticee       of        meaningful

         opportunity       and     rendered        the      subsequent

         blacklisting order unsustainable.

   10.37. Placing reliance upon the aforesaid principles,

         learned Senior Counsel submits that issuance of

         a valid show-cause notice is not a mere

         procedural        formality         but      a     substantive

         safeguard        inherent      in     fair       administrative

         process. In the present case, it is contended

         that no show-cause notice was issued to the

         petitioner prior to the issuance of the Leave

         India Notice. Even the show-cause notice issued

         to the company, it is argued, did not clearly set

         out the specific action proposed to be taken

         against the petitioner, nor did it indicate that

         expulsion was contemplated.

   10.38. It is therefore submitted that the impugned

         Leave India Notice, having been issued without
                               - 37 -
                                                  NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         compliance     with       the    minimum         procedural

         requirements     articulated         by        the    Hon'ble

         Supreme Court in UMC Technologies, stands

         vitiated. Learned Senior Counsel reiterates that

         the decision to direct the petitioner to leave

         India was taken arbitrarily, without adherence

         to due     process and without affording                      the

         procedural safeguards guaranteed under law.

   10.39. On this ground as well, it is urged that the

         Leave India Notice is liable to be quashed.

   10.40. Learned    Senior      Counsel     submits          that     the

         issuance of the Leave India Notice carries with

         it a lasting stigma that extends beyond the

         immediate      regulatory        consequence.            It     is

         contended that even if the petitioner has since

         exited India and the Employment Visa has

         expired, the existence of the LIN remains part

         of   his   immigration        history.    In    future        visa

         applications to various countries, the petitioner
                             - 38 -
                                                    NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         may be required to disclose whether he has

         ever been directed to leave any country. Being

         duty-bound to answer truthfully, the petitioner

         would be compelled to disclose the issuance of

         the LIN. Such disclosure, it is argued, may

         adversely      influence       decisions        of   foreign

         immigration authorities and potentially result in

         denial    of    visas,       thereby        impacting     his

         professional trajectory and personal mobility.

   10.41. It is further submitted that the LIN was issued

         without due process and allegedly on the basis

         of an unverified and motivated complaint made

         by   a   disgruntled        former    employee       of   the

         company.       According      to     the    petitioner,   the

         issuance of the LIN, without prior notice and

         without adjudication of the allegations, has

         already affected his professional reputation.

         The continuing existence of the LIN, it is urged,

         compounds that injury and may prejudice his
                              - 39 -
                                                    NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         prospects      in     other       jurisdictions       where

         immigration authorities may take note of such

         regulatory history.

   10.42. Learned Senior Counsel also refers to Rule 5 of

         the Passport (Entry into India) Rules, 1950,

         submitting that the essential requirements for

         lawful entry into India are possession of a valid

         passport and a valid visa. The petitioner, it is

         contended, satisfied both requirements at the

         time of entry. The Employment Visa having

         been granted by the competent authority at the

         High Commission of India in Canberra, and

         there being no formal cancellation thereof by

         the issuing authority at the relevant time, the

         FRRO could not, by issuance of a Leave India

         Notice, effectively nullify or overriding the visa

         while   it   remained        valid.   If    there   was   an

         allegation that the visa had been procured by

         fraud, it is argued, such determination ought to
                              - 40 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         have    been    undertaken         by   the   visa-issuing

         authority and not by the FRRO.

   10.43. Reiterating      the        submission           regarding

         institutional     competence,           learned      Senior

         Counsel contends that the High Commission of

         India    at     Canberra,     after       examining      all

         documents       including    the     justification   letter,

         employment       terms,      and    the   representation

         regarding non-availability of suitable Indian

         candidates, granted the Employment Visa upon

         being satisfied of compliance with applicable

         norms. The FRRO, it is urged, cannot now

         overreach or sit in appeal over the satisfaction

         recorded by the High Commission.

   10.44. It is further submitted that even subsequent to

         the issuance of the LIN, the petitioner applied

         for and was granted fresh visas to enter India.

         According to the petitioner, this conduct of the

         Respondents themselves demonstrates that he
                              - 41 -
                                               NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         has not engaged in any activity rendering him

         undesirable or persona non grata. In such

         circumstances, it is argued, the continuance of

         the LIN in official records serves no regulatory

         purpose and merely perpetuates stigma without

         justification.

   10.45. His vehement submission is that the FRRO does

         not have the jurisdiction to issue a LIN under

         any statute or notification.        In this regard, he

         refers to Section 3 of the Foreigners Act, 1946,

         which     is   reproduced      hereunder       for    easy

         reference:


          3. Power to make orders.--

          (1)The Central Government may by order make
          provision, either generally or with respect to all
          foreigners or with respect to any particular foreigner
          or any prescribed class or description of foreigner, for
          prohibiting, regulating or restricting the entry of
          foreigners into [India] or their departure therefrom or
          their presence or continued presence therein.

          (2)In particular and without prejudice to the
          generality of the foregoing power, orders made under
          this section may provide that the foreigner--

          (a)shall not enter [India] or shall enter [India] only at
          such times and by such route and at such port or
                              - 42 -
                                              NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR



         place and subject to the observance             of   such
         conditions on arrival as may be prescribed;

         (b)shall not depart from [India], or shall depart only
         at such times and by such route and from such port
         or place and subject to the observance of such
         conditions on departure as may be prescribed;

         (c)shall not remain in [India] or in any prescribed
         areas therein; [(cc) shall, if he has been required by
         order under this section not to remain in India, meet
         from any resources at his disposal the cost of his
         removal from India and of his maintenance therein
         pending such removal;]

         (d)shall remove himself to, and remain in, such area
         in [India] as may be prescribed;

         (e)shall comply with such conditions as may be
         prescribed or specified--

         (i)requiring him to reside in a particular place;

         (ii)imposing any restrictions on his movements;

         (iii)requiring him to furnish such proof of his identity
         and to report such particulars to such authority in
         such manner and at such time and place as may be
         prescribed or specified;

         (iv)requiring him to allow his photograph and finger
         impressions to be taken and to furnish specimens of
         his handwriting and signature to such authority and at
         such time and place as may be prescribed or
         specified;

         (v)requiring him to submit himself to such medical
         examination by such authority and at such time and
         place as may be prescribed or specified;

         (vi)prohibiting him from association with persons of a
         prescribed or specified description;
         (vii)prohibiting him from engaging in activities of a
         prescribed or specified description;
                             - 43 -
                                             NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR



         (viii)prohibiting him from using         or    possessing
         prescribed or specified articles;

         (ix)otherwise regulating his conduct in any such
         particular as may be prescribed or specified;

         (f)shall enter into a bond with or without sureties for
         the due observance of, or as an alternative to the
         enforcement of, any or all prescribed or specified
         restrictions or conditions;

         (g) shall be arrested and detained or confined;]and
         may make provision [for any matter which is to be or
         may be prescribed and] for such incidental and
         supplementary matters as may, in the opinion of the
         Central Government, be expedient or necessary for
         giving effect to this Act.

         (3) Any authority prescribed in this behalf may with
         respect to any particular foreigner make orders under
         clause (e) 5 [or clause (f)] of sub-section (2).]

         [3A. Power to exempt citizens of Commonwealth
         Countries and other persons from application of Act in
         certain cases.--(1) The Central Government may, by
         order, declare that all or any of the provisions of this
         Act or of any order made thereunder shall not apply,
         or shall apply only in such circumstances or with such
         exceptions or modifications or subject to such
         conditions as may be specified in the order, to or in
         relation to--

         (a)the citizens of any such Commonwealth Country as
         may be so specified; or

         (b)any other individual      foreigner    or    class   or
         description of foreigner.

         (2)A copy of every order made under this section
         shall be placed on the table of both Houses of
         Parliament as soon as may be after it is made.]
                               - 44 -
                                              NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




   10.46. By referring to Section 3, he submits that the

         said     provision        empowers      the    Central

         Government to make orders regarding the

         entry, presence and departure of foreigners in

         India.

   10.47. In terms of clause (c) of subsection (2) of

         Section 3, an order directing the person not to

         remain in India or in a prescribed area therein

         could be passed.         Thus, it is only the Central

         Government which would pass such an order

         and not the FRRO is his submission.

   10.48. He refers to Section 12 of the Foreigners Act,

         1946, relating to the delegation of powers, and

         he submits that any authority upon which a

         power is conferred by the Act can authorise in

         writing any subordinate authority to exercise

         such power on its behalf.             The delegation

         contemplated is only a one-step delegation

         from the Central Government and not for the
                             - 45 -
                                              NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




         delegatee    to   further     delegate    to   another

         subordinate authority, namely the FRRO.

   10.49. It is only the Central Government that can

         delegate    its   powers     under    Clause   (c)   of

         Subsection (2) of Section 3, and not for the

         delegatee to further delegate.         In the present

         case, the delegatee being the Joint Director

         (Bureau of Immigration), it is only the said

         Joint Director who could exercise powers under

         Clause (c) of Subsection (2) of Section 3.           By

         referring to the notification dated 13.07.2000,

         he submits that the authorisation is only in

         favour of the Joint Director of Immigration.

         Even the exercise of the powers by the Joint

         Director is subject to compliance with any

         general or specific conditions issued by the

         Central Government.         Such exercise of powers

         has to be done in a proper manner by following

         the applicable procedure.
                               - 46 -
                                             NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




   10.50. The Joint Director not being authorised to

         delegate his powers, the respondents cannot

         contend that there is a delegation of such

         powers by the Joint Director (Immigration), in

         favour of the FRRO.

   10.51. By referring to Section 3 of the Registration of

         Foreigners Rules, 1992, he submits that the

         powers of a registration officer would include

         the power to authorise the performance of any

         functions under the rules with the approval of

         the Central Government. His submission is that

         the     Foreigners    Act     empowers       the   Central

         Government      to      regulate   the       presence   of

         foreigners in India, including by directing their

         removal under Section 3.            In furtherance of

         this,     Section      12     permits        the   Central

         Government      to     delegate    to    a    subordinate

         authority. In the present case, there is no such

         delegation to the FRRO.            The delegation, in
                              - 47 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         terms of notification dated 13.7.2000, is only to

         the Joint Director (Immigration), and it is only

         the Joint Director (Immigration), who could

         have exercised such powers.

   10.52. The FRRO, having exercised powers under the

         Foreigners Act 1946, and the notification dated

         13.7.2000 is not authorised or empowered to

         issue a LIN as done by the FRRO.            Insofar as

         the alleged sub-delegation by the Joint Director

         in favour of the FRRO, his submission is that

         Firsty, such delegation could not be made, since

         such    sub-delegation       is    not   contemplated.

         Secondly, the submission is that even the so-

         called delegation has not been published and is

         not known to the world as such.

   10.53. At the most, it can be said to be an internal

         office note which cannot be considered as a

         valid delegation dehors a gazette notification

         which   has   not     been    issued.      His   further
                                    - 48 -
                                                     NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


    HC-KAR




              submission is that the said delegation is not

              published and there is no date stamp, and as

              such, doubts the veracity and validity of the so-

              called delegation.

       10.54. He relies upon the decision of the Hon'ble Apex

              Court in Harla vs. State of Rajasthan7, more

              particularly Para 9 thereof, which is reproduced

              hereunder for reference:

               9. Natural justice requires that before a law can become
               operative it must be promulgated or published. It must be
               broadcast in some recognisable way so that all men may
               know what it is; or, at the very least, there must be some
               special rule or regulation or customary channel by or
               through which such knowledge can be acquired with the
               exercise of due and reasonable diligence. The thought that a
               decision reached in the secret recesses of a chamber to
               which the public have no access and to which even their
               accredited representatives have no access and of which they
               can normally know nothing, can nevertheless affect their
               lives, liberty and property by the mere passing of a
               resolution without anything more is abhorrent to civilised
               man. It shocks his conscience. In the absence therefore of
               any law, rule, regulation or custom, we hold that a law
               cannot come into being in this way. Promulgation or
               publication of some reasonable sort is essential.




       10.55. By referring to Harla's case, his submission is

              that before a law can become operative, it must

              be promulgated or published, that is to say, it
7
    1951, SCC 936
                                     - 49 -
                                                      NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


    HC-KAR




              must be broadcast in some reasonable way so

              that all men may know what it is, so as to

              exercise due and reasonable diligence.                    Any

              decision which is reached in the secret recesses

              to which the public has no access cannot bind

              the general public.

       10.56. He relies upon the decision of the Hon'ble Apex

              Court in I.T.C. Bhadrachalam Paperboards

              v.       Mandal       Revenue           Officer8,        more

              particularly      Para         13   thereof,      which      is

              reproduced hereunder for easy reference:

               13. The first question we have to answer is whether the
               publication of the exemption notification in the Andhra
               Pradesh Gazette, as required by Section 11(1) of the Act, is
               mandatory or merely directory? Section 11(1) requires that
               an order made thereunder should be (i) published in the
               Andhra Pradesh Gazette and (ii) must set out the grounds
               for granting the exemption. The exemption may be on a
               permanent basis or for a specified period and shall be
               subject to such restrictions or conditions as the Government
               may deem necessary. Shri Sorabjee's contention is that
               while the requirements that the power under Section 11
               should be expressed through an order, that it must contain
               the grounds for granting exemption and that the order
               should specify whether the exemption is on a permanent
               basis or for a specified period are mandatory, the
               requirement of publication in the Gazette is not. According
               to the learned counsel, the said requirement is merely
               directory. It is enough, says the counsel, if due publicity is
               given to the order. He relies upon certain decisions to which

8
    (1996) 6 SCC 634
                                - 50 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         we shall presently refer. We find it difficult to agree. The
         power under Section 11 is in the nature of conditional
         legislation, as would be explained later. The object of
         publication in the Gazette is not merely to give information
         to public. Official Gazette, as the very name indicates, is an
         official document. It is published under the authority of the
         Government. Publication of an order or rule in the Gazette is
         the official confirmation of the making of such an order or
         rule. The version as printed in the Gazette is final. The same
         order or rule may also be published in the newspapers or
         may be broadcast by radio or television. If a question arises
         when was a particular order or rule made, it is the date of
         Gazette publication that is relevant and not the date of
         publication in a newspaper or in the media (See Pankaj Jain
         Agencies v. Union of India [(1994) 5 SCC 198] ). In other
         words, the publication of an order or rule is the official
         irrefutable affirmation that a particular order or rule is
         made, is made on a particular day (where the order or rule
         takes effect from the date of its publication) and is made by
         a particular authority; it is also the official version of the
         order or rule. It is a common practice in courts to refer to
         the Gazette whenever there is a doubt about the language
         of, or punctuation in, an Act, Rule or Order. Section 83 of
         the Evidence Act, 1872 says that the court shall presume
         the genuineness of the Gazette. Court will take judicial
         notice of what is published therein, unlike the publication in
         a newspaper, which has to be proved as a fact as provided
         in the Evidence Act. If a dispute arises with respect to the
         precise language or contents of a rule or order, and if such
         rule or order is not published in the Official Gazette, it would
         become necessary to refer to the original itself, involving a
         good amount of inconvenience, delay and unnecessary
         controversies. It is for this reason that very often
         enactments provide that Rules and/or Regulations and
         certain type of orders made thereunder shall be published in
         the Official Gazette. To call such a requirement as a
         dispensable one -- directory requirement -- is, in our
         opinion, unacceptable. Section 21 of the Andhra Pradesh
         General Clauses Act says that even where an Act or Rule
         provides merely for publication but does not say expressly
         that it shall be published in the Official Gazette, it would be
         deemed to have been duly made if it is published in the
         Official Gazette [ Section 21 reads:"21. Publication of Orders
         and Notifications in the Official Gazette.--Where in any Act
         or in any rule passed under any Act, it is directed that any
         order, notification or other matter shall be notified or
         published, that notification or publication shall, unless the
         Act otherwise provides, be deemed to be duly made if it is
         published in the Official Gazette."] . As observed by Khanna,
         J., speaking for himself and Shelat, J. in Sammbhu Nath Jha
                                - 51 -
                                                     NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR



         v. Kedar Prasad Sinha [(1972) 1 SCC 573 : 1972 SCC (Cri)
         337] the requirement of publication in the Gazette (SCC p.
         578, para 17) "is an imperative requirement and cannot be
         dispensed with". The learned Judge was dealing with Section
         3(1) of the Commissions of Inquiry Act, 1952 which
         provides inter alia that a Commission of Inquiry shall be
         appointed "by notification in the Official Gazette". The
         learned Judge held that the said requirement is mandatory
         and cannot be dispensed with. The learned Judge further
         observed: (SCC p. 578, para 17)

         "The commission of inquiry is appointed for the purpose of
         making an inquiry into some matter of public importance.
         The schedule containing the various allegations in the
         present case was a part of the notification, dated 12-3-1968
         and specified definite matters of public importance which
         were to be inquired into by the Commission. As such, the
         publication of the schedule in the Official Gazette should be
         held to be in compliance with the statutory requirement. The
         object of publication in an Official Gazette is twofold: to give
         publicity to the notification and further to provide
         authenticity to the contents of that notification in case some
         dispute arises with regard to the contents."



   10.57. By relying on ITC Bhadrachalam's case, his

         submission is that the publication of sub-

         delegation is mandatory, and if there is an

         exemption        claim,         the     reasons     for     such

         exemption       would          have    to   be    clearly   and

         categorically specified.              The publication in the

         Gazette not only provides information to the

         general public but also makes it an official

         document published under the authority of the

         government.
                                       - 52 -
                                                       NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


    HC-KAR




        10.58. He relies upon the decision of the Hon'ble Apex

                  Court in the case of State of Maharashtra vs.

                  Mayer Hans George9 more particularly Para

                  34 thereof, which is reproduced hereunder for

                  easy reference:

                     34. Reverting now to the question whether mens
                     rea-in the sense of actual knowledge that the act
                     done by the accused was contrary to the law-is
                     requisite in respect of a contravention of S. 8(1),
                     starting with an initial prescription in favour of the
                     need for mens rea, we have to ascertain whether
                     the presumption is overborne by the language of the
                     enactment, read in the light of the objects and
                     purposes of the Act, and particularly whether the
                     enforcement of the law and the attainment of its
                     purpose would not be rendered futile in the event of
                     such an ingredient being considered necessary.


        10.59. By referring to Mayer Hans George's case his

                  submission is that there is no purpose served

                  by the manner in which the law is sought to be

                  enforced, when the petitioner has been granted

                  a valid employment visa which was in force and

                  never cancelled.




9
    (1965) 35 Comp Cas 557
                                     - 53 -
                                                        NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




      10.60. On the above basis, his submission is that the

              Writ Petition is required to be allowed and the

              relief/s sought for is/are to be granted.


11.    Sri.   Arvind    Kamath,        learned    Additional     Solicitor

       General of India, appearing for the respondent,

       submits that:

      11.1. The present writ petition has wholly lost its

              substratum. The Leave India Notice (LIN) dated

              01.05.2019 was issued exclusively in relation to

              the petitioner's Employment Visa (E-2), which

              was valid only until 07.01.2020. The operation

              of the LIN was necessarily coterminous with the

              subsistence of that visa category. Upon the

              petitioner's exit from India and the subsequent

              expiry of the Employment Visa by efflux of

              time, the LIN stood exhausted and became

              functus    officio.       There     is,     therefore,   no

              subsisting order operating against the petitioner

              that calls for adjudication.
                              - 54 -
                                                   NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




   11.2. It   is     emphatically       contended           that     the

         Employment         Visa      was         secured     through

         suppression       and        misrepresentation.             The

         company represented that no suitable Indian

         national    was    available       for    the    position    of

         General       Manager.        Subsequent            material,

         including         admissions              made        during

         correspondence, revealed that the foundational

         representation was untenable. The issuance of

         the LIN was therefore not arbitrary but a lawful

         regulatory response to material irregularity. The

         Respondents maintain that fraud vitiates the

         foundation of any administrative grant.

   11.3. An Employment Visa is conditional upon the

         position being of a highly skilled or specialised

         nature for which no qualified Indian candidate

         is available. The petitioner's qualifications, a

         Bachelor's degree in Nursing and a Graduate

         Certificate in Critical Care Nursing, do not,
                                      - 55 -
                                                        NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


HC-KAR




         according         to          the    Respondents,            justify

         displacement of Indian managerial talent in a

         general managerial role, there are innumerable

         persons with the same qualifications in India.

         India    has       no           dearth    of     qualified     and

         experienced professionals in such fields. The

         visa    regime         is      not   designed      to   facilitate

         substitution of domestic managerial leadership

         with expatriates without all conditions being

         fulfilled.

   11.4. The Employment Visa framework cannot be

         exploited as a device to circumvent domestic

         employment safeguards. The policy objective

         underlying the visa regime is to preserve

         employment opportunities for Indian citizens

         while permitting foreign expertise strictly in

         cases        of        genuine           requirement.          Any

         interpretation         diluting       this     principle     would
                                 - 56 -
                                                   NC: 2026:KHC:8290
                                               WP No. 26412 of 2019


HC-KAR




         defeat the statutory and policy architecture

         governing foreign employment.

   11.5. The       petitioner    voluntarily       exited    India     on

         15.11.2019. Even though interim protection

         had been granted by this Court, the petitioner

         chose to leave. Upon such departure, the

         directive contained in the LIN stood complied

         with. The LIN was not a continuing restraint but

         a direction not to remain in India under the

         Employment Visa. Once the petitioner departed,

         the LIN achieved its purpose and extinguished

         itself.     The    underlying          visa       expired     on

         07.01.2020         and          was       never      renewed.

         Consequently, the LIN no longer has operative

         force.

   11.6. Significantly, neither the petitioner nor the

         employer seek renewal of the Employment Visa

         nor   challenge        the      alleged    visa    irregularity

         through        re-application         under        the      same
                           - 57 -
                                         NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




         category. Instead, the petitioner voluntarily

         applied for a Business Visa, which was granted

         from 10.01.2020 to 09.01.2021. This conduct

         demonstrates conscious abandonment of the

         Employment Visa category. The petitioner's own

         actions reflect that he did not seek restoration

         of    employment-based       residence.    If    any

         employment activity were undertaken under

         the guise of a Business Visa, appropriate action

         would follow in accordance with law.

   11.7. The   record   further    demonstrates    that   the

         petitioner travelled to India on the Business

         Visa in January 2020 and later on a Tourist Visa

         in May 2024. Both visas were granted by the

         competent authorities of the Government of

         India. These subsequent grants categorically

         negate the allegation of blacklist, prohibition, or

         continuing stigma within the Indian immigration

         system.
                                 - 58 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   11.8. The     petitioner,     by      voluntarily   shifting   visa

         categories and entering India thereafter without

         impediment, has waived any residual grievance

         connected with the Employment Visa. The LIN

         became inoperative upon expiry of that visa. A

         spent       administrative        direction    cannot     be

         resurrected for academic adjudication.

   11.9. It is categorically affirmed that the LIN does not

         constitute a permanent bar to future visa

         applications, which is borne out by official

         record      and       subsequent       conduct     of    the

         authorities. The Respondents have formally

         clarified      this      position      through      written

         communication             dated       26.06.2025.        The

         petitioner has thereafter been granted further

         visa permissions. The assertion of continuing

         injury is therefore factually untenable.

   11.10. The plea regarding adverse impact on foreign

         visa applications was not part of the original
                            - 59 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         writ petition. It has been raised for the first

         time in the rejoinder filed in 2025, several

         years after the initiation of proceedings. The

         Respondents      submit          that    a    speculative

         apprehension     introduced         belatedly     cannot

         revive    a     petition         otherwise      rendered

         infructuous.

   11.11. It is emphasised that the issuance or refusal of

         visas by other sovereign nations lies entirely

         outside the jurisdictional domain of this Court.

         No material has been placed on record to

         demonstrate    that        any   foreign     country   has

         denied the petitioner a visa on account of the

         LIN.     The     alleged          prejudice      remains

         hypothetical. Courts do not adjudicate upon

         conjectural possibilities.

   11.12. The Respondents categorically state that the

         details of the LIN are not disseminated to

         foreign governments or international databases.
                               - 60 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         By official letter dated 26.06.2025 and further

         clarification dated 04.11.2025, it has been

         made     clear    that         no    further     action     is

         contemplated     pursuant           to   the   LIN.   These

         communications were issued to bring finality

         and to dispel apprehension.

   11.13. The visa application forms produced by the

         petitioner refer to removal or deportation. The

         petitioner was not forcibly deported; he exited

         voluntarily. The LIN directed him not to remain

         under a particular visa category. The petitioner

         cannot      equate      regulatory       departure        with

         deportation so as to artificially construct a

         continuing grievance

   11.14. That the present petition seeks adjudication of

         a spent administrative directive tied to an

         expired visa category. The petitioner has re-

         entered India under fresh visas. No operative

         restraint    exists.          No    continuing    disability
                                          - 61 -
                                                            NC: 2026:KHC:8290
                                                      WP No. 26412 of 2019


 HC-KAR




                   subsists.      No     concrete        injury     has      been

                   demonstrated. The writ petition, having lost

                   both factual and legal substratum, deserves to

                   be dismissed as wholly infructuous.

         11.15. He refers to the decision of the Hon'ble Apex

                   Court in the case of Minerva Mills Ltd., and

                   ors vs. Union of India10 more particularly,

                   Paras 36 and 37 thereof, which are reproduced

                   hereunder for easy reference:

                   36. Both the Attorney-General and the Additional Solicitor-
                   General have raised a preliminary objection to the
                   consideration of the question raised by the petitioners as
                   regards the validity of Sections 4 and 55 of the 42nd
                   Amendment. It is contended by them that the issue
                   formulated for consideration of the court: "Whether the
                   provisions of the Forty-second Amendment of the
                   Constitution which deprived the fundamental rights of their
                   supremacy and, inter alia, made them subordinate to the
                   directive principles of State policy are ultra vires the
                   amending power of Parliament? is too wide and academic. It
                   is urged that since it is the settled practice of the court not
                   to decide academic questions and since property rights
                   claimed by the petitioners under Articles 19(1) (f) and 31 do
                   not survive after the 44th Amendment, the court should not
                   entertain any argument on the points raised by the
                   petitioners.

                   37. In support of this submission reliance is placed by the
                   learned counsel on the decisions of the American Supreme
                   Court in Commonwealth of Massachusetts v. Andrew W.
                   Mellon, George Ashwander v. Tenneses Vally Authority, and
                   on WEAVER'S CONSTITUTIONAL LAW, 1946 Edition and
                   AMERICAN JURISPRUDENCES, Reliance is also placed on


10
     (1980) 3 SCC 625
                                 - 62 -
                                                   NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR



         certain decisions of this court to which it is unnecessary to
         refer because the Attorney-General and the Additional
         Solicitor-General are right that it is the settled practice this
         Court to which it is unnecessary to refer because the
         Attorney-General of this Court not to decide academic
         questions. The American authorities on which the learned
         counsel rely take the view that the constitutionality of a
         statute will not be considered and determined by the courts
         as a hypotheti-cal question, because constitutional questions
         are not to be dealt with abstractly or in the manner of an
         academic discussion. In other words, the courts do not
         anticipate constitutional issues so as to assume in advance
         that our Court has consistently taken the view that we will
         not formulate a rule ment which may offend against the
         provisions of the Constitution. Similarly, a certain law may
         be passed in pursuance of a certain constitutional amend-of
         constitutional law broader than is required by the precise
         facts to which it is to be applied. It is only when the rights of
         persons are directly involved that relief is granted by this
         Court.




   11.16. By relying on the decision in Minerva Mills

         Limited's case, his submission is that the

         Court is not required to address or decide

         academic questions. It is only when the rights

         of persons are directly involved that the matter

         would be considered and relief granted by a

         Court.     All the contentions and apprehensions

         on the part of the petitioner are hypothetical in

         nature. The petitioner has not placed even one

         document         on     record       indicating       that     an
                               - 63 -
                                               NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         application made by the petitioner has been

         rejected on the ground that a LIN had been

         issued by the respondent.

   11.17. Learned      ASGI     submits,     alternatively       and

         without prejudice, that even assuming any

         foreign sovereign were to refuse a visa to the

         petitioner in future, this Court would have no

         territorial   or     subject-matter      jurisdiction    to

         adjudicate upon such refusal. Decisions of

         foreign immigration authorities are governed

         exclusively    by     the     domestic    law   of   those

         jurisdictions. The petitioner's legal rights within

         India have not been adversely affected in any

         continuing manner. On the contrary, the grant

         of a Business Visa and thereafter a Tourist Visa

         clearly demonstrates that the petitioner's travel

         interests     into     India     remain     intact      and

         unhindered.
                            - 64 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




   11.18. It is therefore emphatically submitted that this

         Court    cannot   pass          directions,   directly    or

         indirectly, regarding issuance or refusal of visas

         by foreign countries. Any such relief would be

         beyond the constitutional competence of this

         Court.

   11.19. On merits, learned ASGI submits that the

         action of the Respondents was entirely justified.

         The Employment Visa regime mandates that

         such visas be granted only where the position

         requires highly specialised skills unavailable in

         India. The justification letter dated 14.12.2017,

         though    authored         by      the    employer,      was

         submitted as      part      of the       petitioner's visa

         application. The petitioner derived direct benefit

         from that representation. If that representation

         is   shown   to   be       false    or   misleading,     the

         beneficiary cannot disclaim responsibility for its

         consequences.
                              - 65 -
                                               NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




   11.20. Referring to the documentary requirements

           accompanying an Employment Visa application,

           learned ASGI submits that the employer is

           required to furnish:

         11.20.1. A   categorical      undertaking      that   the

                   applicant will be employed full-time;

         11.20.2. An undertaking assuming responsibility

                   for the applicant's professional conduct;

         11.20.3. A detailed justification letter explaining

                   why no Indian national can be employed

                   against the post;

         11.20.4. Specific   details    of    efforts   made    to

                   identify suitable Indian candidates.

   11.21. These requirements are not a formality they

           form the foundation for consideration of the

           application. The justification must demonstrate

           actual search and due diligence within India. In

           the present case, the explanation furnished

           later   reveals   that      no    such   search     was
                               - 66 -
                                                      NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




         conducted. This constitutes a fundamental non-

         compliance        warranting                 revocation       and

         regulatory action.

   11.22. The    justification         letter    dated      14.12.2017

         asserted      that      the        petitioner          possessed

         experience unavailable in India and that no

         individual with similar qualifications could be

         found       domestically.               This           categorical

         representation       formed            the     basis     of   visa

         issuance.

   11.23. The use of the expression "could not be found"

         necessarily implied that a search had been

         undertaken and that efforts had been made to

         locate suitable Indian candidates. However,

         subsequent correspondence revealed that no

         such search was conducted. The employer later

         admitted that there was no advertisement, no

         recruitment exercise, and no attempt to identify

         Indian candidates. The petitioner, in his visa
                                 - 67 -
                                                    NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




         application, had expressly declared that the

         information furnished was true and complete

         and    that      he      understood          that     incorrect

         information could result in denial of entry,

         deportation      or       other        penalties.     He     was

         therefore fully aware of the legal consequences

         of misrepresentation.

   11.24. It was only after a complaint was received by

         the    Ministry        of       Home       Affairs     alleging

         irregularities    in      visa    procurement         that    an

         enquiry was directed. Pursuant thereto, the

         FRRO sought detailed clarification regarding

         recruitment            methodology,            qualifications

         required, advertisements issued, number of

         applicants, and interview procedures. These

         queries    were        not      speculative;        they   were

         grounded in regulatory duty.

   11.25. The employer's response dated 25.07.2018

         admitted      that      due       to    business      urgency,
                               - 68 -
                                               NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         candidates were selected from the Australian

         office and no search was conducted within

         India.   No      advertisements       were    issued;    no

         domestic recruitment process was undertaken.

         This admission directly contradicted the earlier

         justification.      Selection       from     an   internal

         overseas        office    without     even    attempting

         domestic        recruitment      cannot      satisfy    the

         fundamental requirement of the non-availability

         of Indian talent.

   11.26. The     contradiction         between     the    original

         justification      and        subsequent      explanation

         establishes misrepresentation. Had the latter

         explanation,       that   no    domestic     search     was

         conducted, been disclosed in the justification

         letter, the Employment Visa would not have

         been granted. The misrepresentation therefore,

         goes to the root of the visa's validity. The

         issuance of the LIN was not arbitrary; it was a
                               - 69 -
                                                    NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         proportionate        regulatory          response          to     a

         foundational defect.

   11.27. Upon admission by the employer, a show-cause

         notice     was       issued         to     the      employer.

         Simultaneously, the derivative beneficiary, the

         petitioner,    was      issued       a     LIN.     This        was

         consistent with the structure of an Employment

         Visa, where the employee's status is dependent

         upon the sponsor's compliance. The petitioner

         had expressly accepted potential consequences

         for incorrect information.

   11.28. He submits that the FRRO acted with restraint

         and proportionality. The authorities could have

         initiated deportation proceedings. Instead, the

         petitioner was permitted to exit voluntarily. His

         family was not subjected to coercive measures.

         The   action     taken        was    the    least    intrusive

         response         consistent              with       regulatory

         enforcement.
                              - 70 -
                                               NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




   11.29. Even thereafter, the petitioner was granted

         Business      and     Tourist     Visas.     This   fact

         demonstrates the absence of vindictiveness or

         punitive intent. The action was confined to

         rectifying a defective Employment Visa, not

         imposing lasting disability.

   11.30. On the issue of authority, learned ASGI submits

         that the FRRO acted strictly within the statutory

         framework. The FRRO sought directions from

         the competent authority, namely the Joint

         Director (Immigration), Bureau of Immigration,

         Ministry of Home Affairs. The original file placed

         before the Court evidences this hierarchical

         decision-making process.

   11.31. He refers to Notifications S.O. 3310(E) and S.O.

         3311(E) dated 30.12.2009, whereby the FRRO,

         Bangalore, was appointed as Civil Authority

         under   the    Foreigners       Act   and   Registration
                              - 71 -
                                                 NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         Officer under the Registration of Foreigners

         Rules.

   11.32. Further     reliance    is   placed      upon     Gazette

         Notification      GSR    605(E)        dated    13.07.2000

         issued under Section 12 of the Foreigners Act,

         authorising the Joint Director (Immigration) to

         exercise powers under Section 3(2)(c). The LIN

         was      issued    pursuant       to     such    delegated

         authority.

   11.33. It is submitted that there was no impermissible

         sub-delegation. The Joint Director, being the

         statutory delegate of the Central Government,

         directed issuance of the LIN. The FRRO merely

         executed that direction in formal terms. The

         issuing authority, in substance, was the Joint

         Director acting within delegated competence.

   11.34. On the question of natural justice, learned ASGI

         submits that the alleged misrepresentation was

         by the employer. The authorities corresponded
                             - 72 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         extensively      with       the     employer,           sought

         explanation,     and    considered         the    responses

         before taking action. The principles of natural

         justice   were    satisfied       vis-à-vis       the    party

         responsible      for    the       representation.         The

         employee, whose visa status was derivative,

         cannot demand a separate adjudication on

         matters    exclusively        within      the     employer's

         domain.

   11.35. In so far as the decisions relied upon by the

         learned senior counsel for the petitioner his

         submission is that the decision in Hasan Ali

         Raihanys'       case    would       not      be   applicable

         inasmuch as in that case the petitioner had

         applied for seeking citizenship of India and

         while the said application was pending, he was

         sought to be deported and in that background,

         the   Hon'ble    Apex       Court      had      come     to   a

         conclusion that without hearing the person who
                           - 73 -
                                         NC: 2026:KHC:8290
                                     WP No. 26412 of 2019


HC-KAR




         had applied for Indian citizenship, a deportation

         order could not be passed. In the present case,

         there   being   a    misrepresentation   by   the

         employer, which was a cause for issuance of the

         employment visa, that decision would not be

         applicable.

   11.36. As regards the decision of the Hon'ble Delhi

         High Court in Mohammed Javid's case, he

         again submits that, that was also a case where

         the petitioner had made an application for grant

         of Indian citizenship, the petitioner being a

         Pakistani national having married an Indian

         national and in that background the Hon'ble

         Delhi Court came to a conclusion that an

         applicant for Indian citizenship was required to

         be heard before issuance of a LIN, she having a

         valid long-term visa.     The submission is also

         that the decision in Mohammed Javid's case

         is now pending before the Hon'ble Supreme
                                    - 74 -
                                                       NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


 HC-KAR




             Court in SLP Nos.24092-24093/2019 and as

             such, the said decision not having attained

             finality, cannot be relied upon by the petitioner.

       11.37. He relies upon the decision in Hans Muller of

             Nurenburg v. State of W.B11., particularly

             Paragraph      35    thereof      which     is   reproduced

             hereunder for easy reference:

             35. Entries 9, 10, 17, 18 and 19 in the Union List confer
             wide powers on the Centre to make laws about, among
             other things, admission into and expulsion from India, about
             extradition and aliens and about preventive detention
             connected with foreign affairs. Therefore, the right to make
             laws about the extradition or aliens and about their
             expulsion from the land is expressly conferred; also, it is to
             be observed that extradition and expulsion are contained in
             separate entries indicating that though they may overlap in
             certain aspects, they are different and distinct subjects. And
             that brings us to the Foreigners Act which deals, among
             other things, with expulsion, and the Extradition Act which
             regulates extradition.




       11.38. By relying on Hans Muller's case, it is

             submitted that the said decision authoritatively

             recognises the plenary sovereign power of the

             State     in    matters        relating     to   admission,

             regulation and expulsion of foreigners.


11
     (1955) 1 SCC 167
                               - 75 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




   11.39. The Hon'ble Supreme Court in Hans Muller

         examined the constitutional scheme under the

         Seventh Schedule and noted that Entries 9, 10,

         17, 18 and 19 of the Union List confer wide and

         exclusive      legislative            competence              upon

         Parliament in matters concerning admission into

         India,   expulsion,           extradition,        aliens       and

         preventive detention connected with foreign

         affairs. The Court observed that extradition and

         expulsion      are        distinct       and           separately

         enumerated subjects, thereby emphasising that

         the   power     to    expel      is    not       derivative     or

         incidental, but an independent and express

         constitutional competence.

   11.40. Learned ASGI submits that the Foreigners Act,

         1946 is a direct legislative manifestation of this

         sovereign     authority.       Section       3    of    the    Act

         empowers the Central Government to regulate,

         restrict, or direct that a foreigner shall not
                                - 76 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         remain in India. The power of expulsion is not a

         matter     of    concession        but     an   incident      of

         sovereignty.      A      foreign     national         has     no

         fundamental right to reside or settle in India.

         His presence in the country is conditional,

         regulated by statute, and subject at all times to

         executive supervision in accordance with law.

   11.41. Relying   upon       Hans       Muller,    learned         ASGI

         submits that the executive discretion in matters

         of expulsion is necessarily wide. Immigration

         control     is      intimately           connected          with

         sovereignty, national policy, labour regulation,

         and   public order. Courts have                 consistently

         recognised that such matters fall within the

         executive       domain,        subject   only    to    limited

         judicial review to ensure absence of mala fides,

         arbitrariness, or statutory violation.

   11.42. In the present case, it is contended that

         irregularities     in     the     procurement         of     the
                                - 77 -
                                                    NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




         Employment Visa were established through

         documentary admissions by the employer. Once

         the      foundational           misrepresentation              stood

         revealed, the executive was well within its

         statutory       competence          to     direct       that     the

         petitioner shall not remain in India under that

         visa category. The power to expel includes the

         lesser    power       to       direct    departure        without

         initiating coercive deportation proceedings.

   11.43. Learned ASGI emphasises that the authorities

         did not exercise the full rigour of deportation

         powers.      The      petitioner         was      not     forcibly

         removed. He was permitted voluntary exit. His

         family     was       not       detained.     No     permanent

         prohibition was imposed. Instead of invoking

         the harshest available measure, the authorities

         adopted a measured and proportionate course

         by    issuing    a    Leave       India     Notice,       thereby

         allowing compliance without coercion.
                             - 78 -
                                                NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




   11.44. It is submitted that when viewed through the

         constitutional lens articulated in Hans Muller,

         the impugned action represents a restrained

         and calibrated exercise of sovereign power. The

         petitioner, being a foreign national whose visa

         was found to be tainted by misrepresentation,

         cannot claim immunity from the regulatory

         consequences        contemplated           under        the

         Foreigners Act.

   11.45. Thus, learned ASGI contends that the issuance

         of the LIN was not only within statutory

         competence        but       also     reflective    of    a

         proportionate exercise of executive discretion in

         a   domain   where          the    Constitution   accords

         primacy to sovereign authority.

   11.46. On all the above basis, the submission of

         learned ASGI is that the Writ Petition as filed is

         required to be dismissed.
                                    - 79 -
                                                        NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


HC-KAR




12.    Shri   K.G.     Raghavan       learned         senior       counsel      in

       rejoinder, would submit that:

      12.1. Learned       Senior      Counsel         for    the     petitioner

              submits     that   the         reliance       placed      by    the

              Respondents upon Hans Muller is misplaced

              and inapposite to the present controversy. It is

              contended that the said decision was rendered

              in the year 1955, at a constitutional moment

              when the jurisprudence relating to personal

              liberty, procedural fairness and international

              human rights obligations had not yet evolved to

              their    present     contours.          The      constitutional

              interpretation prevailing at that time, it is

              argued, was pre-Maneka Gandhi and pre-dates

              the     incorporation         of   modern       standards        of

              fairness under Articles 14 and 21.

      12.2. Learned        counsel          submits     that       the       legal

              landscape      governing           expulsion         of    foreign

              nationals       has            undergone              significant
                            - 80 -
                                                NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




         transformation since 1955. India is now a

         signatory to the International Covenant on Civil

         and Political Rights (ICCPR), which, inter alia,

         mandates under Article 13 that an alien lawfully

         present in the territory of a State Party shall

         not be expelled except in pursuance of a

         decision reached in accordance with law and

         shall, save for compelling reasons of national

         security, be allowed to submit reasons against

         his expulsion and have his case reviewed by a

         competent authority.

   12.3. It is contended that India's accession to the

         ICCPR imposes binding international obligations

         to ensure procedural safeguards in matters of

         expulsion. These safeguards include fairness,

         transparency,         and           opportunity        of

         representation,   except       in    narrowly     defined

         cases   of   national      security.    The   petitioner

         submits that the principles embodied in the
                            - 81 -
                                              NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         ICCPR    have    informed      the   development      of

         domestic        constitutional          jurisprudence,

         particularly post Maneka Gandhi, where the

         Hon'ble Supreme Court expanded the meaning

         of "procedure established by law" to require

         that    such    procedure       be   just,    fair   and

         reasonable.

   12.4. According to the petitioner, the ratio in Hans

         Muller must therefore be read in the historical

         and constitutional context in which it was

         delivered. The broad observations regarding

         executive discretion in matters of expulsion

         cannot, it is submitted, be understood as

         conferring unfettered or unreviewable power in

         the    contemporary        constitutional    framework.

         Executive action affecting personal liberty, even

         of a foreign national, must now withstand

         scrutiny under Articles 14 and 21 and conform
                               - 82 -
                                               NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         to principles of non-arbitrariness and procedural

         fairness.

   12.5. It is further submitted that the present case

         does not involve considerations of national

         security or public order that might justify

         curtailed procedural safeguards. The sole basis

         for the impugned action is alleged irregularity in

         procurement of the Employment Visa. In such

         circumstances,         reliance      upon      a     1955

         articulation    of      sovereign      power       without

         incorporating    the          subsequent    evolution    of

         constitutional and international law principles, it

         is argued, would be inappropriate.

   12.6. He therefore submits that Hans Muller cannot

         be invoked as authority for the proposition that

         expulsion power is unfettered or immune from

         contemporary         procedural      safeguards.        The

         decision, it is urged, must yield to the modern

         constitutional doctrine that even where the
                                     - 83 -
                                                       NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


 HC-KAR




              State     possesses        sovereign       authority       over

              foreigners, the exercise of such authority must

              conform to fair procedure and international

              human rights commitments.

         12.7. He relies upon the decision of the Hon'ble

              Madras High Court in R.I. Jebaraj v. Union of

              India12, more particularly Para 28 thereof,

              which     is    reproduced        hereunder        for    easy

              reference:

               28. As concluded above, if the order under challenge is in
               the nature of an order of expulsion of a foreigner from
               Indian soil, necessarily notice should have been given by the
               Central Government to the foreigner to afford an
               opportunity to him to make representation. The entire
               argument of Mr. V.T. Gopalan, the learned Senior Counsel,
               was under the premise that the impugned order is an order
               of expulsion. But I am unable to subscribe to the said
               contention. Admittedly, the petitioner's brother was not in
               Indian soil and so, the impugned order cannot be construed
               to be an order of expulsion at all. As rightly pointed out by
               the respondents in the counter, the impugned order is only
               an order banning the entry of the petitioner's brother into
               India without reference to the Central Government.
               Nowhere it has been held in any of the judgments cited
               supra that before passing any order under Section 3 of the
               Foreigners Act r/w Clause 3 of the Foreigners Order, 1948
               such a notice should be given to the foreigner and he should
               be afforded an opportunity of being heard before passing an
               order prohibiting the entry of the foreigner. As held by the
               Hon'ble Supreme Court in Hans Muller v. Supdt., Presidency
               Jail, Calcutta's case (cited supra) for passing an order either
               regulating or banning the entry of any foreigner into India, it
               is the absolute and unfettered discretion of the Central

12
     2009 SCC OnLine Mad 160
                                - 84 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



          Government. The said soverign power is unlimited and
          unrestricted. The United Nations International Covenant on
          Civil and Political Rights, 1966 does not speak of any such
          opportunity to be given to any foreign national in respect of
          prohibitory or regulatory orders. As I have already stated, in
          Gilles Preifer v. The Union of India, Sarbananda Sonowal's
          case and Hasan Ali Aihany's case, the Hon'ble Supreme
          Court has held in clear terms that the soverign power of the
          Central Government is absolute and has further held that
          only in the matter of expulsion of a foreign national who has
          already been allowed to be in Indian soil, in view of the
          International Covenant 1966, such a notice and opportunity
          should be given to him before expelling him. But in respect
          of an order banning the entry of a national into India, the
          Central Government need not state any reason as to why
          such ban order is imposed on him and it need not give any
          opportunity or notice to the foreign national. The
          Constitution of India does not contain any provision obliging
          the Central Government to issue notice affording an
          opportunity. The right to life guaranteed under Article 21
          which is available to any foreign national does not engulf
          into its ambit a right to a foreign national to compel the
          Central Government either to allow him to enter into India
          or to afford an opportunity to make representation or to
          state the reasons for such a ban. Therefore, the contention
          of the learned Senior Counsel that the impugned order is
          vitiated on the ground that the same came to be passed
          without affording any opportunity to the petitioner deserves
          only to be rejected.



     12.8. By relying on Jebaraj's case, his submission is

          that before an order of expulsion of a foreigner

          from Indian soil is made, a necessary notice

          should    have      been      given    by     the    Central

          Government to the foreigner to afford an

          opportunity for him to make a representation.

          The decision in Hans Muller's case, having
                                     - 85 -
                                                      NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


 HC-KAR




               been considered by the Hon'ble Madras High

               Court in Jebaraj's case, and reference having

               been made to ICCPR, it is the decision in

               Jebaraj's    case      which      is   required      to    be

               considered by this Court.

         12.9. He relies on the decision of the Hon'ble Delhi

               High Court in Mohd. Javed v. Union of

               India13, more particularly paras 28, 29, 33 and

               41 thereof, which are reproduced hereunder for

               easy reference:

               28. From the juristic standpoint, what requires elucidation is
               the exact nature of the 'right' that is under consideration.
               Confusion appears to have arisen from the perception that
               the 'right' being considered is Nausheen's 'right to live in
               India', which it is contended, she has none since she is an
               alien or foreigner. That is indeed true. What we are losing
               sight of though, is the fact that Nausheen is not an illegal
               immigrant and has not entered India clandestinely or
               unlawfully but has been continually residing in India for the
               last thirteen years on a valid visa, which has been renewed
               by the authorities from time-to-time. What is under the lens
               here is not Nausheen's right to reside in the country but the
               Ministry's authority to revoke a valid and subsisting LTV
               without following any process or procedure whatsoever and
               without arriving at a reasoned decision based on a factual
               matrix. It is not Nausheen's substantive right but her
               procedural right to 'due process' or right to procedural due
               process, as it is sometimes called, that is required to be
               considered.

               29. In this context, while we are clear that most of the Part
               III rights under the Constitution, namely fundamental

13
     2019 SCC OnLine Del 8741
                               - 86 -
                                                NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR



         rights, are available only to citizens and not to foreigners,
         however, as has been consistently held, on a bare perusal of
         the constitutional provisions the rights enshrined in Articles
         20, 21 and 22 of the Constitution are available even to non-
         citizens or foreigners. While invocation of rights under
         Articles 20 and 22 does not arise in the present case, the
         right under Article 21, namely the right of a person not to
         be "deprived of his life or personal liberty except according
         to procedure established by law" does. Here also, we hasten
         to add, it is not that Nausheen has been deprived of her life
         or personal liberty, in the narrow and restricted sense, by
         being asked to leave India but what is impacted is
         Nausheen's 'right to life' in its expanded interpretation as
         given by the courts, with several aspects of 'life' having
         been read into Article 21 of the Constitution.

         33. It is also a basic tenet of the rule of law, that no power
         conferred upon any authority must be unguided,
         uncanalized, untrammelled or absolute. Courts will
         invariably frown upon unguided power, wherever it be
         found; and the test would be vis-a-vis the authority upon
         which power is conferred, regardless of the subject upon
         which the power is exercised. That is to say, in the present
         context, the Ministry cannot have absolute, unguided power,
         regardless of whether the power be exercised over a citizen
         or a foreigner. The question to ask therefore is, whether
         there is any guidance or restraint on the power of the
         Ministry to direct a foreigner to leave the country or is the
         discretion unguided and absolute? The fact that the power is
         exercised upon or against a foreigner is not the point. It is
         the existence of unguided power in the hands of an
         authority that is in issue. Providing a procedure for its
         exercise is the basic minimum restraint on exercise of any
         power. What, may we ask, is the procedure for exercise of
         the Ministry's power to direct a foreigner on a valid and
         subsisting visa, to leave the country. If no procedure is
         discernible in the statute, a basic procedure must be read
         into it. What was the procedure followed by the Ministry in
         the present case before issuing the Notice to Nausheen?
         Here we are not holding the Ministry to the standard of a
         just, fair or reasonable procedure prescribed by law as per
         the principles laid down inter alia in the case of Maneka
         Gandhi v. Union of India, (1978) 1 SCC 248 which may not
         be applicable to a case under the Foreigners Act or to
         regulations or orders made thereunder; but did the Ministry
         follow any procedure at all? We are afraid we are unable to
         discern any procedure whatsoever having been followed
         before the issuance of the Notice. The abrupt and
         peremptory issuance of the Notice itself cannot, on any
         parameters, be construed to be a procedure. A legal
                                - 87 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         procedure must be a set of steps prescribed by law or read
         into the law, involving and displaying assessment of a fact
         situation, application of mind, leading to inferential action by
         the authorities, that precedes such action; which, in case of
         civil consequences, must also include due consideration of
         the version or representation of the person who will be
         visited with such consequences. The absence of any steps
         cannot itself pass-off as procedure.

         41. We are only too familiar with the vast scope and
         expanse of rights protected under the overarching principles
         of Article 21 of the Constitution as developed over the past
         decades by court pronouncements. How then can the rights
         of a family against arbitrary and capricious interference by
         the State not be protected as part of the ever-growing
         bundle of rights under Article 21? Drawing upon the
         covenants contained in the ICCPR, we hold that the 'family',
         being the natural and fundamental unit of society, is entitled
         to protection of its integrity against arbitrary interference by
         the State.



   12.10. By relying on Mohammed Javid's case, his

         submission is that when a person has entered

         India lawfully under a valid visa, the right of

         such a person has to be balanced with the right

         of the authority of the ministry to revoke the

         long-term visa by following a procedure and

         arriving at a reasoned decision based on the

         factual matrix. He distinguishes the right to be

         in India from the procedural due process right

         to be denied the right to live in India, even if

         the petitioner did not have a right to live in
                                     - 88 -
                                                      NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


 HC-KAR




               India, that right cannot be deprived without the

               procedural due process being followed by the

               authorities.

       12.11. He reiterates the decision of the Hon'ble Apex

               Court in Hasan Ali's case and also places

               reliance on the decision of the Hon'ble Apex

               Court in Sarbananda Sonowal v. Union of

               India14,       more particularly para 75 thereof,

               which    is    reproduced        hereunder        for   easy

               reference:

               75. In Introduction to International Law by J.G. Starke (1st
               Indian Reprint 1994) in Chapter 12 (p. 348), the law on the
               points has been stated thus:

               "Most States claim in legal theory to exclude all aliens at
               will, affirming that such unqualified right is an essential
               attribute of sovereign government. The courts of Great
               Britain and the United States have laid it down that the right
               to exclude aliens at will is an incident of territorial
               sovereignty. Unless bound by an international treaty to the
               contrary, States are not subject to a duty under
               international law to admit aliens or any duty thereunder not
               to expel them. Nor does international law impose any duty
               as to the period of stay of an admitted alien."

               Like the power to refuse admission this is regarded as an
               incident of the State's territorial sovereignty. International
               law does not prohibit the expulsion en masse of aliens. (p.
               351). Reference has also been made to Article 13 of the
               International Covenant of 1966 on Civil and Political Rights
               which provides that an alien lawfully in the territory of a
               State party to the Covenant may be expelled only pursuant

14
     (2005) 5 SCC 665
                                - 89 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         to a decision reached by law, and except where compelling
         reasons of national security otherwise require, is to be
         allowed to submit the reasons against his expulsion and to
         have his case reviewed by and to be represented for the
         purpose before the competent authority. It is important to
         note that this Covenant of 1966 would apply provided an
         alien is lawfully in India, namely, with valid passport, visa,
         etc. and not to those who have entered illegally or
         unlawfully. Similar view has been expressed in Oppenheim's
         International Law (Ninth Edn. 1992 in paras 400, 401 and
         413). The author has said that the reception of aliens is a
         matter of discretion, and every State is by reason of its
         territorial supremacy, competent to exclude aliens from the
         whole or any part of its territory. In para 413 it is said that
         the right of States to expel aliens is generally recognised. It
         matters not whether the alien is only on a temporary visit,
         or has settled down for professional business or any other
         purposes in its territory, having established his domicile
         there. A belligerent may consider it convenient to expel all
         hostile nationals residing or temporarily staying within its
         territory, although such a measure may be very harsh on
         individual aliens, it is generally accepted that such expulsion
         is justifiable. Having regard to Article 13 of the International
         Covenant on Civil and Political Rights, 1966, an alien
         lawfully in a State's territory may be expelled only in
         pursuance of a decision reached in accordance with law.



   12.12. By relying on Sarbananda Sonowal's case, he

         again seeks to draw a distinction between a

         person who has entered the country illegally or

         unlawfully and a person who has entered legally

         under a valid visa. He again reiterates that as

         per the visa applications required to be filed

         with the US Department of State, as also before

         the consulate General of India in Australia, an
                               - 90 -
                                                NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         applicant is required to make a disclosure as to

         whether the applicant has been deported or

         removed    from       the     respective     country   and

         insofar   as   the     visa    applications    to   United

         Kingdom, New Zealand, Australia Japan and

         Canada, the applicant is required to disclose

         whether the applicant was asked to leave or

         ordered to leave the country with a detailed

         explanation.         The      LIN   coming    within   the

         mischief of being asked to leave or ordered to

         leave, the petitioner is entitled to challenge the

         LIN even after the expiry of the visa and or the

         LIN   having     been         rendered     incapable    of

         enforcement.

   12.13. As regards the letter dated 26.6.2025 issued by

         the FRRO to the learned counsel for the

         Respondent and the letter dated, 4.11.2025

         issued by the FRRO to the petitioner, his

         submission is that the operation of the LIN
                                     - 91 -
                                                       NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


 HC-KAR




               having been stayed by this Court by the order

               dated 24.06.2019, it cannot be said that the

               business and e-tourist visa was issued despite

               the LIN being issued inasmuch as when the

               business visa and e-tourist visa was issued, the

               LIN had been stayed by this Court.

       12.14. The visa, if any, filed by the petitioner with

               other countries cannot be processed on the

               basis of the assurance of the respondent that

               there is a duty cast on the petitioner to disclose

               the LIN having been issued.

       12.15. He refers to the decision of the Hon'ble Apex

               Court in M. Sudakar v. V. Manoharan15,

               more particularly paras 15 and 16 thereof,

               which    are    reproduced        hereunder        for   easy

               reference:

               15. True it is that the learned Single Judge had observed
               that the writ petition had become infructuous and still
               proceeded to grant relief to the appellant. In our opinion,
               the learned Single Judge may not be absolutely right in
               observing that the writ petition had become infructuous as
               the resolution debarring the appellant was still operative. In

15
     (2011) 1 SCC 484
                                 - 92 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



          our opinion a writ petition broadly speaking is held
          infructuous when the relief sought for by the petitioner is
          already granted or because of certain events, there may
          not be necessity to decide the issue involved in the writ
          petition. Here in the present case the resolution of the
          governing body was still holding the field when the writ
          petition was heard and in fact was to operate for a further
          period, hence it cannot be said that the relief claimed by
          the appellant had become infructuous. In any view of the
          matter, as the effect of the order continued, the learned
          Single Judge was right in moulding the relief. The act of the
          appellant in removing a large number of members and
          financial impropriety will not clothe the general body to
          pass resolution debarring the appellant from holding the
          post for 10 years, as no such power is conferred by the
          bye-laws. The action being patently illegal, the learned
          Single Judge could not have declined the relief taking into
          account the alleged action.

          16. As regards the decision of this Court in Krishna Rice
          Mills [(1981) 4 SCC 148] relied on by Mr Sorabjee, the
          same has no bearing in the facts and circumstances of the
          case. In the said case the instruction issued by the
          Government was challenged and when the matter was
          taken up it was conceded by the State that the State
          Government would withdraw the instruction. In view of the
          aforesaid the High Court observed that the writ petition has
          become infructuous and in that background this Court
          observed that the High Court ought not to have gone into
          the merit of the case. In the present case the resolution
          debarring the appellant was and still in force and,
          therefore, the learned Single Judge rightly went into its
          validity. Hence, the judgment relied on in no way supports
          the contention of the respondents.



   12.16. By   relying     on     M.     Sudhakar's        case,     his

         submission is that merely because the visa had

         expired, the issuance of the LIN is not taken

         away. The fact of the issuance of the LIN

         continues to be true and valid. The petitioner,
                                      - 93 -
                                                       NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


 HC-KAR




               having     left   the     country     and     subsequently

               entered on the basis of other valid visas, the

               disclosure of the said LIN being required to be

               made by the petitioner, it cannot be said that

               the writ petition has become infructuous.

       12.17. He relies upon the decision of the Hon'ble Apex

               Court in Union of India v. Narender Singh16,

               more particularly para 5 and 6 thereof, which

               are reproduced hereunder for easy reference:

               5. The High Court's order is clearly indefensible. A writ
               petition questioning the Tribunal's order on merits does not
               become infructuous by giving effect to the Tribunal's order.
               Merely because the order of reinstatement had been
               implemented by the appellant, that did not render the writ
               petition infructuous as has been observed by the High
               Court. This position was clearly stated in Union of India v.
               G.R. Prabhavalkar [(1973) 4 SCC 183 : 1973 SCC (L&S)
               374] . In para 23 of the decision it was observed as follows :
               (SCC p. 193)

               "23. Mr Singhvi, learned counsel, then referred us to the
               fact that after the judgment of the High Court the State
               Government has passed an order on 19-3-1971, the effect
               of which is to equate the Sales Tax Officers of the erstwhile
               Madhya Pradesh State with the Sales Tax Officers, Grade
               III, of Bombay. This order, in our opinion, has been passed
               by the State Government only to comply with the directions
               given by the High Court. It was made during a period when
               the appeal against the judgment was pending in this Court.
               The fact that the State Government took steps to comply
               with the directions of the High Court cannot lead to the
               inference that the appeal by the Union of India has become
               infructuous."


16
     (2005) 6 SCC 106
                                - 94 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



         6.    The   expression     infructuous    means    ineffective,
         unproductive and unfruitful. It is derived from the Latin
         word "fructus" (fruit). By implementing an order, the
         challenge to the validity of the order is not wiped out and is
         not rendered redundant.




   12.18. By relying on Narendra Singh's case, his

         submission is that an order passed by a Court

         or Tribunal, in this case by the FRRO, will not

         become infructuous after the order is given

         effect to. The right to challenge an order would

         continue even after being given effect to, and

         as a consequence thereof, the petitioner would

         be entitled to restitution.

   12.19. As regards the authority of the FRRO and the

         delegation in favour of FRRO, he submits that

         the    FRRO      in   the      impugned      LIN     has    not

         mentioned        any      direction      issued      by     the

         competent authority. Thus, the LIN can only be

         presumed to have been issued by the FRRO in

         its capacity as FRRO and not on the instruction

         of the competent authority.                The documents
                                - 95 -
                                                NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


 HC-KAR




              which have been shown to this Court have not

              been made available to the petitioner, and as

              such, those documents cannot be considered

              for the purpose of passing an order against the

              petitioner without a copy thereof having been

              furnished to the petitioner.

       12.20. The delegation is permitted only to the Joint

              Director; the Joint Director is not permitted to

              further delegate his powers to the FRRO.        No

              sub-delegation being provided, even if it were

              to be accepted that there is sub-delegation, the

              sub-delegation is not proper and valid. Be that

              as it may, he again reiterates that the FRRO has

              not, in the impugned LIN, mentioned anything

              about the Joint Director having directed the

              FRRO to issue the LIN.

       12.21. He relies upon the decision in Amit Kumar

              Sharma v. Union of India17, more particularly


17
     (2023) 20 SCC 486
                                - 96 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         paras 25, 26 thereof, which are reproduced

         hereunder for easy reference:

         25. The elementary principle of law is that all material
         which is relied upon by either party in the course of a
         judicial proceeding must be disclosed. Even if the
         adjudicating authority does not rely on the material while
         arriving at a finding, information that is relevant to the
         dispute, which would with "reasonable probability"
         influence the decision of the authority must be disclosed. A
         one-sided submission of material which forms the subject-
         matter of adjudication to the exclusion of the other party
         causes a serious violation of natural justice. In the present
         case, this has resulted in grave prejudice to officers whose
         careers are directly affected as a consequence.

         26. The non-disclosure of relevant material to the affected
         party and its disclosure in a sealed cover to the
         adjudicating authority (in this case AFT) sets a dangerous
         precedent. The disclosure of relevant material to the
         adjudicating authority in a sealed cover makes the process
         of adjudication vague and opaque. The disclosure in a
         sealed cover perpetuates two problems. Firstly, it denies
         the aggrieved party their legal right to effectively challenge
         an order since the adjudication of issues has proceeded on
         the basis of unshared material provided in a sealed cover.
         The adjudicating authority while relying on material
         furnished in the sealed cover arrives at a finding which is
         then effectively placed beyond the reach of challenge.
         Secondly, it perpetuates a culture of opaqueness and
         secrecy. It bestows absolute power in the hands of the
         adjudicating authority. It also tilts the balance of power in a
         litigation in favour of a dominant party which has control
         over information. Most often than not this is the state. A
         judicial order accompanied by reasons is the hallmark of
         the justice system. It espouses the rule of law. However,
         the sealed cover practice places the process by which the
         decision is arrived beyond scrutiny. The sealed cover
         procedure affects the functioning of the justice delivery
         system both at an individual case-to-case level and at an
         institutional level. However, this is not to say that all
         information must be disclosed in the public. Illustratively,
         sensitive information affecting the privacy of individuals
         such as the identity of a sexual harassment victim cannot
         be disclosed. The measure of non-disclosure of sensitive
         information in exceptional circumstances must be
         proportionate to the purpose that the non-disclosure seeks
                                  - 97 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR



             to serve. The exceptions should not, however, become the
             norm.



      12.22. By   relying   on     Commander        Amit     Kumar

            Sharma's case, his submission is that any

            material relied upon by either party in the Court

            in a judicial proceedings must be disclosed and

            even if the adjudicating authority does not rely

            on the material while arriving at a finding if the

            possibility of the same influencing the decision,

            there would be a serious violation of principles

            of natural justice.

      12.23. On all the above grounds, he submits that the

            Petition is required to be allowed and the relief

            sought for to be granted.


13.    Heard Sri.K.G.Raghavan, learned senior counsel for

       the Petitioner, Sri.K.Aravind Kamath, learned ASGI

       for the Respondents. Perused papers.


14.    The points that would arise for consideration are:
                           - 98 -
                                        NC: 2026:KHC:8290
                                    WP No. 26412 of 2019


HC-KAR




     i)    Whether the Leave India Notice (LIN)
           dated 01.05.2019 is vitiated for violation
           of the principles of natural justice?
     ii)   Whether the issuance of a Leave India
           Notice during the subsistence of a valid
           and un-cancelled Employment Visa (E-2)
           amounts to an impermissible indirect or de
           facto cancellation of the visa?
     iii)  Does the Foreign Regional Registration
           Officer     (FRRO)      possess      statutory
           jurisdiction to issue a Leave India Notice?
     iv) Whether the power under Section 3(2)(c)
           of the Foreigners Act, 1946, to direct a
           foreigner "not to remain in India" vests
           exclusively in the Central Government or
           its duly authorised delegate?.
     v)    Whether an internal communication or
           direction issued by the Joint Director
           (Immigration) can constitute a lawful
           delegation or authorisation under the
           Foreigners Act?
     vi) Whether the impugned LIN suffers from
           arbitrariness and non-application of mind?
     vii) Whether       allegations    of     fraud    or
           misrepresentation in the procurement of
           an Employment Visa can be acted upon by
           the FRRO without prior adjudication by the
           visa-issuing authority?
     viii) Whether a show-cause notice issued to the
           employer can satisfy the requirements of
           natural justice, qua the employee against
           whom the adverse civil consequence is
           directed?
     ix) Whether the writ petition has been
           rendered infructuous or academic on
           account of the petitioner's exit from India,
           expiry of the Employment Visa, and
           subsequent grant of business and tourist
                                 - 99 -
                                                    NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




           visas, or whether the impugned LIN
           continues to have civil, reputational, or
           legal consequences warranting judicial
           review?
      x)   What order?


15.   I answer the above points as folows:

16.   Answer to Point No.1: Whether the Leave India
      Notice (LIN) dated 01.05.2019 is vitiated for
      violation of the principles of natural justice?

      16.1. Sri K.G. Raghavan, learned Senior Advocate

           appearing for the Petitioner, challenges the

           impugned LIN primarily on the ground of

           procedural impropriety and violation of the audi

           alteram partem rule. He submits that the Leave

           India Notice dated 01.05.2019 was served on

           the Petitioner on 19.06.2019 without any prior

           show-cause notice (SCN) or opportunity of

           hearing    afforded           specifically   to   him.   The

           Petitioner was presented with a fait accompli

           directing him to leave the country, without

           being     informed      of      the    grounds    for    such

           expulsion.
                             - 100 -
                                            NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




     16.2. It is the specific contention of the Petitioner

          that there exists a vital distinction between a

          foreigner who enters the country illegally and

          one who enters lawfully on a valid visa. The

          Petitioner entered India on a valid Employment

          Visa (E-2) issued by the High Commission of

          India at Canberra after due verification of his

          documents, including the Justification Letter.

          He subsequently registered with the FRRO and

          held a valid Residential Permit. As a lawful

          entrant, he is entitled to the protection of

          Article 21 of the Constitution of India.

     16.3. The   learned   Senior     Counsel   places   heavy

          reliance on the decision of the Hon'ble Supreme

          Court in Hasan Ali Raihany v. Union of

          India. He argues that in Hasan Ali, the

          Hon'ble Supreme Court categorically held that a

          foreigner who enters on a valid visa must be

          informed of the reasons for deportation and
                                 - 101 -
                                                      NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




          given an opportunity to represent his case. The

          only exception to this rule is the existence of

          "compelling national security reasons." In the

          present      case,     the        Respondents       have       not

          pleaded any threat to national security, and

          therefore, the denial of a hearing is illegal and

          violative     of     the        procedural        due    process

          mandated by Article 21.

     16.4. Reliance is also placed on the decision of the

          Hon'ble Delhi High Court in Mohd. Javed v.

          Union of India, where a LIN issued to a

          Pakistani national was quashed. The Hon'ble

          Delhi     Court       held         that     the     "procedure

          established by law" under Article 21 applies to

          foreigners,     and      arbitrary         expulsion     without

          reasons violates this fundamental right. The

          learned      Senior     Counsel        contends         that   the

          impugned       LIN     is       cryptic,   unreasoned,         and

          arbitrary.
                                   - 102 -
                                                      NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


HC-KAR




     16.5. Furthermore,       referencing           Canara       Bank     v.

          Debasis          Das,      it      is   argued        that   even

          administrative orders entail civil consequences,

          here,      the    stigma           of   expulsion,       loss   of

          employment,         and           disruption     of    residence,

          requiring strict adherence to natural justice.

          Specifically, the Court in Canara Bank held

          that notice is the first limb of natural justice

          and must be precise and unambiguous.

     16.6. Learned Senior Counsel also relied upon CCE v.

          Brindavan Beverages (P) Ltd., to contend

          that a show-cause notice is the foundation of

          the department's case. If the allegations are

          vague or lacking, the notice is vitiated. In the

          present case, no notice was issued to the

          Petitioner at all.

     16.7. Further    reliance         was        placed    on     Gorkha

          Security Services v. Govt. (NCT of Delhi),

          and UMC Technologies (P) Ltd. v. Food
                                  - 103 -
                                                NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




           Corpn. of India, to submit that where an

           action     entails       grave     consequences       like

           blacklisting (or expulsion), a specific show-

           cause notice proposing the exact penalty is

           mandatory. The failure to issue such a notice

           renders the subsequent order void.

     16.8. He also cited R.I. Jebaraj v. Union of India,

           wherein     the       Hon'ble    Madras      High   Court

           distinguished the power to ban entry from the

           power to expel, holding that in cases of

           expulsion of a foreigner already on Indian soil,

           notice and opportunity are required, citing the

           International Covenant on Civil and Political

           Rights (ICCPR).

     16.9. Sri   K.   Aravind       Kamath,    learned    Additional

           Solicitor General of India (ASGI), countered

           these submissions by asserting the sovereign

           nature     of   the     power    exercised    under   the

           Foreigners Act, 1946.
                           - 104 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




   16.10. The Respondent contends that under Section 3

         of   the   Foreigners      Act,    1946,   the   Central

         Government possesses absolute, unfettered,

         and plenary discretion to expel a foreigner. This

         power is an incident of territorial sovereignty

         and is not subject to the strictures of natural

         justice applicable to citizens.

   16.11. The Respondent places strong reliance on the

         Constitution Bench judgment of the Hon'ble

         Supreme Court in Hans Muller of Nurenburg

         v.    Superintendent,             Presidency       Jail,

         Calcutta. It is submitted that this judgment

         unequivocally holds that the Foreigners Act

         vests the government with unrestricted power

         to expel aliens, and the Constitution does not

         fetter this discretion. The fundamental right to

         reside and settle in India under Article 19(1)(e)

         is not available to foreigners.
                          - 105 -
                                           NC: 2026:KHC:8290
                                     WP No. 26412 of 2019


HC-KAR




   16.12. The learned ASGI distinguishes Hasan Ali

         Raihany v. Union of India on the facts. He

         submits that in Hasan Ali, the petitioner

         therein had an application for Indian Citizenship

         pending and had deep roots in the country

         (born in India). The Hon'ble Supreme Court's

         direction for a hearing was influenced by the

         potential claim to citizenship and long-standing

         residence, which is absent in the present case

         where the Petitioner is a contractual employee

         on a temporary visa.

   16.13. Similarly, Mohd. Javed v. Union of India is

         distinguished as it involved the family rights of

         an Indian citizen (husband) and Indian children,

         implicating Article 21 rights of the family unit.

         The present Petitioner has no such family ties in

         India.

   16.14. The Respondent submits that the visa was

         procured    through       fraud    and     material
                             - 106 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         misrepresentation by the Employer (Company).

         The   Justification      Letter     dated    14.12.2017

         claimed    no    Indian      was    available,    but   the

         Company later admitted in July 2018 that no

         advertisement was placed. The Respondent

         argues that fraud vitiates all solemn acts. Since

         the fraud was committed by the Employer, the

         SCN was rightly issued to the Employer. The

         Petitioner, being a beneficiary of this fraud,

         cannot claim equitable relief or a separate

         hearing. In cases of fraud, the principles of

         natural justice are not required to be stretched

         to the point of futility.

   16.15. The primary question before this Court is

         whether    the    principles       of   natural    justice,

         specifically the right to a pre-decisional hearing,

         are absolute and mandatory in the context of

         the expulsion of a foreign national holding an

         employment visa, particularly when the validity
                                 - 107 -
                                                       NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




          of that visa is questioned on grounds of

          misrepresentation.

   16.16. It   is    settled    constitutional         law   that    while

          foreigners in India enjoy the protection of

          Article 21 (Right to Life and Personal Liberty)

          and Article 14 (Equality before Law), they do

          not possess the fundamental rights guaranteed

          under Article 19, specifically the right to reside

          and settle in any part of the territory of India

          [Article 19(1)(e)].

   16.17. The locus classicus on this subject is the

          Constitution Bench decision of the Hon'ble

          Supreme Court in Hans Muller of Nurenburg

          v.        Superintendent,              Presidency          Jail,

          Calcutta.       The         Hon'ble          Supreme      Court

          categorically        held       that   the    Foreigners    Act

          confers the power to expel foreigners from

          India. It vests the Central Government with

          absolute and unfettered discretion and, as there
                            - 108 -
                                               NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




         is no provision limiting this discretion, the

         Constitution does not fetter this discretion.

   16.18. The Hon'ble Supreme Court in Hans Muller

         further elucidated that the government has the

         right to refuse entry or order expulsion, and

         this right is "absolute and unlimited". While the

         Petitioner      argues       that      the      evolving

         jurisprudence    under      Article   21     dilutes this

         principle, Hans Muller remains the binding law

         of the land regarding the sovereign power of

         the State over aliens. The classification of

         foreigners as a distinct class permissible under

         Article 14 was also upheld in this judgment.

   16.19. The Petitioner's reliance on Hasan Ali Raihany

         v. Union of India is misplaced. A careful

         reading of that judgment reveals a crucial

         factual distinction. In Hasan Ali, the petitioner

         was born in India to Iranian parents, had lived

         in India for a substantial period, and most
                           - 109 -
                                                NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         importantly,    had         an         application   for

         naturalisation (citizenship) pending before the

         authorities. The Hon'ble Supreme Court invoked

         the principles of natural justice in that specific

         context,   reasoning       that    a    person   seeking

         citizenship who has lived in the country for

         decades cannot be summarily deported without

         reasons, as it affects his potential claim to

         citizenship.

   16.20. Similarly, Mohd. Javed v. Union of India

         involved a Pakistani national who was the

         spouse of an Indian citizen and mother to two

         Indian minor children. The Delhi High Court's

         intervention was predicated on the "Right to

         Family Life" and the derivative rights of the

         Indian family members (husband and children)

         under Article 21. The disruption of the family

         unit was a central concern. The Petitioner also

         cited R.I. Jebaraj v. Union of India, which
                              - 110 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         again deals with the expulsion of a person who

         had acquired foreign citizenship but had roots

         in India.

   16.21. In stark contrast, the Petitioner herein is a

         contractual employee of a foreign multinational

         subsidiary.    He      has      no    claim     to     Indian

         citizenship, nor does his expulsion separate him

         from an Indian family. His right to stay is purely

         contingent upon the validity of his employment

         visa.

   16.22. The Respondent has placed substantial material

         on record demonstrating that the "Justification

         Letter" dated 14.12.2017 submitted by the

         Company       to    obtain      the     Petitioner's     visa

         contained a material misrepresentation. The

         letter claimed that "no individual with similar

         experience and qualification could be found

         within   India.     However,         upon     inquiry,   the

         Company admitted              in July    2018    that    "no
                               - 111 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         advertisements were placed" and they "selected

         employees from their existing Australian office".

   16.23. This contradiction is fatal. The Employment Visa

         regime is designed to protect the domestic

         labor market. A declaration that no local talent

         is available is a jurisdictional fact for the grant

         of the visa. If this declaration is false, the visa

         is void ab initio.

   16.24. The legal maxim fraus omnia corrumpit (fraud

         vitiates everything) applies. When a privilege is

         obtained by fraud, the beneficiary cannot claim

         a violation of natural justice when that privilege

         is withdrawn. Natural justice is not a rigid

         formula,     If the undisputed facts (here, the

         Employer's     admission)          point   to    only    one

         conclusion, the issuance of a notice would be a

         "useless    formality"         theory.   The    Petitioner's

         reliance on Canara Bank v. Debasis Das

         regarding     strict      adherence        to   notice    in
                                - 112 -
                                                     NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         administrative         matters         is       distinguishable

         because Debasis Das involved a disciplinary

         proceeding against an employee where rights

         were protected by service regulations. Here,

         the Petitioner is a foreigner with no vested

         statutory right to stay beyond the pleasure of

         the Government.

   16.25. Similarly, the reliance on Gorkha Security

         Services and UMC Technologies regarding

         blacklisting    is    inapposite.         Expulsion     is   not

         blacklisting. Expulsion is the removal of an

         unauthorised         person.        The      Petitioner      was

         unauthorised         because         the     basis     of    his

         authorisation        (the       Justification     Letter)    was

         found to be false.

   16.26. Since the misrepresentation was made by the

         Employer, the FRRO correctly issued the Show

         Cause Notice to the Employer on 04.06.2019.

         The Employer was heard. The Petitioner, whose
                               - 113 -
                                                NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         status    is    derivative       of    the     Employer's

         sponsorship, has no independent ground to

         stand on once the sponsorship is found tainted.

         To   require    a     separate       hearing   for        every

         expatriate employee when the employer admits

         to a systemic breach of recruitment norms

         would burden the administration unreasonably

         and is not required by law.

   16.27. I answer Point No.1 by holding that the Leave

         India Notice is NOT vitiated for violation of

         principles of natural justice. The Petitioner, as a

         foreign national on a contractual visa obtained

         through misrepresentation, does not enjoy the

         same degree of procedural protection as a

         citizen   or    a     long-term       resident       seeking

         citizenship.    The       hearing     afforded       to     the

         Employer       was      sufficient     compliance          with

         fairness, given the nature of the fraud.
                                - 114 -
                                                      NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




17.    Answer to Point No.2: Whether the issuance of
       a Leave India Notice during the subsistence of
       a valid and un-cancelled Employment Visa (E-2)
       amounts to an impermissible indirect or de
       facto cancellation of the visa?

      17.1. The Petitioner contends that the FRRO lacks the

            power to cancel a visa granted by the High

            Commission of India. It is urged that by issuing

            the   Leave      India       Notice   (LIN)      while    the

            Employment Visa (E-2) remained facially valid

            until January 2020, the FRRO achieved an

            indirect   cancellation,       thereby       violating    the

            principle that what cannot be done directly

            cannot be done indirectly.

      17.2. Learned       Senior     Counsel      submits      that   an

            Employment Visa is a sovereign grant issued by

            the Ministry of External Affairs through its

            diplomatic     mission.       The     FRRO,      functioning

            under the Ministry of Home Affairs, cannot

            override that sovereign act. According to the

            Petitioner,    issuance       of    the    LIN   effectively
                                - 115 -
                                                   NC: 2026:KHC:8290
                                               WP No. 26412 of 2019


HC-KAR




         terminated the visa without adherence to a

         formal         cancellation          proceeding,     thereby

         depriving him of procedural safeguards.

   17.3. Reliance is placed upon K.S. Rashid & Son v.

         Income Tax Investigation Commission, to

         contend        that   a   statutory      authority    cannot

         achieve indirectly what it lacks power to do

         directly. It is argued that if the FRRO cannot

         cancel the visa, it cannot neutralise it through

         expulsion.

   17.4. The Respondents, on the other hand, submit

         that the power to issue a Leave India Notice

         under Section 3(2)(c) of the Foreigners Act,

         1946      is    an    independent        statutory    power,

         distinct from the administrative act of visa

         issuance, and that such statutory direction

         overrides the subsisting visa.

   17.5. Learned ASGI submits that a visa is merely an

         initial    permission           to   enter   the     country.
                              - 116 -
                                               NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         Continued     presence        is    governed          by   the

         Foreigners Act, 1946. Section 3(2)(c) expressly

         empowers the Central Government and its

         delegates to direct that a foreigner shall not

         remain in India. That power is not conditioned

         upon      prior     cancellation          of     the       visa

         endorsement.

   17.6. The Petitioner's submission, though at first

         blush     appears      attractive,     rests      upon       a

         fundamental misconception of the statutory

         scheme governing foreigners in India.

   17.7. Section 3(2)(c) of the Foreigners Act authorises

         the     Central   Government         to        make    orders

         directing that a foreigner "shall not remain in

         India." This power is statutory in origin, flowing

         directly from Parliamentary legislation; plenary

         in nature, not conditioned upon cancellation of

         a visa stamp; and overriding in character,
                             - 117 -
                                                  NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         inasmuch      as    it       operates     irrespective      of

         administrative permissions previously granted.

   17.8. The    Foreigners        Act,     1946       constitutes    a

         comprehensive       regulatory          code     concerning

         entry, stay and departure of foreigners. The

         power under Section 3(2)(c) is preventive and

         regulatory, rooted in sovereign control over

         territorial   presence.         The    statute    does     not

         prescribe     cancellation        of     a     visa   as    a

         jurisdictional precondition to expulsion. To read

         such a requirement into the provision would

         amount to judicial legislation.

   17.9. A visa is a conditional permission to enter. It

         does not create a vested right to remain for the

         entirety of its duration if statutory conditions

         are breached or if public interest so demands.

         Acceptance of the Petitioner's argument would

         lead to an untenable situation where domestic

         authorities would be rendered powerless to
                            - 118 -
                                                NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         remove a foreigner who violates conditions or

         becomes      undesirable,          unless   and    until   a

         diplomatic mission abroad formally cancels the

         visa. Such a construction would render Section

         3(2)(c) nugatory and must be rejected.

   17.10. The Ministry of External Affairs and the Ministry

         of Home Affairs are not competing sovereigns.

         They are administrative departments of the

         same Central Government. The grant of a visa

         and    the   regulation       of    continued     presence

         operate      within    a      coordinated         sovereign

         framework.

   17.11. The   reliance   on    K.S.        Rashid    &    Son     is

         misplaced. That principle applies where an

         authority    lacking        jurisdiction     attempts      to

         accomplish indirectly what it cannot do directly.

         In the present case, the FRRO does not purport

         to cancel the visa. It exercises a distinct

         statutory power of expulsion under Section
                                - 119 -
                                                     NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         3(2)(c). The legal source of authority is explicit.

         The   incidental          consequence        that    the      visa

         becomes      practically          ineffective       does      not

         transform        a    statutory          expulsion     into     a

         colourable cancellation.

   17.12. It is settled that Article 19 protections are

         confined    to       citizens.    In     Hans       Muller     of

         Nuremberg v. Superintendent, Presidency

         Jail, the Hon'ble Supreme Court held that a

         foreigner        cannot          claim       the     freedoms

         guaranteed under Article 19. The right to reside

         and    settle        in     India      is    therefore        not

         constitutionally available to a non-citizen.

   17.13. Article 21, however, applies to "persons" and

         therefore extends to foreigners. While Article 21

         is applicable, a foreigner has no fundamental

         right to reside in India. The power of expulsion

         is inherent in sovereignty, subject to procedure

         established by law.
                               - 120 -
                                                    NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




   17.14. Post Maneka Gandhi v. Union of India, such

         procedure must be fair, just and reasonable.

         Executive     action      must       therefore       withstand

         scrutiny under Articles 14 and 21.

   17.15. Applying the proportionality doctrine articulated

         in   Modern     Dental          College         v.   State      of

         Madhya        Pradesh          and   reaffirmed          in   K.S.

         Puttaswamy           v.        Union       of    India,         the

         impugned        action          satisfies       constitutional

         scrutiny. The objective of regulating foreign

         presence is legitimate. The direction to leave is

         rationally connected to that objective. No less

         restrictive    measure         would     achieve         removal

         where continued stay is impermissible. The

         impact is limited to termination of territorial

         presence       and        does       not        entail        penal

         consequences.        The       balance      clearly      favours

         sovereign regulatory interest.
                               - 121 -
                                                NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




   17.16. The contention regarding violation of natural

         justice    must       be       examined     contextually.

         Principles of audi alteram partem are flexible

         and not rigid. In Maneka Gandhi, the Hon'ble

         Supreme Court recognised that a pre-decisional

         hearing    is   not     an     invariable   constitutional

         mandate in every context.

   17.17. In   matters   of     immigration      control,     closely

         connected with sovereignty and public order,

         Parliament has not prescribed a mandatory

         adjudicatory hearing prior to issuance of an

         order under Section 3(2)(c). In Hans Muller,

         the Hon'ble Supreme Court did not read such a

         requirement into the statute.

   17.18. Where power is preventive and regulatory,

         particularly concerning non-citizens, fairness

         may       be    satisfied         through       contextual

         safeguards,     including        availability   of    post-

         decisional representation and judicial review
                               - 122 -
                                                       NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




         under      Article        226.          The        existence         of

         constitutional oversight serves as a significant

         check against abuse.

   17.19. The action must also withstand scrutiny under

         Article 14. In Shayara Bano v. Union of

         India, the Hon'ble Supreme Court recognised

         "manifest     arbitrariness"             as        a    ground       of

         invalidation.      Manifest        arbitrariness             denotes

         capriciousness,           irrationality,               absence       of

         determining principle, or bad faith.

   17.20. The Leave India Notice in the present case is

         traceable to statutory authority, issued by a

         competent       delegate,         and     aligned           with   the

         legislative     scheme.          There        is       no    material

         suggesting         mala        fides,     discrimination,            or

         extraneous considerations. The action does not

         cross the threshold of manifest arbitrariness.

   17.21. Deportation is universally recognised as an

         incident      of     national            sovereignty.              Visa
                             - 123 -
                                            NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         permission does not confer an irrevocable right

         to remain; it remains subordinate to statutory

         power of removal.

   17.22. Viewed     cumulatively,         under       statutory

         construction,          constitutional         doctrine,

         proportionality     analysis,    contextual    natural

         justice, and Article 14 review, the Petitioner's

         contention cannot be sustained.

   17.23. The Leave India Notice is not an indirect

         cancellation of the visa. It is a direct exercise of

         statutory authority under Section 3(2)(c) of the

         Foreigners Act, 1946. The visa does not create

         an indefeasible right to remain immune from

         that power. Articles 14 and 21 are not violated,

         and Article 19 is inapplicable.

   17.24. Accordingly, the issuance of the Leave India

         Notice    during      the    subsistence      of   the

         Employment Visa does not amount to an
                             - 124 -
                                             NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




           impermissible indirect or de facto cancellation

           of the visa.

      17.25. I answer Point No.2        by   holding that the

           issuance of a Leave India Notice during the

           subsistence of a visa does NOT amount to an

           impermissible   indirect     cancellation.   It    is   a

           lawful,   independent      exercise   of   the    power

           under Section 3(2)(c) of the Foreigners Act,

           1946, which overrides the permission granted

           by the visa.


18.    Answer to Point No.3: Does the Foreign
       Regional Registration Officer (FRRO) possess
       statutory jurisdiction to issue a Leave India
       Notice?

       18.1. The Petitioner argues that the FRRO has no

           jurisdiction to issue the LIN as the Act vests

           power in the "Central Government". They claim

           there is no specific notification delegating this

           power to the FRRO.
                                 - 125 -
                                                     NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




     18.2. Sri Raghavan argues that under Section 3 of

          the Foreigners Act, the power to make orders is

          vested    in    the     Central      Government.          While

          Section 12 allows delegation, such delegation

          must be express and specific. The Petitioner

          contends       that     no      notification     exists    that

          explicitly authorises the FRRO to issue an order

          under Section 3(2)(c) to expel a foreigner

          holding a valid visa.

     18.3. The Respondent relies on Notification S.O.

          3310(E) and others which designate the FRRO

          as the "Civil Authority" and delegate powers

          under Section 3.

     18.4. The     Respondent             produced       the   relevant

          notifications issued by the Ministry of Home

          Affairs, specifically Notification S.O. 590(E) and

          subsequent amendments, which appoint the

          FRRO as the Civil Authority for the jurisdiction

          of Bengaluru.
                              - 126 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




     18.5. The learned ASGI submits that as the Civil

          Authority, the FRRO is empowered to regulate

          the   movement         and      stay    of        foreigners.

          Furthermore, the specific direction in this case

          came from the Joint Director (Immigration),

          who holds delegated power from the Central

          Government via GSR 605(E).

     18.6. The FRRO is not merely a record-keeper. Under

          the   Foreigners       Order,       1948,     the      "Civil

          Authority" is vested with significant powers to

          regulate the movement and stay of foreigners.

          Paragraph    11       of     the     Foreigners        Order

          empowers    the     Civil    Authority       to    direct   a

          foreigner to comply with conditions regarding

          their place of residence and movements.

     18.7. Furthermore, Section 12 of the Foreigners

          Act authorizes the Central Government to

          delegate its powers. By various notifications,

          including   S.O.     590      (E)      and    subsequent
                              - 127 -
                                               NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         notifications defining the jurisdiction of FRROs,

         the powers of the Central Government to

         regulate the continued presence of foreigners

         have been delegated to the FRROs.

   18.8. Specifically, the Respondent has produced the

         official file showing that the decision to issue

         the LIN was processed through the Bureau of

         Immigration        (BoI),     which     is    the     apex

         immigration body. The FRRO, as the regional

         head of the BoI, exercises these delegated

         powers.    To      suggest    that    the    FRRO     lacks

         jurisdiction is to ignore the entire administrative

         framework of immigration control in India. The

         FRRO is the statutory authority on the ground

         empowered to execute the orders of the Central

         Government.

   18.9. The Petitioner has mounted a jurisdictional

         challenge to the issuance of the Leave India

         Notice    (LIN),    contending       that    the    Foreign
                              - 128 -
                                              NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         Regional   Registration        Officer   (FRRO)      lacks

         statutory competence to exercise the power

         under Section 3(2)(c) of the Foreigners Act,

         1946. It is urged that the power to make orders

         under Section 3 is vested exclusively in the

         "Central Government" and that any exercise of

         such power by the FRRO must be supported by

         a specific and express delegation. According to

         the   Petitioner,      no     notification    has    been

         produced that explicitly authorises the FRRO to

         direct a foreigner not to remain in India,

         particularly   in      circumstances         where    the

         foreigner holds a facially valid visa.

   18.10. This contention requires careful examination of

         the   statutory     framework,       the     scheme     of

         delegation under the Act, and the constitutional

         doctrine governing delegated authority.
                               - 129 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   18.11. The Foreigners Act, 1946 is a comprehensive

         legislation    enacted         to   regulate     the    entry,

         presence, and departure of foreigners in India.

   18.12. Section 3 is reproduced hereunder for easy

         reference:

         3. Power to make orders.-(1) The Central Government
         may by order make provision, either generally or with
         respect to all foreigners or with respect to any particular
         foreigner or any prescribed class or description of foreigner
         for prohibiting, regulating for restricting the entry of
         foreigners into [India) or their departure therefrom or their
         presence or continued presence therein

         (2) In particular and without prejudice to the generality of
         the foregoing power, orders made under this section may
         provide that the foreigner-

         (a) shall not enter [India), or shall enter (India) only at such
         times and by such route and at such port or place and
         subject to the observance of such conditions on arrival as
         may be prescribed

         (b) shall not depart from [India), or shall depart only at such
         times and by such route and from such port or place and
         subject to the observance of such conditions on departure as
         may be prescribed,

         (c) shall not remain in India), or in any prescribed area
         therein,

         (cc) shall, if he has been required by order under this section
         not to remain in India, meet from any resources at his
         disposal the cost of his removal from India and of his
         maintenance therein pending such removal.

         (d) shall remove himself to, and remain in, such area in
         India) as may be prescribed

         (e) shall comply with such conditions as may be prescribed
         or specified-

         (i) requiring him to reside in a particular places
                                - 130 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR



          (ii) imposing any restrictions on his movements

          (iii) requiring him to furnish such proof of his identity and to
          report such particulars to such authority in such manner and
          at time and place as may be prescribed or specified,

          (iv) requiring him to allow his photograph and finger
          impressions to be taken and to furnish specimens of his
          handwriting and signature to such authority and at such time
          and place as may be prescribed or specified;

          (v) requiring him to submit himself to such medical
          examination by such authority and at such time and place as
          may be prescribed or specified

          (vi) prohibiting him from association with persons of a
          prescribed on specified description,

          (vii) prohibiting him from engaging        in    activities   of   a
          prescribed or specified description:

          (viii) prohibiting him from using or possessing prescribed on
          specified articles;

          (ix) otherwise regulating his conduct in any such particular as
          may be prescribed or specified;

          (f) shall enter into a bond with or without sureties for the due
          observance of or as an alternative to the enforcement of, any
          or all prescribed or specified restrictions or conditions,

          (g) shall be arrested and detained or confined

          and may make provision for any matter which is to be or
          may be prescribed and] for such incidental and
          supplementary matters as may, in the opinion of the Central
          Government, be expedient or necessary for giving effect to
          this Act.

          (3) Any authority prescribed in this behalf may with respect
          to any particular foreigner make orders under clause (e) for
          clause (fil of sub section (2).



   18.13. Section 3 confers wide regulatory powers upon

         the    Central      Government.          Sub-section            (2)

         enumerates illustrative categories of orders that
                             - 131 -
                                            NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         may be made, including, under clause (c), an

         order that a foreigner "shall not remain in

         India." The language of the provision is broad,

         and its purpose is clear: to preserve sovereign

         control over the territorial presence of non-

         citizens.

   18.14. However, the Act does not contemplate that the

         Central Government must personally or directly

         issue    every     individual    order      affecting    a

         foreigner. Recognising the practical necessity of

         decentralised       implementation,            Parliament

         enacted Section 12, which expressly authorises

         the     Central    Government          to   direct,     by

         notification, that any power conferred by or

         under the Act may be exercised by such officer

         or authority as may be specified. Delegation is

         therefore    not    incidental    to     the    statutory

         scheme; it is embedded within it as an essential

         mechanism for operational enforcement.
                                 - 132 -
                                                     NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




   18.15. The Respondents have produced notifications

         issued     by    the      Ministry     of     Home      Affairs,

         including       Notification       S.O.       590(E),      S.O.

         3310(E),        and        subsequent          amendments,

         whereby the FRRO is appointed as the "Civil

         Authority" for specified territorial jurisdictions,

         including Bengaluru. These notifications are

         issued in exercise of powers under Section 12

         of the Act and operate in conjunction with the

         Foreigners Order, 1948.

   18.16. The Foreigners Order, 1948, issued under

         Section 3, defines "Civil Authority" as such

         authority as may be appointed by the Central

         Government. The Order further confers upon

         the   Civil     Authority        substantive      powers     to

         regulate        movement,          residence,        reporting

         obligations, and compliance with conditions

         imposed         upon       foreigners.       Paragraph       11

         empowers the Civil Authority to issue directions
                              - 133 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




           concerning residence and movement, and to

           ensure enforcement of statutory requirements.

   18.17. The statutory structure is thus layered and

           coherent:

         18.17.1. Parliament confers substantive               power

                   upon    the   Central Government            under

                   Section 3.

         18.17.2. Parliament            expressly          authorises

                   delegation under Section 12.

         18.17.3. The Central Government, by notification,

                   appoints the Civil Authority for defined

                   jurisdictions.

         18.17.4. The       Foreigners            Order,        1948

                   operationalises the role and authority of

                   such Civil Authority.



   18.18. The FRRO, by virtue of the notifications on

           record, functions as the Civil Authority within its

           territorial   domain.       Its   authority   is   neither
                           - 134 -
                                            NC: 2026:KHC:8290
                                       WP No. 26412 of 2019


HC-KAR




         implied nor assumed; it is expressly conferred

         through statutory delegation.

   18.19. The Petitioner's submission that the delegation

         must specifically enumerate each sub-clause of

         Section 3(2) is unsustainable. Delegation of

         powers   under    Section     3,   unless   expressly

         restricted, extends to the powers contained

         therein. The     notifications produced do       not

         impose any limitation curtailing the FRRO's

         competence to exercise clause (c). Once the

         power under Section 3 stands delegated, the

         delegate may exercise it within the statutory

         framework.

   18.20. The records further reveal that the impugned

         decision was processed through the Bureau of

         Immigration    (BoI),      functioning   under   the

         Ministry of Home Affairs. The FRRO operates as

         the regional head within this administrative

         hierarchy. The decision-making chain involved
                             - 135 -
                                               NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




         supervisory consideration at the level of the

         Joint Director (Immigration), who exercises

         authority under delegated notifications such as

         GSR     605(E).    This      demonstrates     that   the

         impugned action was not a unilateral or isolated

         exercise    but       part      of     an     integrated

         administrative framework.

   18.21. The challenge to jurisdiction must also be

         examined     against         constitutional   principles

         governing delegation.

   18.22. While essential legislative functions cannot be

         abdicated, Parliament may delegate to the

         executive    the     power       to   implement      and

         administer the legislative policy, provided that

         the policy and guiding principles are clearly laid

         down.

   18.23. The Foreigners Act satisfies this constitutional

         requirement. The legislative policy, regulation

         of foreigners and preservation of sovereign
                               - 136 -
                                                      NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




         control,   is   explicitly       articulated.        Section     3

         enumerates       the           nature        and     scope      of

         permissible     orders.          Section        12     expressly

         authorises delegation. The discretion conferred

         is structured by statutory purpose and subject

         to judicial review.

   18.24. Delegation     that      is     guided        by     legislative

         standards and confined to execution of policy

         would have to be upheld. The power exercised

         by the FRRO under Section 3(2)(c) is executive

         and    administrative;            it     does        not     entail

         formulation     of     new       legislative         norms     but

         enforcement of existing statutory commands.

   18.25. Immigration     control,         by     its    very       nature,

         requires decentralised execution. The Central

         Government cannot practically adjudicate every

         individual case across the country. Delegation

         to field-level authorities such as the FRRO is not

         merely     permissible;          it     is     administratively
                               - 137 -
                                              NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




           indispensable. Such delegation remains subject

           to statutory limits, executive supervision, and

           constitutional review under Article 226.

   18.26. The Petitioner's argument, if accepted, would

           paralyse the statutory framework. It would

           require the Central Government at the apex

           level to personally issue every expulsion order,

           defeating    the    legislative   intent    underlying

           Section 12. Courts must construe statutes in a

           manner that furthers, rather than frustrates,

           legislative purpose.

   18.27. Jurisdictional validity must ultimately be tested

           on three planes:



         18.27.1. Statutory Authority: Section 3 confers

                  the   substantive      power;       Section   12

                  authorises delegation.
                                - 138 -
                                                    NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         18.27.2. Valid Delegation: Notifications appoint

                   the FRRO as Civil Authority for the

                   concerned jurisdiction.

         18.27.3. Exercise Within Limits: The impugned

                   action was taken within territorial and

                   statutory     bounds,       under        supervisory

                   administrative structure.



   18.28. All three conditions are satisfied in the present

           case.

   18.29. The      FRRO,   acting        as   the    delegated     Civil

           Authority under the Foreigners Act, 1946 and

           the     Foreigners        Order,         1948,     therefore

           possesses statutory jurisdiction to issue a Leave

           India Notice. The delegation is constitutionally

           valid, statutorily authorised, administratively

           structured, and subject to judicial control.

   18.30. The impugned action thus cannot be invalidated

           on the ground of lack of jurisdiction.
                               - 139 -
                                               NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




      18.31. I answer Point No.3 by holding that the Foreign

             Regional Registration Officer (FRRO) possesses

             the statutory jurisdiction to issue a Leave India

             Notice, acting as the delegated Civil Authority

             under   the   Foreigners   Act,   1946,   and   the

             Foreigners Order, 1948.


19.    Answer to Point No. 4: Whether the power
       under Section 3(2)(c) of the Foreigners Act,
       1946, to direct a foreigner "not to remain in
       India" vests    exclusively in the Central
       Government or its duly authorised delegate?.


       and

       Answer to Point No. 4:Whether an internal
       communication or direction issued by the Joint
       Director (Immigration) can constitute a lawful
       delegation   or   authorisation   under    the
       Foreigners Act?

       19.1. The Petitioner contends that the delegation was

             only to the Joint Director (Immigration) via

             Notification GSR 605(E), and the Joint Director

             could not "sub-delegate" this to the FRRO.
                               - 140 -
                                               NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




     19.2. It is submitted that the maxim delegatus non

          potest      delegare      applies.   If   the   Central

          Government delegated the power of expulsion

          to the Joint Director, the Joint Director must

          exercise it personally. He cannot pass it down

          to the FRRO.

     19.3. Further, the instruction to issue the LIN was an

          unpublished internal note. Relying on Harla v.

          State of Rajasthan, the Petitioner argues that

          secret orders or internal notes cannot have the

          force of law to affect the rights of individuals.

          The delegation must be published in the Official

          Gazette to be valid.

     19.4. Reliance      is      also    placed     on     I.T.C.

          Bhadrachalam            Paperboards       v.    Mandal

          Revenue Officer, to argue that where a

          statute requires a particular mode of publication

          (Gazette), non-compliance renders the order

          void.
                                - 141 -
                                                   NC: 2026:KHC:8290
                                               WP No. 26412 of 2019


HC-KAR




     19.5. The Respondent argues that the FRRO acted

          under   the     direct         instruction   of   the   Joint

          Director.     This     is      not   sub-delegation      but

          execution.

     19.6. The learned ASGI clarifies that the decision was

          taken by the Joint Director (Immigration) based

          on the inquiry report. The Joint Director then

          instructed the FRRO to issue the notice. This is

          a standard administrative hierarchy where the

          superior takes the decision and the subordinate

          executes it.

     19.7. Regarding Harla and ITC Bhadrachalam, the

          Respondent submits that internal administrative

          orders directing a subordinate to issue a notice

          do not require gazetting. Only statutory rules

          and notifications of general application require

          publication.
                             - 142 -
                                             NC: 2026:KHC:8290
                                       WP No. 26412 of 2019


HC-KAR




     19.8. The   Petitioner's   argument     suffers   from      a

          confusion between "legislative delegation" and

          "administrative execution".



         19.8.1. Delegation: The Central Government

                  delegated power to the Joint Director

                  (BoI) via GSR 605(E). This is a valid

                  statutory delegation.

         19.8.2. Execution: The Joint Director, having

                  taken the decision that the Petitioner

                  must leave, instructed the FRRO (his

                  subordinate officer) to issue the formal

                  notice. This is not delegatus non potest

                  delegare. It is the performance of a duty

                  through       the   machinery        of      the

                  department. The decision was taken by

                  the     competent         delegate         (Joint

                  Director/MHA).      The     FRRO          merely
                             - 143 -
                                               NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




                communicated           and      enforced        that

                decision.



   19.9. The reliance on Harla v. State of Rajasthan is

         legally untenable in this context. Harla dealt

         with the non-publication of a penal statute

         (Opium Act) which created general criminal

         liability for the public. A law that creates

         offences must be published.

   19.10. Similarly, I.T.C. Bhadrachalam Paperboards

         dealt with a power to grant tax exemptions

         which required Gazette           notification by       the

         explicit terms of the statute.

   19.11. However,   an     internal    file    noting     or    an

         administrative     instruction      from   a    superior

         officer to a subordinate to issue a specific order

         against a specific individual is not a law. It is an

         executive instruction. There is no requirement

         in the General Clauses Act or the Constitution
                            - 144 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         that internal administrative hierarchies and

         case-specific   instructions        be     gazetted.   The

         "Law"    (Foreigners        Act)    is    published.   The

         "Order" (LIN) was served on the Petitioner. The

         internal processing of that order is privileged

         administrative business.

   19.12. Section 3 of the Foreigners Act, 1946 vests

         substantive power in the Central Government to

         regulate the presence of foreigners. Section 12

         expressly authorises delegation of that power.

         Pursuant to statutory notifications, including

         GSR 605(E), powers under Section 3 stand

         delegated within the immigration hierarchy. The

         Joint Director (Immigration), functioning within

         the Bureau of Immigration under the Ministry of

         Home Affairs, is one such delegate.

   19.13. The question, however, is not whether there

         was     valid   delegation         from      the   Central

         Government to the Joint Director, that position
                             - 145 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         stands supported by notification, but whether

         the act of the FRRO issuing the LIN pursuant to

         instructions from the Joint Director constitutes

         impermissible sub-delegation.

   19.14. The records indicate that the decision that the

         Petitioner ought not to remain in India was

         taken   at   the    level    of    the   Joint   Director

         (Immigration) upon consideration of the inquiry

         materials. The FRRO was thereafter instructed

         to issue and serve the formal notice. The FRRO

         did not independently assume the power to

         expel; it acted within the administrative chain

         to communicate and implement the decision

         taken by the competent authority.

   19.15. The maxim delegatus non potest delegare

         applies where a delegate attempts to transfer

         decision-making authority to another who is not

         authorised by statute. It does not prohibit

         performance of ministerial or procedural acts
                             - 146 -
                                                NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         through       subordinate       officers     within   an

         administrative hierarchy.

   19.16. Administrative functioning necessarily operates

         through   departmental          machinery.     Decision-

         making and execution are conceptually distinct.

         The authority who takes the decision may

         utilise subordinates for communication, service,

         drafting, or enforcement. Such acts do not

         constitute sub-delegation of statutory power.

   19.17. The present case falls squarely within this

         distinction. The Joint Director, being a statutory

         delegate under GSR 605(E), exercised the

         decision-making authority. The FRRO, acting

         within the established hierarchy, carried out the

         implementation.          This     is       administrative

         execution, not legislative or statutory sub-

         delegation.

   19.18. The reliance placed upon Harla v. State of

         Rajasthan is misplaced. In Harla, the Hon'ble
                                - 147 -
                                                   NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




          Supreme Court dealt with the non-publication

          of a penal law that created general criminal

          liability. The Court held that a law which

          imposes obligations upon the public must be

          promulgated to acquire enforceability. The case

          concerned absence of publication of a statute

          affecting the general public.

   19.19. Similarly,      in             I.T.C.     Bhadrachalam

          Paperboards,         the       Hon'ble   Supreme       Court

          considered a statutory requirement mandating

          Gazette notification for grant of tax exemption.

          The statute itself prescribed publication as a

          condition precedent to validity.

   19.20. The present matter stands on a fundamentally

          different footing. The Foreigners Act and the

          relevant     delegation          notifications   are    duly

          published. The Leave India Notice itself was

          served upon the Petitioner. The internal file

          movement, deliberations, and administrative
                             - 148 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         directions between superior and subordinate

         officers do not constitute "law" or "legislation."

         They are components of executive decision-

         making in an individual case.

   19.21. There exists      no    constitutional or          statutory

         mandate      requiring          that      every      internal

         administrative      instruction         or     case-specific

         direction be published in the Official Gazette. To

         require     gazetting         of       intra-departmental

         communications          would      paralyse       governance

         and    disregard    the      practical       necessities   of

         executive administration.

   19.22. The "law" in this case is the Foreigners Act,

         1946, read with valid delegation notifications.

         The "order" affecting the Petitioner is the Leave

         India Notice, which was duly issued and served.

         The internal instruction from the Joint Director

         to    the   FRRO        forms      part      of    privileged
                              - 149 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




           administrative     processing         and     does     not

           independently require publication.

   19.23. It must also be noted that the power under

           Section 3(2)(c) vests either in the Central

           Government or in its duly authorised delegate.

           Once validly delegated, the delegate acts in the

           name and authority of the Central Government.

           The exercise of power within that delegated

           structure does not require personal issuance of

           every communication by the highest officer in

           the chain.

   19.24. Administrative law recognises the distinction

           between:

         19.24.1. Delegation of power, which must be

                 authorised       by        statute    and,     where

                 required, notified; and

         19.24.2. Administrative                implementation,

                 which      may        be   carried    out    through
                               - 150 -
                                               NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




                 subordinate officers within a structured

                 hierarchy.



   19.25. The    Petitioner's       argument        collapses   this

           distinction and treats every act of execution as

           impermissible        sub-delegation.         Such     an

           approach is unsustainable.

   19.26. In the present case:



         19.26.1. The power under Section 3(2)(c) stands

                 validly      delegated        under      statutory

                 notification.

         19.26.2. The decision was taken by a competent

                 delegate         within      the      immigration

                 hierarchy.

         19.26.3. The   FRRO        acted    pursuant      to   that

                 decision in execution of departmental

                 authority.
                                 - 151 -
                                                      NC: 2026:KHC:8290
                                                  WP No. 26412 of 2019


HC-KAR




         19.26.4. No     statutory          requirement        mandates

                   Gazette       publication          of     case-specific

                   internal directions.

         19.26.5. The    Leave            India     Notice    itself   was

                   formally issued and communicated to the

                   Petitioner.



   19.27. Accordingly,     the      instruction from           the     Joint

           Director (Immigration) to the FRRO constitutes

           a lawful administrative direction for execution

           of a statutory decision. It does not amount to

           impermissible sub-delegation. Nor does it suffer

           from    invalidity     on       account     of    absence     of

           Gazette publication.

   19.28. The power under Section 3(2)(c) is therefore

           validly exercised through the duly authorised

           administrative hierarchy.

   19.29. I answers to Points 4 and 5 by holding that the

           power    under       Section           3(2)(c)    was     validly
                                - 152 -
                                                NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




           exercised.    The      instruction   from     the    Joint

           Director to the FRRO constitutes a lawful

           administrative direction for the execution of a

           statutory    order     and    does   not    amount     to

           impermissible      sub-delegation.     Such     internal

           communications need not be gazetted.


20.   Answer to Point No.6: Whether the impugned
      LIN suffers from arbitrariness and non-
      application of mind?

      20.1. The Petitioner argues arbitrariness based on the

           dates: LIN dated 01.05.2019, SCN to Employer

           dated 04.06.2019. They argue the decision was

           pre-judged.

      20.2. Sri Raghavan points out the glaring anomaly

           the decision to expel the Petitioner (LIN) was

           taken on May 1st, but the Show Cause Notice

           asking the Employer to explain the fraud was

           issued on June 4th. This chronology proves that

           the Respondents had already decided to expel

           the   Petitioner      before    even       hearing    the
                                - 153 -
                                              NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




          Employer's version. This amounts to a "post-

          decisional hearing" which is a farce is his

          submission.

     20.3. The Respondent clarifies that the inquiry began

          in 2018. The facts (misrepresentation) were

          admitted by the Company in July 2018. The

          decision was based on those earlier admissions.

     20.4. The learned ASGI submits that the dates must

          be    read    in   context. The     FRRO   had been

          corresponding with the Company since July

          2018. The Company admitted in its letter dated

          26.07.2018         that   "no   advertisements     were

          placed". This admission crystallised the fraud.

          The decision to issue the LIN was based on this

          admission from 2018. The SCN in June 2019

          was    a     separate     proceeding   regarding    the

          Company's liability, distinct from the decision

          regarding the Petitioner's visa.
                               - 154 -
                                                    NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




     20.5. This contention of the Learned Senior Counsel

          for the Petitioner, at first glance, appears to

          raise a legitimate procedural concern. However,

          when the factual matrix is examined in its

          entirety, the argument does not withstand

          scrutiny.

     20.6. The   Respondents        have      placed    material    on

          record demonstrating that the inquiry did not

          commence in May 2019. The process began

          much earlier. In December 2017, the Employer

          submitted a justification letter asserting that no

          suitable Indian candidate was available for the

          position for which the Petitioner was recruited.

          This    assertion     formed        the     basis   of   the

          employment visa grant.

     20.7. In    July    2018,          the         FRRO      initiated

          correspondence seeking clarification regarding

          the    recruitment      process.      In     response,    by

          communication           dated        26.07.2018,         the
                               - 155 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




          Employer admitted that no advertisements had

          been placed to assess availability of Indian

          candidates. This admission was not equivocal; it

          directly contradicted the earlier representation

          that no suitable Indian candidate was available

          after due effort.

     20.8. This sequence of events is significant. The

          discrepancy between the 2017 justification and

          the 2018 admission was not speculative; it was

          documentary. Once the Employer conceded that

          no advertisement was placed, the foundation of

          the   justification     letter    stood   eroded.     The

          inference     of   misrepresentation       was   not    a

          matter   of    conjecture        but   arose   from    the

          Employer's own written admission.

   20.9. The decision-making process must therefore be

          evaluated in light of this chronology:
                                - 156 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         20.9.1.   December         2017:    Justification        letter

                   claiming       non-availability     of     Indian

                   candidates.

         20.9.2.   July      2018:       Admission       that        no

                   advertisement was placed.

         20.9.3.   Post-July      2018:     Evaluation       of     the

                   implications of that admission.

         20.9.4.   May 2019: Issuance of Leave                    India

                   Notice.

         20.9.5.   June 2019: Separate Show Cause Notice

                   to the Employer.

         20.9.6.   By May 2019, the authorities were in

                   possession of undisputed documentary

                   material        establishing       inconsistency

                   between representation and reality. The

                   LIN was thus not an impulsive or sudden

                   action; it followed a period of inquiry

                   extending over several months.
                           - 157 -
                                          NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




   20.10. The issuance of the Show Cause Notice to the

         Employer in June 2019 must be understood in

         its proper context. The proceedings concerning

         the   Petitioner's    visa   status   and   those

         concerning the Employer's potential liability or

         future eligibility under the visa regime are not

         necessarily      co-extensive.        Immigration

         enforcement action against a foreign national

         may proceed independently of administrative or

         penal consequences against the sponsoring

         entity.

   20.11. The Petitioner's argument presumes that both

         proceedings must move together and that

         expulsion cannot precede formal adjudication of

         employer liability. The statute does not impose

         such sequencing. The integrity of the visa

         regime is compromised the moment material

         misrepresentation is established. The regulatory

         response concerning the foreign national is
                                - 158 -
                                                   NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




          distinct from any collateral action against the

          Employer.

   20.12. Arbitrariness, in constitutional parlance, implies

          action that is capricious, irrational, devoid of

          relevant material, or taken without application

          of mind. The Supreme Court in Shayara Bano

          v. Union of India explained that "manifest

          arbitrariness"      denotes    action      that   lacks   a

          determining        principle   or   is    excessive   and

          disproportionate.

   20.13. In the present case, the impugned LIN is

          traceable to a clearly identifiable factual basis,

          admission     of    procedural      non-compliance        in

          recruitment. The authorities did not act on

          suspicion alone; they relied upon documentary

          admission from the Employer. The decision was

          therefore anchored in relevant material.

   20.14. The allegation of non-application of mind must

          also be rejected. Non-application of mind arises
                              - 159 -
                                                   NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         where the authority fails to consider relevant

         material, considers irrelevant material, or acts

         mechanically      without           discernible    reasoning.

         Here, the material forming the basis of the

         action     is   evident        from      the   record.     The

         chronology       reflects       a     period      of   inquiry,

         correspondence, and evaluation before issuance

         of the LIN.

   20.15. The mere fact that the Show Cause Notice to

         the Employer bears a later date does not

         invalidate the prior decision concerning the

         Petitioner's visa. Administrative processes do

         not always unfold in a linear or symmetrical

         fashion.    What     is       material    is   whether     the

         authority possessed sufficient material at the

         time of decision. The record indicates that it

         did.

   20.16. Nor can the argument of "pre-judging" be

         accepted in the absence of evidence of closed-
                               - 160 -
                                                   NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         mindedness. The decision appears to have been

         taken after crystallisation of the discrepancy in

         July   2018        and    subsequent          administrative

         assessment. The interval between July 2018

         and    May        2019   itself    indicates       deliberation

         rather than haste.

   20.17. It must also be borne in mind that immigration

         control      is     regulatory       in     nature.        Once

         misrepresentation              underlying      a      visa      is

         established,       continued       stay     loses    its     legal

         foundation. The objective of protecting the

         integrity    of the      visa     regime      constitutes a

         legitimate state interest. The action taken bears

         rational nexus to that objective.

   20.18. Arbitrariness arises when an action is capricious

         or lacks a rational basis. Here, the basis is

         crystal clear and rational - Visa Fraud.

   20.19. Delay in service or sequencing of notices,

         without demonstrable prejudice, does not ipso
                             - 161 -
                                           NC: 2026:KHC:8290
                                       WP No. 26412 of 2019


HC-KAR




         facto establish arbitrariness. The Petitioner has

         not demonstrated that relevant material was

         ignored     or   that    extraneous   considerations

         influenced the decision.

   20.20. Viewed holistically, the impugned Leave India

         Notice does not suffer from arbitrariness or

         non-application of mind. It is founded upon

         documentary       material,    processed     through

         administrative hierarchy, and directed towards

         preserving the integrity of the immigration

         framework.

   20.21. I answer Point No.6: The impugned LIN does

         NOT suffer from arbitrariness. It was based on

         relevant material--the Employer's admission of

         irregular    recruitment--which        constitutes   a

         rational nexus to the objective of protecting

         national interests and the integrity of the visa

         regime.
                                  - 162 -
                                                    NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




21.   Answer to Point No. 7: Whether allegations of
      fraud or misrepresentation in the procurement
      of an Employment Visa can be acted upon by
      the FRRO without prior adjudication by the
      visa-issuing authority?

      21.1. The   Petitioner      argues     that    only   the    High

           Commission (Visa Issuer) can determine if the

           visa was obtained by fraud. The FRRO cannot

           usurp this adjudicatory function.

      21.2. It is submitted that fraud is a mixed question of

           law    and    fact.    The      determination    that    the

           Justification Letter was fraudulent requires a

           judicial or quasi-judicial inquiry by the authority

           that accepted the letter (the High Commission).

           The FRRO, acting unilaterally, cannot declare a

           document submitted to another authority as

           fraudulent.

      21.3. The Respondent argues that the FRRO is the

           domestic enforcement authority and can act on

           fraud detected within India.
                                 - 163 -
                                                   NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




     21.4. The learned ASGI submits that the FRRO is the

          "eyes and ears" of the Government. If an alien

          is found in India with a visa obtained by fraud,

          the FRRO is statutorily bound to act. There is

          no legal requirement to refer the matter back

          to the foreign mission, which would cause

          indefinite    delays       and    compromise        national

          security.

     21.5. This submission by the Learned Senior Counsel

          for   the    Petitioner,        though     framed       as    a

          jurisdictional restraint, misconceives the nature

          of immigration control and the statutory role of

          domestic enforcement authorities.

     21.6. A visa is granted abroad by a diplomatic

          mission of India, functioning under the Ministry

          of External Affairs. However, once the foreign

          national     enters      Indian    territory,    regulatory

          jurisdiction over his continued stay shifts to

          domestic       authorities        acting        under        the
                                  - 164 -
                                                   NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




          Foreigners       Act,       1946    as   also      the     state

          authorities, our country being federal.

     21.7. The     Act    does        not    create     a     bifurcated

          sovereignty in which the visa-issuing authority

          retains     exclusive       competence        to    determine

          validity of representations or action even after

          entry.

     21.8. The Foreigners Act confers upon the Central

          Government, and through valid delegation, its

          domestic authorities, the power to regulate,

          restrict,      and     if    necessary      terminate       the

          presence of foreigners within India. The FRRO

          functions as the field-level statutory authority

          responsible for monitoring compliance with visa

          conditions,          detecting      irregularities,         and

          enforcing immigration control.

   21.9. The Respondents submit that the FRRO acts as

          the "eyes and ears" of the Government within

          the      territorial     jurisdiction    of       India.   This
                             - 165 -
                                                   NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         characterisation is not rhetorical but statutory

         in      substance.             The        detection            of

         misrepresentation        after entry falls squarely

         within the operational domain of domestic

         immigration      authorities.        To    hold         otherwise

         would    create    an        artificial   and      impractical

         distinction    between            grant    of     entry      and

         enforcement of conditions.

   21.10. The Petitioner's argument implies that even if

         fraud   is    detected       on    Indian       soil,    through

         documentary admission or otherwise, the FRRO

         must refer the matter back to the overseas

         mission and await formal adjudication. Such a

         proposition finds no support in the statute. The

         Foreigners Act does not mandate referral to the

         visa-issuing authority as a condition precedent

         to regulatory action under Section 3(2)(c). This

         is also impracticable and illogical since the

         Petitioner against whom action is to be initiated
                           - 166 -
                                             NC: 2026:KHC:8290
                                         WP No. 26412 of 2019


HC-KAR




         would   be   residing      in   India,   whereas   the

         determination would occur by the Indian High

         Commission in Australia.

   21.11. Looked at from any angale, once the visa has

         been granted and the individual has entered

         India, the diplomatic mission becomes functus

         officio with respect to territorial regulation. The

         jurisdiction to monitor compliance with visa

         conditions and to respond to violations vests in

         the domestic authorities, namely the Ministry of

         Home Affairs and its delegates.

   21.12. The argument that fraud requires a judicial or

         quasi-judicial declaration also requires careful

         scrutiny. The present matter does not involve

         criminal prosecution for fraud under the Penal

         Code. It concerns administrative satisfaction

         that the foundation upon which the visa was

         obtained stands vitiated by misrepresentation.

         Administrative authorities are competent to act
                             - 167 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         upon documentary material and admissions in

         forming such satisfaction, subject to judicial

         review.

   21.13. In the present case, the material relied upon by

         the authorities includes the Employer's own

         written admission that no advertisements were

         placed, contrary to the representation made in

         the    justification    letter.       The    inference     of

         misrepresentation is therefore not speculative;

         it is drawn from admitted facts. The FRRO did

         not embark upon a roving adjudication of

         complex      disputed        facts;     it    acted   upon

         documentary inconsistency apparent on record.

   21.14. The      Ho'ble   Supreme            Court      in      S.P.

         Chengalvaraya            Naidu          v.     Jagannath

         observed that fraud vitiates all solemn acts and

         that a person who approaches a forum with

         falsehood cannot retain advantage obtained

         thereby. Although that decision arose in the
                              - 168 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         context of civil proceedings, the underlying

         principle      is of general application:           an act

         obtained by fraud is voidable at the instance of

         the authority competent to regulate the subject

         matter.

   21.15. A      visa      obtained            through      material

         misrepresentation does not acquire immunity

         merely because it was initially granted by a

         diplomatic mission. The regulatory authority

         empowered to supervise continued stay must

         necessarily possess the incidental power to act

         when foundational representations are shown

         to be false.

   21.16. If the Petitioner's argument were accepted, it

         would       produce           grave     and      untenable

         administrative       consequences.            Consider    a

         scenario where a foreign national suppresses a

         criminal antecedent, or where an employer

         fabricates       material       facts    to     secure   an
                               - 169 -
                                                    NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




           employment visa, and the falsity is detected

           after   the    individual     has   entered       India.   If

           domestic authorities were compelled to refer

           the matter back to the overseas mission and

           await    fresh         adjudication,       the    following

           consequences would inevitably ensue:



         21.16.1. Indefinite              delay:            Diplomatic

                   correspondence          across       jurisdictions,

                   examination of records abroad, and re-

                   evaluation by the issuing mission would

                   consume considerable time. The statute

                   does     not     contemplate       suspension      of

                   enforcement          pending     such    protracted

                   inter-governmental communication.

         21.16.2. Undermining                  of           domestic

                   enforcement: The statutory authority

                   charged        with    monitoring        foreigners

                   within     India       would       be     rendered
                             - 170 -
                                                     NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




                 powerless to act promptly upon material

                 irregularity          discovered               within     its

                 territorial jurisdiction.

         21.16.3. Compromise            of        public    order        and

                 national security: Immigration control

                 is integrally linked with internal security.

                 Delay     in         response             to      detected

                 misrepresentation                could     expose        the

                 State to avoidable risk.

         21.16.4. Frustration          of     legislative           intent:

                 Section    3(2)(c)          would         be      rendered

                 ineffective      if        its     invocation           were

                 conditioned upon a prior overseas re-

                 determination by the issuing mission.



   21.17. A further and more immediate difficulty arises,

           what would be the legal status of such a foreign

           national during the interregnum? If referral to

           the overseas mission were mandatory, and if
                             - 171 -
                                            NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




           domestic authorities were disabled from acting

           pending that decision, the individual would, in

           effect, continue to remain in India under a

           cloud of established misrepresentation.

   21.18. Two possibilities then emerge, neither of which

           is constitutionally or administratively tenable.



         21.18.1. First, the person would be permitted to

                  remain at large, notwithstanding credible

                  material indicating that the visa was

                  procured by fraud. This would amount to

                  conscious    toleration   of   illegality   and

                  erosion of regulatory discipline.

         21.18.2. Second, the person would be placed

                  under restraint or detention pending

                  foreign adjudication. Such detention, in

                  the absence of a domestic statutory

                  determination under Section 3, would

                  itself   raise      serious    constitutional
                                - 172 -
                                                     NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




                  concerns under Article 21, for preventive

                  custody cannot be justified merely on

                  the basis of administrative uncertainty.

   21.19. Thus,   the     Petitioner's        proposed     procedural

         sequencing leads either to regulatory paralysis

         or to disproportionate coercive restraint. Both

         outcomes are inconsistent with the statutory

         design of the Foreigners Act, which empowers

         domestic       authorities      to    act    decisively        and

         proportionately within their jurisdiction.

   21.20. The statute contemplates that the authority

         responsible for regulating presence within India

         must also possess the incidental power to

         respond to discovered illegality. It would be

         incongruous to hold that domestic authorities

         may detect fraud but must suspend action until

         validation from a foreign post is secured.

   21.21. The interpretation urged by the Petitioner is

         therefore       not     merely        impractical;        it    is
                               - 173 -
                                                   NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         structurally     incompatible       with the       statutory

         framework and constitutional balance.

   21.22. Accordingly,     the      power     of      the   domestic

         authority to act upon fraud detected within

         India cannot be made contingent upon prior

         adjudication by the visa-issuing mission.

   21.23. Immigration control is dynamic and territorial.

         The   authority       responsible      for     enforcement

         within   India      must       necessarily    possess   the

         competence to act upon fraud detected within

         its jurisdiction.

   21.24. It is also important to distinguish between

         cancellation of a visa as an administrative

         endorsement and termination of stay under

         statutory power. The FRRO did not purport to

         "cancel" the visa stamp issued by the High

         Commission. It exercised statutory power under

         the Foreigners Act to direct that the foreigner

         shall not remain in India. The two operate at
                                - 174 -
                                                      NC: 2026:KHC:8290
                                               WP No. 26412 of 2019


HC-KAR




         different     legal        planes.     The      existence       of

         misrepresentation provided the factual basis for

         invoking statutory power; it did not require

         prior formal cancellation by the issuing mission.

   21.25. The   determination            made    by     the     FRRO     is

         administrative        in    character        and   subject      to

         judicial scrutiny. It is not a final criminal

         adjudication of fraud; it is a regulatory decision

         regarding continued stay. The threshold for

         such administrative action is satisfaction based

         on     relevant       material,        not     proof     beyond

         reasonable doubt.

   21.26. In the present case, the admission by the

         Employer in July 2018 constituted relevant and

         substantial     material.         The    authorities          were

         therefore     competent          to    conclude        that    the

         foundation of the visa stood compromised. The

         action   taken        bears      rational      nexus     to    the
                             - 175 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         objective of preserving the integrity of the visa

         regime.

   21.27. Accordingly, there is no statutory requirement

         that allegations of fraud or misrepresentation in

         procurement of an Employment Visa must first

         be adjudicated by the overseas visa-issuing

         authority before domestic regulatory action is

         taken. The FRRO, acting within the delegated

         framework of the Foreigners Act, is competent

         to act upon such material when discovered

         within India.

   21.28. The Petitioner's argument would lead to a

         dangerous proposition where domestic security

         agencies are powerless to act against visa fraud

         detected on Indian soil. The FRRO is the

         competent       authority    to    monitor   foreigners

         within India.

   21.29. If a foreigner obtains a visa by suppressing a

         criminal record, or as in this case, by the
                              - 176 -
                                            NC: 2026:KHC:8290
                                        WP No. 26412 of 2019


HC-KAR




            employer suppressing the availability of local

            talent, and this fact is discovered after entry,

            the FRRO is the competent authority to act. The

            High Commission in Canberra is functus officio

            once the visa is issued and the person enters

            India. The jurisdiction to police the conditions of

            the visa shifts to the domestic authorities

            (FRRO/MHA).

      21.30. I answer Point No. 7 by holding that          the

            allegations of fraud or misrepresentation can be

            validly acted upon by the FRRO. There is no

            requirement to refer the matter back to the

            overseas visa-issuing authority for adjudication.



22.    Answer to Point No, 8: Whether a show-cause
       notice issued to the employer can satisfy the
       requirements of natural justice, qua the
       employee against whom the adverse civil
       consequence is directed?

       22.1. The Petitioner argues he is a separate legal

            entity from the Employer and should have been

            heard independently.
                            - 177 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




     22.2. It is argued that the Petitioner has distinct

          rights. He has a lease, a bank account, and a

          reputation in India. The Employer's admission

          of fault cannot automatically bind the Petitioner

          without him being given a chance to prove his

          own bona fides or lack of complicity in the

          Employer's fraud.

     22.3. The Respondent argues that the visa is an

          Employment Visa, inextricably linked to the

          sponsorship of the Employer.

     22.4. The learned ASGI submits that under the visa

          rules, the employee is the "beneficiary" and the

          employer is the "petitioner/sponsor". If the

          sponsor withdraws support or if the sponsorship

          is   found   invalid,      the   beneficiary's        status

          collapses    automatically.         There        is      no

          independent right to the visa divorced from the

          employment.
                            - 178 -
                                                 NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




     22.5. The nature of the visa is of importance. An

          Employment Visa (E-2) is a sponsored visa. It

          is granted not just on the Petitioner's merit, but

          on the Employer's certification that the post

          cannot be filled by an Indian. The Employer

          acts as the agent and sponsor of the Petitioner

          for the purpose of the visa application.

     22.6. Under the law of agency and the specific rules

          of visa sponsorship, the employee stands in the

          shoes    of    the     employer         regarding      the

          justification of the post. If the Employer, the

          entity solely responsible for the market search,

          admits that no search was done, the foundation

          of the visa collapses. The Petitioner, as the

          employee,     cannot       plausibly    argue   that   he

          knows    more        about     the     Company's       HR

          recruitment      processes             (advertisements,

          interviews of Indians) than the Company itself.
                              - 179 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




     22.7. Therefore, the notice to the Employer was the

          correct procedural step. Hearing the Petitioner

          would have served no purpose as he could not

          contradict   the     Company's         own    admission

          regarding    the   lack      of advertisements. The

          principles of natural justice do not require futile

          hearings.

     22.8. The   employee       is     the     beneficiary   of   a

          sponsorship-based representation made by the

          Employer to the visa-issuing authority. The

          Employer functions, in effect, as the petitioner

          and sponsor, and the visa stands upon the

          foundation of the Employer's declarations.

   22.9. When the very foundation of that sponsorship is

          shown to be defective, through the Employer's

          admission that no advertisement was placed

          despite a prior representation to the contrary,

          the basis upon which the Employment Visa

          rests is undermined.
                           - 180 -
                                               NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




   22.10. Learned Senior Counsel for the Petitioner has

         submitted that the Petitioner ought to have

         been   heard    independently         to    demonstrate

         absence of personal fraud or complicity. This

         argument must be evaluated against the nature

         of the misrepresentation.

   22.11. The alleged fraud in the present case does not

         concern    falsification    of        the    Petitioner's

         educational qualifications or concealment of his

         personal   antecedents.          It    concerns      the

         Employer's certification that no suitable Indian

         candidate was available and that due market

         search had been conducted. The factual matrix

         relating   to    recruitment,          advertisements,

         interviews, search process, is exclusively within

         the knowledge and control of the Employer. The

         employee cannot reasonably claim superior

         knowledge regarding the Employer's internal

         human resource procedures.
                             - 181 -
                                                 NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




   22.12. The Employer, having been issued notice and

         having admitted that no advertisement was

         placed, effectively conceded the factual premise

         on which the visa was justified. Once that

         admission    was      on      record,     the       regulatory

         consequence     flowed        from      the     collapse    of

         sponsorship conditions.

   22.13. Natural    justice      requires         a         meaningful

         opportunity to respond to adverse material. It

         does not require multiplication of hearings

         where the foundational facts are admitted and

         lie outside the knowledge domain of the person

         seeking separate hearing.

   22.14. Principles of natural justice are flexible and

         context-dependent.           They    do       not     mandate

         ritualistic compliance where the outcome would

         remain unaltered. A hearing that would serve

         no useful purpose need not be insisted upon as

         an empty formality.
                             - 182 -
                                                 NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




   22.15. In the present case, what could the Petitioner

         have   meaningfully          asserted?    He    could        not

         dispute whether advertisements were placed;

         that fact lay within the Employer's domain and

         stood admitted. He could not independently

         validate the recruitment process undertaken by

         the Company. His lack of personal involvement

         in   the   alleged     misrepresentation,             even    if

         assumed,       would   not     revive    a     visa    whose

         foundational     condition       was     shown         to    be

         unfulfilled.

   22.16. It is also important to distinguish between

         culpability and regulatory consequence. The

         impugned action does not impose penal liability

         upon the Petitioner for fraud. It regulates his

         continued stay based upon the collapse of

         sponsorship      conditions.       The       absence          of

         personal wrongdoing does not transform a
                               - 183 -
                                                 NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




         sponsored visa into an independent right to

         remain.

   22.17. The Employment Visa regime operates on the

         principle    that      sponsorship         validity    is    a

         continuing     condition.         If    sponsorship         is

         withdrawn,     invalidated,        or    shown        to    be

         fundamentally         defective,       the    beneficiary's

         status correspondingly lapses. This is inherent

         in   the    nature     of      sponsored     visas    across

         immigration systems.

   22.18. The Petitioner's argument that he possesses

         independent civil attributes, leasehold interest,

         bank accounts, professional associations, does

         not alter the legal character of the visa. These

         are consequences of his presence in India, not

         sources of independent entitlement to remain.

   22.19. It must further be emphasised that natural

         justice is concerned with fairness in decision-

         making.      The     Employer,         who    was      solely
                                - 184 -
                                                NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         responsible      for      the    statutory    declaration

         forming the basis of the visa, was issued notice

         and responded. The factual issue relevant to

         the visa, whether due recruitment process was

         undertaken, was addressed at the appropriate

         source. Once that issue was clarified through

         the Employer's admission, there remained no

         separate        factual         controversy     requiring

         independent           adjudication      vis-à-vis      the

         Petitioner.

   22.20. The principles of natural justice do not compel

         authorities to conduct parallel inquiries where

         the material facts stand admitted by the party

         exclusively competent to speak to them.

   22.21. Accordingly,    in     cases    of   Employment      Visa

         sponsorship              where         the          alleged

         misrepresentation pertains to the Employer's

         statutory declarations, issuance of a show-

         cause notice to the Employer satisfies the
                              - 185 -
                                              NC: 2026:KHC:8290
                                       WP No. 26412 of 2019


HC-KAR




            procedural   requirement     of     fairness.   The

            beneficiary employee cannot claim an additional

            independent hearing where the determinative

            facts lie beyond his personal domain and stand

            admitted by the sponsor.

      22.22. The impugned action therefore does not suffer

            from violation of natural justice on this ground.

      22.23. I answer Point No. 8 by holding that a show-

            cause notice issued to the employer satisfies

            the requirements of natural justice qua the

            employee in cases of Employment Visa fraud

            where the misrepresentation relates to the

            employer's statutory declarations (Justification

            Letter).


23.    Answer to Point No. 9: Whether the writ
       petition has been rendered infructuous or
       academic on account of the petitioner's exit
       from India, expiry of the Employment Visa, and
       subsequent grant of business and tourist visas,
       or whether the impugned LIN continues to have
       civil, reputational, or legal consequences
       warranting judicial review?
                               - 186 -
                                              NC: 2026:KHC:8290
                                           WP No. 26412 of 2019


HC-KAR




     23.1. The   Petitioner    argues   the       petition   is   not

          infructuous because of the "stigma" affecting

          future travel.

     23.2. Learned   Senior      Counsel    for    the   Petitioner

          submits that the LIN is a permanent blot. He

          produces visa application forms for the USA,

          UK, and Japan, which ask: "Have you ever been

          ordered to leave any country?" The Petitioner

          must answer "Yes" because of the LIN. This will

          prejudice his future travel.

     23.3. Relying on Union of India v. Narendra Singh

          and M. Sudhakar v. V. Manoharan, he argues

          that even if the order is executed, the Court

          can examine its legality to remove the stigma.

          He also cites Amit Kumar Sharma v. Union

          of India regarding the need for transparency

          and disclosure to fight stigma.

     23.4. The Respondent argues the Petitioner has left

          India, the visa expired in 2020, and he has
                               - 187 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




          since      been           granted         new       visas

          (Business/Tourist),           proving    no   permanent

          blacklist exists.

     23.5. The learned ASGI points out that the Petitioner

          voluntarily left India in November 2019. The E-

          2 visa expired in January 2020. Subsequently,

          the Petitioner applied for and was granted a

          Business Visa (2020) and a Tourist Visa (2024).

          This conduct by the Government of India

          proves there is no permanent ban. The LIN has

          "spent itself".

     23.6. The Respondent relies on Minerva Mills Ltd.

          v. Union of India, to contend that the Court

          should not decide academic questions. Since

          the Petitioner has already left and the visa has

          expired, the validity of the LIN is now an

          academic question.

     23.7. In the present case, the primary relief sought

          by the Petitioner was to quash the Leave India
                                 - 188 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




          Notice so as to enable him to remain in India

          under the Employment Visa. That relief has

          become incapable of grant. The Petitioner has

          already left India. The Employment Visa expired

          more than six years ago. A writ directing the

          Respondents to permit continuation of a visa

          that has expired by efflux of time would be

          legally untenable.

     23.8. This    Court must therefore consider whether

          any     surviving       civil    consequence     justifies

          continued adjudication.

   23.9. The      Petitioner     relies    upon   the   concept   of

          stigma. The Respondents have placed on record

          that subsequent Business and Tourist visas

          were granted to the Petitioner. These grants

          are significant. They demonstrate that the

          Government       of      India   has    not   imposed   a

          permanent ban, blacklist, or enduring disability

          upon the Petitioner.
                               - 189 -
                                                  NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   23.10. The very authority that issued the impugned

         LIN subsequently cleared the Petitioner for re-

         entry into India on fresh visa categories. This

         conduct negates the assertion of continuing

         stigma     within         the       Indian      immigration

         framework.

   23.11. The underlying rationale for the issuance of the

         Leave India Notice is not difficult to discern.

         The   action    was            precipitated     by    material

         misrepresentation made by the Employer in the

         course of securing the Employment Visa. The

         foundation     of     the       visa   rested        upon   the

         Employer's          certification        that         statutory

         conditions had been fulfilled, including the

         assertion that no suitable Indian candidate was

         available. Once that representation was shown

         to be factually incorrect, the legal substratum

         of the visa stood vitiated.
                               - 190 -
                                                   NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




   23.12. Though the regulatory action was formally

         directed against the Petitioner, its necessity

         arose from the Employer's misrepresentation.

         The Petitioner's entitlement to remain in India

         under the Employment Visa was derivative in

         character; it flowed from, and was inseparably

         linked   to,   the      validity     of    the   Employer's

         sponsorship     and            declarations.     When   the

         foundational    representation             collapsed,   the

         superstructure built upon it could not survive.

   23.13. It is immaterial, in this regulatory context,

         whether the Petitioner personally participated in

         or had knowledge of the misrepresentation. The

         action taken is not penal in nature; it does not

         attribute criminal culpability to the Petitioner.

         Rather, it addresses the continuing validity of

         the visa status. A person claiming benefit under

         a representation subsequently shown to be

         materially false cannot insist upon retention of
                                - 191 -
                                                      NC: 2026:KHC:8290
                                                   WP No. 26412 of 2019


HC-KAR




         that benefit merely on the ground of absence of

         personal complicity.

   23.14. The   principle      that           no   person     can          retain

         advantage obtained through misrepresentation

         applies irrespective of whether the beneficiary

         was the author of the falsehood. Once the

         statutory       condition                 underpinning              the

         Employment         Visa         is    demonstrated            to     be

         unfulfilled,    the       derivative          status         of     the

         employee cannot subsist independently of that

         defect.

   23.15. Accordingly, the Petitioner cannot retain the

         benefit of a visa whose very foundation was

         compromised by material misrepresentation of

         the sponsoring Employer.

   23.16. The apprehension expressed by the Petitioner

         regarding potential prejudice in future foreign

         visa      applications          remains,        at     its        core,

         speculative and contingent upon decisions of
                               - 192 -
                                                 NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




         independent       sovereign          jurisdictions.     The

         function of this Court under Article 226 is to

         examine the legality, validity, and constitutional

         sustainability of State action within its own

         territorial and statutory domain. It is not the

         province     of this      Court    to   render   advisory

         declarations    for      the     collateral   purpose    of

         influencing     or       facilitating     responses      in

         immigration     questionnaires          administered     by

         foreign governments.

   23.17. Each sovereign nation frames and applies its

         immigration policies in accordance with its own

         domestic law. How a foreign authority may

         interpret, contextualise, or weigh a historical

         regulatory action taken by Indian authorities

         lies entirely outside the adjudicatory reach of

         this Court. Judicial review cannot be extended

         into   the    realm     of     anticipatory   reputational

         management before other sovereign states.
                             - 193 -
                                                    NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         The mere possibility that the Petitioner may be

         required to disclose a prior Leave India Notice

         in a foreign visa application does not, in itself,

         create a subsisting legal injury within the

         jurisdiction of this Court.

   23.18. More   importantly,         the    material      on    record

         demonstrates that the Government of India has

         subsequently       granted         fresh     Business       and

         Tourist visas to the Petitioner. This conduct

         evidences    the    absence          of     any   continuing

         adverse classification, blacklist, or prohibition

         within the Indian immigration framework. The

         regulatory     action        was      specific         to   the

         Employment Visa context and did not translate

         into a permanent exclusion. In the absence of

         an enduring legal disability within India, the

         alleged     reputational           consequence          abroad

         cannot sustain a live writ remedy.
                               - 194 -
                                                   NC: 2026:KHC:8290
                                                WP No. 26412 of 2019


HC-KAR




   23.19. It is also necessary to address the Petitioner's

         attempt       to    distance           himself     from          the

         misrepresentation that formed the basis of the

         impugned action. The record indicates that the

         Employment Visa was granted on the strength

         of    statutory      declarations          made            by    the

         sponsoring         Employer,             particularly            the

         representation that no suitable Indian candidate

         was available for the post. The Petitioner's

         entitlement to remain in India under that visa

         was     derivative     and        conditional;        it     flowed

         directly from the validity of the Employer's

         sponsorship.

   23.20. When    it   emerged           that    the     representation

         regarding     recruitment          efforts      was        factually

         unsustainable,       the       legal    foundation          of   the

         Employment         Visa        stood    compromised.             The

         regulatory consequence that followed was not

         punitive      in    nature         but        corrective         and
                              - 195 -
                                                 NC: 2026:KHC:8290
                                              WP No. 26412 of 2019


HC-KAR




         preventive. It addressed the continuing validity

         of immigration status rather than attributing

         criminal culpability.

   23.21. The Petitioner may not have been the author of

         the   misrepresentation.             However,    he      was

         undeniably          the        beneficiary      of       the

         representation. Immigration law, particularly in

         the context of sponsored visas, operates on the

         principle    that    the       beneficiary's    status    is

         inseparable from the sponsor's compliance with

         statutory conditions. When the foundational

         declaration collapses, the derivative benefit

         cannot survive in isolation.

   23.22. To permit the Petitioner to retain the advantage

         of a visa secured upon a materially defective

         sponsorship would undermine the integrity of

         the visa regime and dilute regulatory discipline.

         The law does not countenance retention of

         benefits     flowing          from     misrepresentation,
                               - 196 -
                                                   NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




         irrespective     of       whether         the     beneficiary

         personally     orchestrated         the    falsehood.    The

         issue   is     not    moral    blameworthiness           but

         regulatory validity.

   23.23. The Employment Visa was not an autonomous

         personal right divorced from its sponsorship

         matrix. It was contingent upon the truthfulness

         and     completeness           of         the     Employer's

         declarations. Once that matrix was shown to be

         flawed, the consequent regulatory action was a

         lawful response to the collapse of conditions

         precedent.

   23.24. In that sense, the consequences that ensued

         were not imposed arbitrarily upon the Petitioner

         but were inherent in the structure of the visa

         category under which he sought entry and stay.

         The Petitioner cannot now disassociate himself

         from the consequences that inevitably follow

         when    the     very       basis     of     his    derivative
                           - 197 -
                                         NC: 2026:KHC:8290
                                     WP No. 26412 of 2019


HC-KAR




         immigration      status    is   shown    to    be

         unsustainable.

   23.25. The Petitioner's reliance on Narendra Singh

         and Sudhakar does not advance the case.

         Those decisions recognise that execution of an

         order does not automatically render a matter

         infructuous where substantive rights continue

         to be affected. However, here, the foundational

         right asserted, the right to remain under the

         Employment Visa, has itself expired by efflux of

         time. The statutory basis of stay has ceased

         independently of the impugned action.

   23.26. The Court must also note that the subsequent

         grant of visas materially alters the landscape. If

         the impugned LIN had resulted in permanent

         exclusion, blacklisting, or statutory disability,

         the argument of enduring consequence might

         merit closer examination. The record reflects

         the contrary.
                              - 198 -
                                                NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




   23.27. The Petitioner has also relied upon State of

         Maharashtra v.           Mayer       Hans    George       to

         suggest that strict liability principles must be

         tempered by fairness. However, that decision in

         fact upheld strict enforcement of statutory

         obligations upon foreigners and recognised that

         absence of mens rea does not necessarily

         invalidate regulatory action. The reliance is

         therefore misplaced and, if anything, reinforces

         the State's regulatory competence.

   23.28. Judicial discipline requires that courts refrain

         from deciding academic issues. The controversy

         that once existed, whether the Petitioner could

         continue    under       the   Employment         Visa,   has

         ceased     to   exist    in   fact   and    in   law.    The

         impugned LIN operated within a finite temporal

         framework. That framework has concluded.

   23.29. In   assessing    whether       the   petition     retains

         vitality, the Court must examine whether any
                               - 199 -
                                                  NC: 2026:KHC:8290
                                            WP No. 26412 of 2019


HC-KAR




            enforceable     right       presently    survives     for

            adjudication. None does. The Petitioner is not

            presently under restraint. He has re-entered

            India under subsequent visas. There is no

            subsisting    order     prohibiting     his   entry   or

            imposing a continuing disability.

      23.30. In these circumstances, the writ petition has

            been rendered infructuous. The challenge to the

            impugned Leave India Notice now presents an

            academic      question       devoid      of    operative

            consequence.

      23.31. I answer Point No. 9 by holding that the writ

            petition has been rendered infructuous and

            academic. The Petitioner has exited India, the

            visa has expired, and the subsequent grant of

            new visas by the Respondents negates the

            claim   of    enduring       stigma     or    permanent

            disability.


24.    Answer to Point No. 10: What order?
                             - 200 -
                                              NC: 2026:KHC:8290
                                          WP No. 26412 of 2019


HC-KAR




     24.1. A visa is a conditional permission to enter India

          and does not confer an indefeasible or vested

          right to remain for its entire duration. The

          issuance of a Leave India Notice under Section

          3(2)(c) of the Foreigners Act, 1946 is an

          independent statutory exercise of sovereign

          power to regulate presence of foreigners. It

          does not amount to an impermissible indirect or

          de facto cancellation of the visa.

     24.2. The   Foreign    Regional      Registration   Officer,

          acting as the designated Civil Authority under

          valid statutory notifications issued pursuant to

          Section 12 of the Foreigners Act and the

          Foreigners Order, 1948, possesses statutory

          jurisdiction to issue a Leave India Notice within

          his territorial jurisdiction.

     24.3. The power under Section 3(2)(c) vests in the

          Central Government and its duly authorised

          delegates. Where the competent delegate (Joint
                                 - 201 -
                                                      NC: 2026:KHC:8290
                                                 WP No. 26412 of 2019


HC-KAR




          Director - Immigration) takes the decision and

          directs a subordinate officer to issue and serve

          the    notice,   such           action     constitutes    lawful

          administrative execution and not impermissible

          sub-delegation.               Internal         administrative

          directions need not be published in the Official

          Gazette.

     24.4. The impugned Leave India Notice does not

          suffer from arbitrariness or non-application of

          mind. It is founded on relevant documentary

          material, including the Employer's admission

          regarding irregular recruitment, and bears a

          rational nexus to the objective of preserving the

          integrity of the visa regime.

     24.5. Allegations     of     fraud         or   misrepresentation

          detected after entry into India can be acted

          upon    by     domestic          immigration      authorities.

          There is no statutory requirement that such

          matters      must     first      be    adjudicated       by   the
                             - 202 -
                                                 NC: 2026:KHC:8290
                                             WP No. 26412 of 2019


HC-KAR




          overseas visa-issuing authority. Once entry is

          effected, regulatory jurisdiction over continued

          stay vests in domestic authorities.

     24.6. In cases of Employment Visa sponsorship,

          where the alleged misrepresentation pertains to

          the Employer's statutory declarations forming

          the foundation of the visa, issuance of a show-

          cause notice to the Employer satisfies the

          requirements of natural justice. A separate

          hearing to the employee is not mandated where

          the determinative facts lie exclusively within

          the Employer's domain and stand admitted.

     24.7. The     Petitioner     has        exited       India,     the

          Employment Visa has expired by efflux of time,

          and    the   Petitioner      has    subsequently         been

          granted      Business       and    Tourist      visas.     The

          primary relief sought has become incapable of

          grant,    and    no     enduring       civil,     legal,    or

          reputational disability subsists. The writ petition
                             - 203 -
                                          NC: 2026:KHC:8290
                                      WP No. 26412 of 2019


HC-KAR




            has therefore been rendered infructuous and

            academic.

     24.8. In view of the above findings, I pass the

            following

                          ORDER

i. The writ petition is dismissed.

ii. In any event, the writ petition has been rendered infructuous due to subsequent events, including the Petitioner's departure from India, expiry of the Employment Visa, and grant of fresh visas.

iii. The impugned Leave India Notice does not suffer from illegality, lack of jurisdiction, violation of natural justice, arbitrariness, or constitutional infirmity.

SD/-

(SURAJ GOVINDARAJ) JUDGE PRS List No.: 2 Sl No.: 54