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 0, Cited by 855] [Entire Act]

Union of India - Section

Section 6 in The Passports Act, 1967

6. Refusal of passports, travel documents. etc.—

(1)Subject to the other provisions of this Act, the passport authority shall refuse to make an endorsement for visiting any country under clause (b) or clause (c) of sub-section (2) of section 5 on any one or more of the following grounds, and on no other ground, namely:—
(a)that the applicant may, or is likely to, engage in such country in activities prejudicial to the sovereignty and integrity of India;
(b)that the presence of the applicant in such country may, or is likely to, be detrimental to the security of India;
(c)that the presence of the applicant in such country may, or is likely to, prejudice the friendly relations of India with that or any other country;
(d)that in the opinion of the Central Government the presence of the applicant in such country is not in the public interest.
(2)Subject to the other provisions of this Act, the passport authority shall refuse to issue a passport or travel document for visiting any foreign country under clause (c) of sub-section (2) of section 5 on any one or more of the following grounds, and on no other ground, namely:—
(a)that the applicant is not a citizen of India;
(b)that the applicant may, or is likely to, engage outside India in activities prejudicial to the sovereignty and integrity of India;
(c)that the departure of the applicant from India may, or is likely to, be detrimental to the security of India;
(d)that the presence of the applicant outside India may, or is likely to, prejudice the friendly relations of India with any foreign country;
(e)that the applicant has, at any time during the period of five years immediately preceding the date of his application, been convicted by a court in India for any offence involving moral turpitude and sentenced in respect thereof to imprisonment for not less than two years;
(f)that proceedings in respect of an offence alleged to have been committed by the applicant are pending before a criminal court in India;
(g)that a warrant or summons for the appearance, or a warrant for the arrest, of the applicant has been issued by a court under any law for the time being in force or that an order prohibiting the departure from India of the applicant has been made by any such court;
(h)that the applicant has been repatriated and has not reimbursed the expenditure incurred in connection with such repatriation;
(i)that in the opinion of the Central Government the issue of a passport or travel document to the applicant will not be in the public interest.