Bombay High Court High Court

Mrs. Zainab Bte Yousuf vs The State Of Maharashtra on 1 February, 2010

Bombay High Court
Mrs. Zainab Bte Yousuf vs The State Of Maharashtra on 1 February, 2010
Bench: P. B. Majmudar, Rajesh G. Ketkar
                                                1


                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CRIMINAL APPELLATE SIDE




                                                                                        
                        CRIMINAL WRIT PETITION NO. 1493 OF 2009




                                                                
    1. Mrs. Zainab Bte Yousuf                                          )
        Age 47 years, Singaporean National                             )
        R/o BLK 426, Bukit Batok West Ave 2                            )
        #04-125, Singapore-650 426                                     )




                                                               
    2. Tetsyo Hiryama, Japanese National                               )
         Age 62 years, R/o BLK 426 Bokit Batok West Ave 2              )
         #04-125, Singapore-650 426                                    )..Petitioners




                                                   
                     versus

    1. The State of Maharashtra 
                                
         (Foreigners Regional Registration Office)
                                                                       )
                                                                       )

    2. Union of India                                                  )
                               
        Custom, AIU                                                    )..Respondents

    Mr. Ayaz Khan with Ms. Nilofer Saiyed  for the petitioners.
    Mrs. A.S. Pai, Additional Public Prosecutor, for respondent No.1-State. 
         

    Mr.   D.J.   Khambata,   Additional   Solicitor   General,   with   Mr.   D.N.Salvi   for 
    respondent No.2. 
      



                                               CORAM:  P.B.MAJMUDAR &
                                                           R.G.KETKAR, JJ.

DATED: 1
February, 2010
st
.

ORAL JUDGMENT : (Per P.B.Majmudar, J.)

Whether a foreign national is required to be maintained by the

State in case such person is prohibited from leaving the country on the ground

that an appeal against acquittal order passed in his/her favour by the Court is

stayed by the Higher Court is the principal question which is raised by the

::: Downloaded on – 09/06/2013 15:33:59 :::
2

petitioners in the present criminal writ petition.

2. Petitioner No.1 is a Singapore national and petitioner No.2 is a

citizen of Japan. They are wife and husband respectively. The petitioners

were arrested on 27th November, 2000 by the Officers of Customs, Air

Intelligence Unit, Mumbai, at the International Airport, Mumbai, for alleged

violation of the provisions of the N.D.P.S. Act. A complaint vide NDPS Special

Case No. 21 of 2001 came to be filed against the petitioners. By an order

dated 19th December, 2006, the petitioners were convicted by the trial Court

and they were sentenced to suffer rigorous imprisonment for ten years on

each count and to pay a fine of Rs. One lakh on each count. The aforesaid

conviction was challenged by petitioner No.1 by way of criminal appeal being

Criminal Appeal No. 162 of 2007. Petitioner No.2 also preferred an appeal

being Criminal Appeal No. 325 of 2007 against the order of conviction. The

learned single Judge of this Court, by an order dated 30th January, 2009,

allowed the respective appeals preferred by the petitioners and the petitioners

were acquitted in connection with the aforesaid Special Case No. 21 of 2001.

3. The petitioners thereafter approached the Foreigners Regional

Registration Office(hereinafter referred to as “FRRO”), Mumbai, for issuance

of exit permit as they wanted to go back to their home country. Since the exit

permit was not granted to the petitioners, the petitioners at that stage have

::: Downloaded on – 09/06/2013 15:33:59 :::
3

filed the instant petition with a prayer that the FRRO be directed to grant exit

permit to the petitioners immediately and FRRO be further ordered to legalize

the stay of the petitioners in India by issuing necessary Visa. It is also prayed

that the FRRO be directed to deposit appropriate amount before this Court for

lodging/boarding and medical expenses for the petitioners’ stay in Mumbai.

4. At the relevant time when the petition was filed, the order of the

learned single Judge was not challenged before the Hon’ble Supreme Court

but it seems that after some delay an appeal was filed by the Union of India.

Initially, since there was delay in preferring the appeal in the Supreme Court,

the Supreme Court on 13th August, 2009, condoned the said delay and issued

notice. At that time, the counsel appearing for the respondents (petitioners

herein) accepted the notice. The Supreme Court also directed that until

further orders, the respondent-accused persons (petitioners herein) were

directed not to leave the country. Subsequently on 23rd October, 2009, the

Supreme Court granted the leave and the hearing of the appeal was ordered

to be expedited. The aforesaid orders were passed subsequent to the filing of

this petition. In view of the same, prayer clause regarding direction to the

FRRO to grant an exit permit to the petitioners is not sustainable as the

Supreme Court has passed the order by which the petitioners were directed

not to leave the country and there is no question of now granting any exit

permit to the petitioners by the concerned department.

::: Downloaded on – 09/06/2013 15:33:59 :::
4

5. Mr. Ayaz Khan, the learned counsel appearing for the petitioners,

however, submitted that since the petitioners have no source of income to

sustain themselves, this Court may issue suitable writ, order or direction

directing the concerned department i.e. FRRO to deposit particular amount

for the boarding/lodging of the petitioners as well as to provide medical

expenses to the petitioners as, according to the leaned counsel for the

petitioners, petitioner No.1 is suffering from Cancer and petitioner No.2 is of

advanced age and, therefore, appropriate medical facilities be provided to

them.

6. Learned counsel for the petitioners further submitted that the

petitioners are not in a position to leave the country and they have no

avocation and no income worth the name nor anyone is here to look after

them. Since the petitioners are residing at the mercy of some of their friends,

the State agency be directed to provide them maintenance and/or provide

employment to them. Learned counsel for the petitioners further submitted

that petitioner No.1 is not in a position to take any employment and the

State should make an attempt to provide employment to petitioner No.2. It is

submitted that petitioner No.2 is aged about 62 and that with great difficulty

he is able to understand English as he is conversant with the Japanese

language. It is submitted that in view of the same, the State authorities may

::: Downloaded on – 09/06/2013 15:33:59 :::
5

be directed to provide appropriate maintenance to the petitioners as long as

they are required to stay in India.

7. Learned counsel for the petitioners further submitted that under

Article 21 of the Constitution of India, the petitioners are entitled to be

maintained by the State and accordingly the State may be directed to provide

food and shelter to them as they are required to stay in India not on their own

volition but because of the order of the Supreme Court of India. Learned

counsel for the petitioners submitted that the department had preferred

appeal after considerable time and till the interim order was passed by the

Supreme Court, the concerned department was required to issue exit permit

but they delayed the said proceedings and, therefore, they may be directed to

pay adequate compensation to the petitioners.

8. Mr. Khambata, learned Additional Solicitor General, appearing for

respondent No.1, submitted that since the appeal is already admitted by the

Supreme Court and in view of the order of the Supreme Court, the petitioners

are prevented from leaving the country, the petitioners cannot approach this

Court with a prayer that the State should either provide employment to the

petitioners or provide maintenance to them. Mr. Khambata further submitted

that since the petitioners are directed by the Supreme Court not to leave the

country, the appropriate remedy for the petitioners is to approach the Hon’ble

::: Downloaded on – 09/06/2013 15:33:59 :::
6

Supreme Court of India in connection with the prayers made in the present

petition. Mr. Khambata further submitted that even otherwise at the time

when this petition was filed, the Supreme Court had not passed any order but

since the Supreme Court has admitted the appeal, this petition has become

infructuous.

9. Ms. Pai, learned Additional Public Prosecutor, appearing for the

State of Maharashtra, submitted that at the time when FRRO received an

application from the petitioners for exit permit to leave the country after

acquittal, the department entered into correspondence with the Customs

Department, who are the prosecuting agency, and the prosecuting agency

informed the State that they are contemplating filing of appeal, the exit permit

was not granted. Subsequently the Supreme Court admitted the appeal and

directed that until further orders, the petitioners were directed not to leave the

country. Ms. Pai further submitted that considering the facts and

circumstances of the case, it cannot be said that the FRRO has acted in an

arbitrary manner in not granting exit permit, though it is true that at the time

when the exit permit was asked for, Supreme Court appeal was not pending

but since the prosecuting agency informed the FRRO that the appeal is under

contemplation that no immediate orders were passed by the FRRO for giving

exit permit to the petitioners. Ms. Pai further submitted that there are cases

when a foreign national leaves the country and subsequently the appeal

::: Downloaded on – 09/06/2013 15:33:59 :::
7

against the foreign national is admitted but at that stage it is difficult to secure

his/her presence back in the country.

10. We have heard the learned counsel for the parties at some length

and have also examined the points raised before us in this petition.

11. It is required to be noted that at the time when this petition was

filed, the prosecuting agency had not filed any appeal before the Supreme

Court as the Appeal was filed after the period of limitation and in the

meanwhile the petitioners had approached the concerned department to

grant them exit permit for leaving the country in view of the acquittal order

passed by the learned single Judge of this Court. It is true that no orders were

passed by FRRO immediately thereafter regarding this prayer of the

petitioners. In our view, no fault can be found with the said department as

they had already entered into correspondence with the prosecuting agency

and they were told by the prosecuting agency that they are contemplating

filing of appeal and, therefore, they did not take further steps in this behalf.

12. It is further required to be noted that in the meanwhile the

Hon’ble Supreme Court has already admitted the appeal and has passed an

interim order by which the petitioners were restrained from leaving the

country. Under these circumstances, it cannot be said that the FRRO has

::: Downloaded on – 09/06/2013 15:33:59 :::
8

committed any error in not immediately giving exit permit to the petitioners as

the said department was informed by the prosecuting agency that they are

contemplating filing of appeal.

13. So far as the submission of the learned counsel for the petitioners

regarding providing maintenance and shelter is concerned, we agree with the

submission of the learned Additional Solicitor General that the matter is

pending before the Supreme Court and it would be just and proper that the

petitioners may approach the Hon’ble Supreme Court for appropriate relief.

The learned counsel for the petitioners, however, vehemently submitted that

the petitioners have approached this Court under Article 226 of the

Constitution of India with a prayer that this Court should adjudicate the

grievance of the petitioners on merits as the petitioners are required to be

maintained by the State when they are unable to leave the country. According

to the learned counsel for the petitioners, this petition is maintainable and

appropriate writ be issued in connection with providing maintenance to the

petitioners during their stay in India.

14. So far as the submission of the learned counsel for the petitioners

regarding violation of Article 21 of the Constitution by the State is concerned,

it is to be mentioned that the petitioners can never be said to be illegally

detained in this country as the petitioners have been restrained from leaving

::: Downloaded on – 09/06/2013 15:33:59 :::
9

the country by virtue of the order passed by the Supreme Court in an appeal

filed by the Union of India against an order of acquittal passed by this Court.

It cannot be said that the petitioners have been deprived of their life or

personal liberty as by virtue of the order of the Supreme Court, they are

restrained from leaving the country. In a given case, a person can be deprived

of his liberty in accordance with the procedure established by law.

15. Considering the facts and circumstances of the case, it cannot be

said that the State has violated the provisions of Article 21 of the Constitution

of India as the petitioners are now required to stay in India by virtue of the

order of the Supreme Court of India. It is required to be noted that so far as

providing maintenance, medical expenditure, etc. to the petitioners are

concerned, it is no doubt true that the provisions under Article 21 of the

Constitution is available even to a non-citizen also. In this behalf, it may be

mentioned that even for a citizen of this country, who is unable to maintain

himself, there is no policy or law enacted by the Government to provide

maintenance or shelter to even such citizen. The learned Additional Solicitor

General, in our view, has rightly submitted that the petitioners cannot be

placed on a higher footing than the citizens of this country but at the most the

petitioners, in a given case, may even apply for work permit, though it is

pointed out to the Court that when a foreigner enters into the country with

tourist visa, he is not permitted to work. The learned Additional Solicitor

::: Downloaded on – 09/06/2013 15:33:59 :::
10

General has relied upon the decision of the Supreme Court of India in the case

of Indian Drugs & Pharmaceuticals Ltd. vs. Workmen, Indian Drugs and

Pharmaceuticals Ltd. 1 wherein the Supreme Court has observed in para 52

as under:

” 52. No doubt, Article 41 provides for the right to work, but

this has been deliberately kept by the Founding Fathers of
our Constitution in the directive principles and hence made
unenforceable in view of Article 37, because the Founding
Fathers in their wisdom realised that while it was their wish
that everyone should be given employment, but the ground

realities of our country cannot be overlooked. In our
opinion, Article 21 of the Constitution cannot be stretched so

far as to mean that everyone must be given a job. The
number of available jobs are limited, and hence courts must
take a realistic view of the matter and must exercise self-

restraint.”

In our view, since the petitioners have come to India on a tourist visa and

according to law they are not permitted to work, this Court cannot give any

direction under Article 226 of the Constitution of India to the State

Government to provide work permit to the petitioners.

16. So far as providing medical treatment to the petitioners are

concerned, medical aid is given at the Government Hospitals either free of cost

or in a given case on nominal charges, which is available to the citizens of the

country. In our view, since the petitioners are not keeping good health, there

1 (2007) 1 SCC 408

::: Downloaded on – 09/06/2013 15:33:59 :::
11

is no reason why free medical aid should not be given to the petitioners as

even under Article 21 of the Constitution of India, they are entitled to have

such benefit. The State Government may accordingly consider and try to

extend such benefits to the petitioners at the Government Hospital free of

charge as the said benefit is given in case of needy and poor people who are

unable to get medical treatment. Every citizen is accordingly entitled to free

medical help if he is unable to incur expenditure in connection with the

treatment. Considering the facts and circumstances of the case, the State

Government may consider the question about extending free medical aid to

the petitioners as they are not in a position to spend anything as they do not

have any other avocation or income to make payment for the same.

17. As stated above, this Court cannot give direction to the State to

provide work permit to the petitioners, though during the course of hearing it

was argued by the learned counsel for the petitioners that work permit

alternatively can be given to the petitioners so that they can their livelihood.

Since there is no provision, in our view, no direction can be given to the State

to provide maintenance to the petitioners. Since petitioner No.1 is suffering

from cancer and petitioner No.2 is of advanced age, if any medical assistance

is required, the State may provide the same free of charge, as a special case.

18. During the course of hearing, it is pointed out that the period of

::: Downloaded on – 09/06/2013 15:33:59 :::
12

visa is expired since long i.e. at the time when the petitioners were in jail.

Since the petitioners are already out of jail in view of the acquittal order of the

learned single Judge of this Court, unless the visa is extended, it can be said

that they are unauthorisedly residing in India. Mr. Salvi, learned counsel

appearing for the Customs submits that unless Visa is extended, further stay of

the petitioners can be said to be unauthorised, even if they are prevented by

the order of the Supreme Court of India to leave the country. In view of the

said submission of the learned counsel for the Customs, the petitioners may

apply to the FRRO for extension of their visa till the appeal filed by the Union

of India is decided by the Supreme Court. If any such application is made, it

is for the FRRO to take a decision in accordance with law so that it cannot be

said that the petitioners are residing and moving freely even though their visa

had already expired. It is for the FRRO to take appropriate decision in case

any application is received from the petitioners in this behalf.

19. It is pointed out by the learned counsel for the petitioners that

various cases of foreign nationals are coming before the Courts where foreign

nationals are involved in criminal offences and when an appeal against

acquittal of such foreign citizen is pending and when they are out of jail and

if they are unable to maintain themselves, the Central Government may frame

appropriate policy. In our view, it is for the Central Government to consider

as to whether any such policy is required to be framed or not and this Court

::: Downloaded on – 09/06/2013 15:33:59 :::
13

cannot express any opinion on this aspect. It is left to the wisdom of the

Central Government as to whether any policy is required to be framed in the

eventuality of the cases like the present one.

20. We may also clarify that when the appeal is pending before the

Supreme Court and if the petitioners have any other grievance, they should

approach the Supreme Court in the pending matter for appropriate relief.

This Court has considered the submission of the learned counsel for the

petitioners that under Article 226 of the Constitution of India, this Court may

give necessary direction, if there is violation of human right or violation of

Article 21 of the Constitution of India. In view of the submission of the

learned counsel for the petitioners, the aforesaid observations have been made

in this order.

21. Subject to what is stated above, the petition is rejected.

(P.B.MAJMUDAR, J.)

(R.G.KETKAR,J.)

::: Downloaded on – 09/06/2013 15:33:59 :::