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 7, Cited by 0]

Karnataka High Court

Isa Ifamuddin vs Union Of India on 16 November, 2023

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                         -1-
                                                     NC: 2023:KHC:40948
                                                   WP No. 19120 of 2023




                 IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                   DATED THIS THE 16TH DAY OF NOVEMBER, 2023
                                      BEFORE
                      THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                   WRIT PETITION NO. 19120 OF 2023 (GM-PASS)
               BETWEEN:
               ISA IFAMUDDIN,
               AGED ABOUT 06 YEARS,
               S/O. LUBNA MOHAMMAD SHAMEEM,
               AGED 32 YEARS,
               SHEHNAZ MANSION, THOKUR,
               HALEANGADI, MANGALORE - 574 146.
               REPRESENTED BY HIS MOTHER THE
               NATURAL GUARDIAN AND NEXT FRIEND
               RESIDING AT THE ABOVE ADDRESS
                                                           ...PETITIONER
               (BY SRI. HALEEMA AMEEN, ADVOCATE)
               AND:
                    UNION OF INDIA,
                    MINISTRY OF EXTERNAL AFFAIRS,
                    REPRESENTED BY REGIONAL PASSPORT OFFICER,
                    BANGALORE REGIONAL PASSPORT OFFICE,
                    8TH BLOCK, 80 FEET ROAD,
Digitally signed by
PADMAVATHI B K KORAMANGALA, BANGALORE - 560 095.
Location: HIGH                                             ...RESPONDENT
COURT OF
KARNATAKA      (BY SRI. A.C. CHETHAN, ADVOCATE)
                    THIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
               THE CONSTITUTION OF INIDA PRAYING TO ISSUE A WRIT OF
               MANDAMUS OR ANY OTHER APPROPRIATE ORDER ON THE
               APPLICATION OF THE PETITIONER FOR RENEWED PASSPORT
               AS AGAINST ANNEXURE-A SHOWN IN THE WEBSITE OF OFFICE
               OF   THE   RESPONDENT   IN   RESPECT  OF   FILE  NO.
               BN4075365911323,    ON    THE   PASSPORT    RENEWAL
               APPLICATION FILED BY THE PETITIONER, THROUGH HIS
               MOTHER AS NATURAL GUARDIAN AND ETC.,
                                -2-
                                              NC: 2023:KHC:40948
                                          WP No. 19120 of 2023




     THIS PETITION, COMING ON FOR PRELIMINARY HEARING

IN 'B' GROUP, THIS DAY, THE COURT MADE THE FOLLOWING:

                             ORDER

The petitioner is before this Court seeking the following prayer.

"WHEREFORE, it is prayed that this Hon'ble pleased to:
Court be
a) Issue a writ of mandamus or any other appropriate order, on the application of the petitioner for renewed passport as against ANNEXURE A shown the website of office of the Respondent directing passport authority to issue passport to the petitioner in respect of File No.BN4075365911323, on the passport application filed by the petitioner, through his mother as natural guardian,
b) Issue such other relief/s as is deemed fit to grant in favour of the petitioner by this Hon'ble Court in view of the facts and circumstances of the cases, in the interest of justice."

2. Heard Smt. Haleema Ameen, learned counsel appearing for the petitioner and Sri. A.C. Chethan, learned counsel appearing for the respondent.

3. The aforesaid prayer is sought seeking re-issuance of the passport of minor child, whose custody is with the mother. The passport is denied to be re-issued in favour of the minor son through the petitioner on the score that the -3- NC: 2023:KHC:40948 WP No. 19120 of 2023 husband-father has not signed the documents that are necessary for re-issuance of the passport.

4. The petitioner is the wife of one Sri.Ifamuddin, who were before the Family Court in O.S.No.27/2021 and pursuant to the proceedings instituted by them, they have parted ways by rendering a Khulanama and the custody of the child is with the mother. The mother then files an application for re-

issuance of the passport before the respondent, who appears to have declined it on the aforesaid reasons.

5. The learned counsel for the petitioner submits that the issue in the lis stands answered by the judgment rendered by this Court in the W.P.No.22378/2022 disposed on 15.12.2022 and in some more identical circumstances where passport was denied to be re-issued on the score that the husband had not signed the necessary documents for re-

issuance of passport. This Court has held as follows:

"8. The afore-narrated facts are not in dispute. The issue in the case at hand is, 'whether the 2nd respondent was right in denying issuance/re- issuance of passport to the minor'.
9. To consider the issue, it is germane to notice the statutory frame work with regard to issuance of -4- NC: 2023:KHC:40948 WP No. 19120 of 2023 passport to a minor. Section 24 of the Passports Act, 1967 ('the Act' for short) empowers the Central Government to make Rules for carrying out the purposes of the Act. In terms of the said power, the Passports Rules, 1980 ('the Rules' for short) are made. The Rules have certain division amongst them with regard to issuance of passport. Certain schedules are appended to the Rules with regard to necessary documents to be submitted, by an applicant seeking a passport under various schemes. Section IV of Schedule III of the Rules, deals with documents to be appended for issuance of fresh passports. Clause 3 of Section IV(A) of the Rules deals with application for a minor's passport and reads as follows:
"(3) When applying for a minor's passport attach:
(a) A Declaration from the parents/single parent/applicant parent/legal guardians, as the case may be, affirming the particulars furnished in the application about the minor child as per 'Annexure-H (for all minor applicants). Annexure "C" (Single parents who are separated but not formally divorced/Single parent of the child born out of wedlock), Annexure "G" (when passport is being applied for by single parent or legal guardian), Annexure "I" (when a minor between 15-18 years of age applies for a full validity 10 year passport or in case either parents who do not hold valid Indian passport while applying passport for their minor child), as the case may be. Single Parents applying for the passport for their child should fill up Annexure "C" and or Annexure "G", as the case may be.
(b) Attested photocopy of passport, if any, of both parents, if applicable.
(c) Original passports of parents should be presented for verification of particulars.
(d) If one parent is resident abroad, a Sworn affidavit by the parent resident abroad attested by the Indian Mission along with affidavit from parent residing in India as well be submitted."

(Emphasis supplied) -5- NC: 2023:KHC:40948 WP No. 19120 of 2023 In case, the parents are applying for issuance of minor's passport, a declaration from the parents/single parent/applicant parent/ legal guardians as the case would be, should be furnished about the minor child in terms of Annexure-H for minor applicants. Annexure-C for single parents, who are separated but not formally divorced/single parent of the child, born from the wedlock. Single parents applying for passport for their child Annexures-C or G, as the case would be have to be filled up. Table-2 appended to the aforesaid schedule deals with list of applicant categories and documents to be submitted. Case No.B (9) therein deals with parents separated but not divorced. Clause (11) of Case No.B deals with application filed by one parent/guardian when consent of one or both parents is not possible. The said clause reads as follows:

Case Fresh Passport Document No. - Document No. Normal No. -
                             Application           Tatkaal
                                                   Application

   B       Minor

            ...                ...                 ...

   9         Parents       are 1    (of     the
             separated but not parent     with
             divorced          whom the child
                               is residing), 2,
                               27 (if any-with
                               spouse    name
                               endorsed), 46

       .           ..                ..
       .

       1     Applied by one 1 (of parent),         (i)  1   (of
       1     parent/guardian   2, 27 (if any-      parent),   2,
             when consent of with     spouse       27 (if any-
             one     or  both name                 with spouse
             parents       not endorsed), 50       name
             possible                              endorsed),
                                                   50, 52

                                                   (ii) 49 or 54
                           -6-
                                          NC: 2023:KHC:40948
                                      WP No. 19120 of 2023




                                      (Emphasis supplied)

In terms of Clause 11, one parent, when consent of the other is not possible can submit the documents in terms of Document Nos.1, 2, 27 and 50 of Table 3, which deals with overall list of documents. Document Nos.1, 2, 27 and 50 read as follows:
       Document                  List of Documents
       No.

1. Proof of Present Address. For Proof of Address attach one of the following documents:
(a) Water/Telephone (landline or post paid mobile bill)/Electricity bill/Statement of running bank account (Scheduled Commercial bank excluding Regional Rural banks and local area banks)/Income Tax Assessment Order/Election Commission Photo ID card/Gas connection bill/Certificate from Employer of reputed and widely known companies on letter head Spouse's passport copy (First and last page including family details), (provided the applicant's present address matches the address mentioned in the spouse's passport) Parent's passport copy, in case of minors (First and last page) Applicant's current and valid ration card Note.--If any applicant submits only ration card as proof of address, it should be accompanied by one more proof of address out of the -7- NC: 2023:KHC:40948 WP No. 19120 of 2023 given categories.

Allotment letter of the Government accommodation issued by the Estate Office/Public Works Department of the Central/State Government in respect of their employees.

Duly certified/attested extract of the service record/book of the Government employees (serving/retired) or the bona fide certificate issued by the employer in respect of servings Government employees Proof of Address (POA) issued by the India Post, Department of Posts.]

2. Proof of Date of Birth. For Proof of Date of Birth attach one of the following documents:

For applicants born on or after 26-1- 1989, only Birth Certificate issued by the Municipal Authority or any office authorized to issue Birth and Death Certificate by the Registrar of Births and Deaths is acceptable.
The Birth Certificate should ordinarily contain the name of child, name of father and mother, date of birth, place of birth, sex, registration number and date of registration. If the Birth Certificate doesn't contain the name of child, a declaration on plain paper signed by parents, is required to be submitted specifying the name of the child.
Birth Certificate issued by a Municipal Authority or any office authorized to issue Birth and Death Certificate by the -8- NC: 2023:KHC:40948 WP No. 19120 of 2023 Registrar of Births and Deaths School leaving certificate/Secondary School leaving certificate/Certificate of Recognized Boards from the school last attended by the applicant or any other recognized educational institution Affidavit sworn before a Magistrate/Notary stating date/place of birth as per the specimen in Annexure "A" by illiterate or semi-illiterate applicants (Less than 5th class) ... ... ...
27. Attested photocopy of Passport of both or either parent ... ... ...
50. A Declaration affirming the particulars furnished in the application about the minor as per Annexure "G" (one parent not given consent) In the event, a single parent is the applicant, without the consent of the other, the documents required are proof of present address, proof of date of birth, attested photocopy of passport of both or either parent and a declaration affirming the particulars furnished in the application about the minor as per Annexure-G.
10. The aforesaid are the documents required to be submitted by a single parent/applicant, when the other parent has not given consent. It is germane to notice what are Annexures-C and G, which are required in such a case. Annexure-C is the specimen declaration by applicant's parent or guardian for issuance of passport to -9- NC: 2023:KHC:40948 WP No. 19120 of 2023 a minor, when one parent has not given consent.

Annexure-C reads as follows:

"ANNEXURE 'C' Specimen Declaration by applicant's parent or guardian for Issue of Passport to Minor when one parent has not given consent (On plain paper) I/We .............................................. (name of the parent/guardian applying for passport) resident of ...................................................... solemnly declare and affirm as under--
(I) That I/we am/are the mother/father/ parents/guardians of .....................(name of the minor child) who is minor and on whose behalf I/we have made an application for his/her passport.
(II) Signature/consent of Shri/Smt...........................(name of the father/mother) who is the father/mother/parents of the child has not been obtained by me for the following one or more reasons--
(a) The father/mother of the minor applicant is travelling abroad/is on sea/travelling in India and unable to file consent; or/and
(b) The father/mother is separated and no court case is pending before the court regarding divorce/marital dispute/custody of the child; or/and
(c) The father/mother has deserted and the whereabouts are not known; or/and
(d) There is an ongoing court case for divorce/custody of the minor child and the court has not given any order prohibiting the issue of passport without the consent of father/mother; or/and
(e) There is a court order for the custody of the minor child with a parent who is applying for the passport and consent of other parent (who has visitation rights) is not available or he/she is refusing to give consent/the other parent is not availing the
- 10 -

NC: 2023:KHC:40948 WP No. 19120 of 2023 visitation rights and his/her whereabouts are not known; or/and

(f) The parents are judicially separated and custody of the minor child has not been defined in the court's decree; or/and

(g) The father/mother of......................... (name of minor child) has deserted me after the conception/delivery. That..................... (name of minor child) is exclusively under my care and custody since separation/delivery.

      ...                  ...                    ..."

Annexure-G reads as follows:

                    "ANNEXURE 'G'

Ministry/Department/Office of No............. dated.................. Applicant's Photo (No Objection Certificate issuing officer should attest the photograph of the applicant with his/her signature and rubber stamp in such a way that half the signature and stamp appear on the photograph and half on the certificate.) No-Objection Certificate Shri/Smt/Miss.................................s/o.............................. ......, who is an Indian national, is employed in this office as..............................from...............till date. This Ministry/Department/Office has no objection to his/her obtaining a passport.

(Signature of Controlling/Administrative authority) Telephone/Fax/email............

Note--

- 11 -

NC: 2023:KHC:40948 WP No. 19120 of 2023

(a) The officer authorized to issue NOC should sign with name and stamp and must provide contact details for verification by Passport Authority.

(b) NOC will be valid for six months from date of issue."

The above are the requirements under the schedules appended to the Rules. Apart from these schedules appended to the Rules, the 1st respondent appears to have notified a Passport Manual. The Passport Manual further depicts certain situations where issuance of passport to a minor comes about. Chapter-9 of the Passport Manual, 2020 ('Manual' for short) reads as follows:

"Chapter-9 in 3.4 (b) that "both the parents should sign in Annexure-D in fresh or re-issue cases. (Both parents shall be present at the PSK while applying or passport for their minor children on one parent with passports of both the parents may be present".

3.4(c). "If Annexure-D is not signed by both the parents, a single parent must submit a declaration in the form in Annexure-C stating the reasons, except, in cases where the single parent has got full custody of the child without visitation rights for the spouse. In case divorce proceedings are pending, court permission is required for issue of passport to a minor child."

4.6. Divorce pending cases: In case divorce is still pending before the Court, the PIA shall insist on consent of both the parents. Alternatively, the applicant's parent should furnish or obtain permission from the court to apply for a passport for the child without the consent of the other parent of the child. In pending divorce cases, where the single parent with child is already working/studying abroad, the child requires a passport for its continued stay abroad, in such a situation, the Mission/Post abroad may issue a two- year short validity passport to the child, at a time, pending court permission for issue of a

- 12 -

NC: 2023:KHC:40948 WP No. 19120 of 2023 regular passport or direction for custody of the child.

4.7. Single divorced parent with exclusive custody of child without visitation rights for the other parent: Where the custody of the child has been given exclusively to either parent, without any visitation rights to other parent, the question of obtaining consent of the other parent would normally not arise. A certified copy of the court order has to be submitted with the application and Annexure-C signed by the single parent."

(Emphasis supplied) Chapter-9 of the Manual directs the Court before whom the cases either for divorce or G & W.C. are pending, those Courts should permit issuance of passport. This runs counter to what is permitted in the Schedules to the Rules. The petitioner gives an application for re- issuance/renewal of passport of the minor child. The application reads as follows:

"To Date: 22nd Sept.

2022

The Regional Passport Officer, Koramangala, Bengaluru.

Respected Sir/Madam, I am hereto request the re-issue of passport for my son Sachin Anant as the passport is nearing expiry. Being a single mother, as I am separated from his father in the year 2018 (dv case is in progress - Judgment is pending), also my son's child custody case is still in progress in the City Civil Court, Bangalore, there is a delay in the case progress due to Covid from the last 2 years. Sachin's father Mr. Shivakumar do not visit my son nor contribute any money for his expenses/education and Sachin is under my custody for the last four years (from Feb.2018). As we are planning to visit Australia, my brother's place in the month of December, 2022 (attached the flight tickets), kindly re-issue the passport at least for a minimum period of 6 months, so that we can complete his visit to Australia. Meanwhile, I can produce the Court

- 13 -

NC: 2023:KHC:40948 WP No. 19120 of 2023 order for child custody as the case is in the last stage (provided the certified copies of case details) attached.

Thanking you in advance.

Sd/-

Nancy Nithya."

The petitioner has not suppressed any fact. She indicates that the divorce case between herself and her husband is pending adjudication. A case for custody is also registered under G & W.C., which is also pending. It indicates that since four years, the son is in the custody of the mother and the father has not even bothered to see the child for four years, she desires to visit Australia with the child and come back after Christmas. This application is not considered by the 2nd respondent and, therefore, a direction by issuance of a writ in the nature of mandamus is sought. The objection of the 2nd respondent appears to be that only documents are produced, but no objection is not appended. The reliance placed on Chapter-9 of the Manual, runs counter to the Rules. If the Manual is in the nature of guidelines or certain administrative instructions for achieving the purposes of the Act, they cannot run counter to the Act or the Rules, schedule appended to the Rules.

11. This Court is aware of the fact that manifold circumstances arise before the Passport Authorities, when they are faced with the problem of granting passport. The Manual for smooth functioning is also an accepted norm but it cannot run counter to the Rules. The Schedules noticed hereinabove and the documents that are necessary to be produced are all borne out of the Rules, as they are schedules appended to the Rules.

12. The Rules are framed by the Central Government in terms of Section 24 of the Act. Therefore, they are part of the statute and are statutory. The Passport Manual are guidelines to issue a passport are a solution to answer circumstances that would emerge, but, cannot run counter to the statute, as they are not statutes. Therefore, the 2nd respondent will have to consider the application of the petitioner in terms of the Rules and seek any document or clarification from the

- 14 -

NC: 2023:KHC:40948 WP No. 19120 of 2023 parent in terms of the Rules and not in terms of the Passport Manual.

13. Therefore, it is necessary for the Central Government to bring in such amendment to the Rules, if it wants the situation emerged in the Manual to be tackled with, failing which, rejecting passports relying on the Manual particularly, in the case of passport of minors, would be rendered unsustainable as they would suffer from want of tenability. Since the Rules themselves envisage situation of the kind that has emerged in the case at hand, the reliance being placed on the Manual which runs counter to the Rules sans countenance.

14. It is also germane to notice the judgment rendered by the High Court of Telangana in the case of L.DEEPIKA v. UNION OF INDIA AND OTHERS, wherein the High Court of Telangana has held as follows:

"3. Petitioner is the wife of 3rd respondent. They are blessed with a son namely, Master Gajula Reyansh. Thereafter, matrimonial disputes arose between them.
4. Respondent No. 3 had filed a petition, against the petitioner seeking dissolution of marriage on the ground of cruelty, vide F.C.O.P. No. 253 of 2020, the said O.P. is pending.
5. According to the petitioner, she is working in Tata Consultancy Services, I.T. Department and her office officials are insisting her to work at abroad for some time. She had a valid Passport, but her minor son is not having Passport. She applied Passport of her minor son on 22.12.2021. She has already submitted all the documents as sought by 2nd respondent.
6. Vide letter dated 29.03.2022, 2nd respondent had informed the petitioner, that they cannot process the Passport application submitted by the petitioner without the consent of the other parent, since there is divorce application is pending. The 2nd respondent has also advised the
- 15 -
NC: 2023:KHC:40948 WP No. 19120 of 2023 petitioner alternatively to furnish permission from the Court to apply for Passport of her minor child without consent of other parent of the child. The 2nd respondent had also referred to the Passport Manual 2020.
7. Challenging the said proceedings, the petitioner herein filed present writ petition. Despite service of notice, there is no representation on behalf of 3rd respondent.
8. Learned counsel for the petitioner would submit that, it is practically impossible to obtain consent from deserted husband. The 3rd respondent had not filed any petition seeking custody of the minor. The 3rd respondent is not bothered to maintain the minor son. Even then the 2nd respondent is insisting the petitioner to submit the consent of 3rd respondent. According to her, the action of respondent No. 2 in insisting to submit consent of 3rd respondent or obtain permission from the court is illegal, contrary to the Passport Manual 2020 and also the procedure laid down under the Passports Act and Rules made there under. Learned counsel for the petitioner has also placed reliance on the judgments of High Court of Kerala and Madras High Courts.
9. Whereas, learned counsel appearing for respondent No. 2 would submit that, in view of the pendency of the aforesaid divorce petition and as per the Passport manual, the petitioner has to either submit consent of 3rd respondent or obtain permission from the Court where the said F.C.O.P. is pending. The same was informed to the petitioner vide letter dated 29.03.2022. There is no error in it.
10. Paragraph No. 4 (4.6), Chapter-9 of Passport Manual 2020, says that "Divorce Pending Cases:"In case of divorce is still pending before the Court, the PIA shall insist on consent of both the parents. Alternatively, the applicant's parent should furnish or
- 16 -
NC: 2023:KHC:40948 WP No. 19120 of 2023 obtain permission from the Court to apply for a Passport for the child without the consent of the other parent of the child. In pending divorce cases, where the single parent with child is already working/staying abroad, the child requires a Passport for its continued stay in abroad. In such a situation, the Mission/Post may issue a two year short validity Passport to the child, at a time, pending court permission for issue of a regular Passport or direction for custody of the child". In the written instructions dated 26.08.2022, the 2nd respondent has reiterated the aforesaid facts.
11. The aforesaid facts would reveal that, there are matrimonial disputes between the petitioner and 3rd respondent. She is having valid Passport. She wants to travel abroad on office duty, since her superiors asking her to go abroad on official purpose. Therefore, she has applied for issuance of Passport for her minor son on 22.12.2021. Admittedly there are no criminal cases pending against the petitioner herein. Respondent No. 3 had filed the aforesaid F.C.O.P. No. 253 of 2020 against the petitioner seeking dissolution of marriage on the ground of cruelty and the same is pending before Family Court. The 3rd respondent has not filed any petition, seeking custody of minor and the 3rd respondent has also not filed any petition seeking guardianship. The only proceeding that is pending is the aforesaid F.C.O.P. No. 253 of 2020.
12. It is also relevant to note that the petitioner has already submitted all the documents including Annexure-C specified declaration of applicant's parent or guardian for issue Passport to minor when one parent has not given consent.
13. In Juvairiya v. Regional passport Officer High Court of Kerela considered the
- 17 -
NC: 2023:KHC:40948 WP No. 19120 of 2023 issuance of Passport on consent not being obtained from the other parent and held that if the affidavit as required under the Passport Rules, 1980 is submitted, then necessarily Passport officer would have to issue Passport in the name of the minor child.
14. Relying on the said principle High court of Kerela in Rabeeha v. Ministry of External affairs, Regional Passport Officer reiterated the said principle.
15. In another judgment in Chaitnya S. Nair v. Union of India, High Court of Kerela reiterated the said principle.
16. As stated supra, the petitioner herein had submitted the aforesaid undertaking in Annexure-C, disclosing about pending of the aforesaid case and she is also taking responsibility with regard to the aforesaid court cases.
17. It is relevant to note that in Schedule III of Passport Rules 1980, it is stipulated, where the applicant parent is not in a position to get consent of the other parent, for whatever reason, the parent applying for Passport of the minor may sign the form (application form) and submit a sworn affidavit as per Annexure-C.
18. In the Rules and also in the aforesaid Annexures, there is no mention that the petitioner has to obtain permission from the court on the ground that the other spouse is not giving consent. What is required is that the petitioner shall submit undertaking in Annexure-C which the petitioner herein had already submitted. As stated above there are matrimonial disputes between the petitioner and 3rd respondent. He had filed the aforesaid F.C.O.P. No. 253 of 2020 seeking dissolution of marriage on the ground of cruelty. Therefore, it is
- 18 -

NC: 2023:KHC:40948 WP No. 19120 of 2023 practically impossible for the petitioner to get the consent of the 3rd respondent, due to the aforesaid strained relations between them.

However, she had submitted the aforesaid undertaking in Annexure-C. She has specifically stated that she will take responsibility with regard to the aforesaid case. Admittedly there is no crime pending against the petitioner and 3rd respondent has also not filed any custody petition or guardianship petition.

19. In view of the aforesaid discussion, the impugned proceedings dated 29.03.2022 are illegal and also contrary to the Passport Rules and the principle laid down by High Court of Kerala in the aforesaid judgments. Therefore, the same are set aside. The 2nd respondent is directed to consider the application submitted by the petitioner dated 22.12.2021 and issue Passport to the minor son of the petitioner."

(Emphasis supplied) In the case before the High Court of Telangana, a minor was directed to be issued a passport. The only difference therein was that there was no G & W.C. case pending. The pendency of the case under G & W.C. in the facts of the case at hand, in the considered view of the Court, would not be an impediment to consider the application of the petitioner. The petitioner is thus entitled for a direction by issuance of a mandamus to the respondent to consider her application forthwith.

15. For the aforesaid reasons, I pass the following:

ORDER i. The writ petition is allowed.
ii A mandamus issues to the 2nd respondent to consider the application of the petitioner for issuance/re-issuance/renewal of passport to the minor son bearing in mind, the observations made
- 19 -
NC: 2023:KHC:40948 WP No. 19120 of 2023 in the course of the order, within 7 days from the date of receipt of a copy of this order, if not earlier.
This Court places its appreciation for the able assistance rendered by Mr.Angad.K., Law Clerk cum Research Assistant attached to this Court."
6. The learned Central Government Counsel though initially would seek to refute the submission, is not in a position to dispute the findings rendered by this Court (supra).
7. In the light of the issues standing answered by this Court in the aforesaid judgment (supra), the petition deserves to succeed.
8. For the aforesaid reasons, the following:
ORDER i. The writ petition is allowed.
ii. The mandamus issued to the respondent to re-issue the passport of the minor child of the petitioner, in accordance with law, bearing in mind observations made in the order in W.P.No.22378/2022 disposed on 15.12.2022 within 10 days
- 20 -
NC: 2023:KHC:40948 WP No. 19120 of 2023 from the date of receipt of copy of this order.
Sd/-
JUDGE AT List No.: 1 Sl No.: 9 CT: BHK