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 0]

Chattisgarh High Court

Aanand vs State Of Chhattisgarh 18 Wpl/168/2017 ... on 5 February, 2018

                                         1

                                                                              NAFR

             HIGH COURT OF CHHATTISGARH, BILASPUR

                                WPCR No. 61 of 2018

   • Aanand S/o Shri Dashrath @ Jolo Dhimar, Aged About 32 Years R/o Village
     Mudpar, Post Kapan, Police Outpost Naila, Police Station Janjgir, District
     Janjgir Champa (Chhattisgarh)

                                                                       ---- Petitioner

                                      Versus

   1. State of Chhattisgarh Through The Secretary, Home (Jail) Department,
      Mahanadi Bhawan, New Mantralaya, Raipur (Chhattisgarh)

   2. The Director General of Prisons And Correctional Services Chhattisgarh,
      Head Quarter- Prisons And Correctional Services Chhattisgarh, Raipur
      (Chhattisgarh)

   3. The District Magistrate, District Janjgir Champa (Chhattisgarh)

   4. The Jail Superintendent, Central Jail, Bilaspur (Chhattisgarh)

                                                                 ---- Respondents

For Petitioner : Shri Rishi Rahul Soni, Advocate For Respondents-State : Shri Bhaskar Payashi, PL for the State Hon'ble Shri Justice Goutam Bhaduri Order On Board 05/02/2018

1. Heard.

2. Learned counsel for the petitioner would submit that the issue involves about the grant of parole to the accused/petitioner. He would further submit that in the year 2014, 2015 & 2016 applications were filed to release the petitioner on parole and all the applications remained undecided till date, therefore, the State authorities may be directed to decide the said applications forthwith.

2

3. Perused the application Annexure P-2, wherein the endorsement of document is on 04.04.2014 and a reminder dated 10.09.2014, which was sent is also enclosed. Again the application Annexure P-5 to release the petitioner on parole was sent on 23.03.2015 and lastly it was sent on 17.02.2016. It appears that the said applications remained undecided.

4. Rule 7 of the Chhattisgarh Prisoner's Leave Rules, 1989 (for short' the Rules, 1989') reads as under:-

"7. The examination of request of a prisoner for leave shall be treated as urgent at all stages and orders on the request shall be communicated to the prisoner expeditiously as far as possible."

5. In view of the above Rule which mandates that whenever the application is filed, the same may be decided forthwith, it is directed that the concerned authorities shall decide the application of the petitioner to release on parole within a period of 30 days from the date of receipt of this order.

6. With such observation, the petition stands disposed of.

Sd/-

Goutam Bhaduri Judge ashu