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 5, Cited by 6]

Delhi High Court

Shailender Kumar Jain vs Union Of India (Uoi) And Anr. on 24 November, 2003

Equivalent citations: 110(2004)DLT510

Author: S.K. Mahajan

Bench: S.K. Mahajan

ORDER
 

S.K. Mahajan, J.
 

CWP No. 4536/2003:

Rule.
1. The petitioner has filed this petition to challenge the show-cause notice dated 13.7.2003 issued by the Consulate General of India, Dubai calling upon the petitioner to show cause why his passport should not be revoked under Section 10(3)(h) of the Passport Act, 1957. The only ground taken to challenge the notice is that on the date of issue of show-cause notice, the conditions precedent for revoking the passport under Section 10(3)(h) of the Act were not satisfied and consequently show cause could not be issued by the Consulate General of India, Dubai.
2. The contention of learned Counsel for the respondent that not only that non-bailable warrants had been issued for the arrest of the petitioner in a case registered under Sections 498A/306 of the Indian Penal Code but the petitioner had also impersonated in Court to get stay of execution of the non-bailable warrants. Though these pleas have been taken in the counter affidavit as well as the documents filed subsequently by the respondents, however, for disposal of the present writ petition they are not relevant inasmuch the passport could be revoked or impounded on the grounds as contained in Section 10(3)(h) or (e) of the Passport Act. Under Section 10(3)(e) of the Act, if any proceedings in respect of an offence alleged to have been committed by the holder of the passport or travel document are pending before the criminal Court in India or if it is brought to the notice of the passport authority that warrants or summons for the appearance; or a warrant for the arrest of the holder of the passport or travel documents has been issued by the Court under any law for the time being in force or if an order prohibiting the departure from India of the holder of the passport or travel document has been made by any such Court and the passport authority is satisfied that the warrant or summon has been so issued or an order has been made, it may impound or cause to be impounded or revoke the passport or travel document. Nothing has been shown to the Court that before 19.7.2003, either any notice or summons or warrant for the appearance of the petitioner were issued by a Court of competent jurisdiction. It is no doubt true that a case under Sections 498A/306 of the Indian Penal Code is registered against the petitioner but cognisance of the same can at best be said to have been taken by the Court when it issued the non-bailable warrant on 19.7.2003 and not prior thereto. Prima facie it appears to the Court that before 19.7.2003 neither cognisance was taken by the Court of the offence alleged to have been committed by the petitioner nor any notice or warrant or summon for his appearance was issued by the Court and, therefore, there was no occasion for the passport authority to issue show cause notice on 13.7.2003. May be after issue of warrants on 19.7.2003 the respondents had a right to issue show-cause notice on which I do not want to make any comment, but as on 13.7.2003, notice in question could not be issued by the respondents as no case was pending against the petitioner in Court as on that date.
3. I, accordingly, make the Rule absolute and quash the notice dated 13.7.2003 and consequential action, if any, taken by the respondents, however, the respondents will be at liberty to take action against the petitioner under the provisions of the Passport Act on the grounds as have been alleged by the respondents in their counter affidavit or on the ground that the petitioner had impersonated to get stay of the warrants or any other grounds, as may be permissible in law to the respondents.

Copy of the order be given dusty to learned Counsel for the parties.