High Court Punjab-Haryana High Court

Davinder Singh vs Union Of India on 19 October, 2011

Punjab-Haryana High Court
Davinder Singh vs Union Of India on 19 October, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA
                 AT CHANDIGARH

                   Civil Writ Petition No.2392 of 2004 (O&M)
                   Date of decision: 19.10.2011

Davinder Singh, aged 38 years, son of Shri Surjit Singh, resident of
House No.3146, Sector 27-D, Chandigarh.
                                                      ...Petitioner

                             versus

Union of India, through Secretary to Ministry of External Affairs,
Government of India, New Delhi, and others.
                                                  ....Respondents


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                    ----

Present:   Ms. Harpreet Kaur, Advocate, for Mr. Navkiran Singh,
           Advocate, for the petitioner.

           Mr.Rajiv Sharma, Advocate, for respondents 1 to 3.

           Mr. Navdeep Sukhna, DAG, Punjab, for respondent
           No.4.
                          ----

1.   Whether reporters of local papers may be allowed to see the
     judgment ? No.
2.   To be referred to the reporters or not ? No.
3.   Whether the judgment should be reported in the digest ? No.
                              ----

K.Kannan, J.

1. The application for passport filed by the petitioner was

rejected on 04.01.1999 under Section 6(2)(i) of the Passport Act.

The Government had also in appeal rejected his passport application

by its orders dated 29.01.2004. The petition is filed on the ground

that after the conviction was rendered under the provisions of

Anti-Hijacking Act of 1982 read with the provisions of the Indian
Civil Writ Petition No.2392 of 2004 (O&M) -2-

Penal Code, where the petitioner had been serving a life

imprisonment, the Hon’ble Supreme Court had commuted his life

sentence for the period of service already undergone and he was

ordered to be released on 03.10.1996.

2. According to the petitioner, there is no particular

impediment against the issuance of passport especially when more

than 5 years have expired since the order of release and there is no

bar under any of the provisions of the Passport Act from issuing the

passport. The Union has contended that the State Government had

not made a favourable recommendation. The State has itself filed a

reply stating that although the petitioner had been convicted in a

heinous crime and for an anti-national activity, he has not come in

any adverse activity subsequent to his release.

3. As of now, there is nothing adverse against the

petitioner. A right of freedom of movement is a constitutional

guarantee and it could be fettered only by the law which imposes

reasonable restrictions. The reasonableness of the restriction will be

tested on what the law itself contains. In this case, the Passport Act

makes provisions for persons, who are convicted of offences

involving moral turpitude if the conviction falls within a period of 5

years prior to the date of his application and sentenced to an

imprisonment of not less than 2 years. Admittedly, there is no case

pending now. None of the grounds which are mentioned under

Section 10(2)(a) to (i) are attracted. The petitioner shall, therefore,
Civil Writ Petition No.2392 of 2004 (O&M) -3-

be favourably considered and the competent authority amongst

respondents is directed to issue a passport in accordance with law.

4. The writ petition is allowed.

(K. KANNAN)
JUDGE
19.10.2011
sanjeev