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 15, Cited by 5]

Bombay High Court

Subodh Prasad Urf Anil Chotu Jagdish ... vs The State Of Maharashtra on 7 September, 2010

Author: A.M.Khanwilkar

Bench: A.M. Khanwilkar, U. D. Salvi

                                  1                                   wp.2343.09.sxw


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                CRIMINAL APPELLATE JURISDICTION




                                                                         
               CRIMINAL WRIT PETITION NO.2343 OF 2009




                                                 
    Subodh Prasad Urf Anil Chotu Jagdish Mahato,
    Prisoner No.C/3528, Bhishi Barrack,
    Kolhapur Central Prison,




                                                
    Kalamba (Maharashtra).                                     ...Petitioner

        Versus

    The State of Maharashtra                                   ...Respondent




                                     
                        ig            WITH

                 CRIMINAL WRIT PETITION NO.459 OF 2010
                      
    Jagbir Singh Darbara Singh Jat,
    Convict No.-C/261,
    Presently lodged at
      


    Yerawada Open Prison, Pune.                                ...Petitioner
   



        Versus

    The State of Maharashtra                                   ...Respondent





                                       ......

    Mr.Yug Mohit Chaudhary for Petitioner in WP/2343/2009.





    Ms.Ameeta Kuttikrishnan for Petitioner in WP/459/2010.

    Mr.D.P.Adsule, A.P.P. for State in WP/2343/2009.

    Mr.J.P.Yagnik, A.P.P. for State in WP/459/2010.

                                       ......




                                                 ::: Downloaded on - 09/06/2013 16:24:22 :::
                                    2                                    wp.2343.09.sxw



                            CORAM:- A.M.KHANWILKAR AND




                                                                           
                                    U.D.SALVI, JJ.
                            DATED:- SEPTEMBER 7, 2010.




                                                   
    JUDGMENT (Per A.M.Khanwilkar, J.):

1. We propose to dispose of both these Petitions by common Judgment, as the issues raised are overlapping.

2. The principal question that arises for our consideration is: whether the condition specified in Government Circular dated 16th December 2008, requiring the prisoners from other States to furnish local surety within the State of Maharashtra, for availing furlough leave, infringes the right of such prisoner?

3. Both these Petitions under Article 226 of the Constitution of India have been filed through jail. Insofar as Writ Petition No.2343 of 2009 is concerned, the Petitioner therein has been convicted vide Judgment of the Sessions Court at Sewri, Mumbai dated 29th December 2005 for offence punishable under Section 302 of the Indian Penal Code and is undergoing sentence of life imprisonment at Kolhapur Central Prison. It is his case that ::: Downloaded on - 09/06/2013 16:24:22 ::: 3 wp.2343.09.sxw when the offence took place, he was about 18 years old. The said Petitioner hails from District Hazaribaug in State of Jharkhand. He came to Mumbai for job. His family continues to stay in Jharkhand. As per the official records, this Petitioner became entitled for furlough leave as per the Rules in vogue, on 28th October 2007. He applied for furlough leave on 6th March 2008 to the Superintendent, Kolhapur Central Prison. In his application, he stated that his brother Narayan Prasad Mehta would offer surety as he would receive him at his home town in District Hazaribaug, Jharkhand. His brother is residing along with his family at District Hazaribaug. The Petitioner's application was duly processed. The Superintendent, Kolhapur Central Prison wrote to the Deputy Commissioner, Law Department, Hazaribaug requesting to verify the Petitioner's surety. In response, the Police Superintendent, Hazaribaug vide letter dated 24th January 2009 directed the Station House Officer, Ichak Police Station to inquire into the Petitioner's antecedents and the desirability of releasing him on furlough.

After due inquiry, the Station House Officer, Ichak Police Station by his letter dated 28th January 2009 informed the Police Superintendent, Hazaribaug that no criminal case was registered against the Petitioner in his local Police Station. Further, the Petitioner comes from a very poor family.

Moreover, the family is residing in an area which is affected by Naxalite ::: Downloaded on - 09/06/2013 16:24:22 ::: 4 wp.2343.09.sxw activity and for which reason, it may be difficult to keep watch on the Petitioner if he was to be released on furlough leave. The possibility of Petitioner absconding also cannot be ruled out. The letter concludes with a note that it would not be possible to take responsibility of the Petitioner.

This position was communicated to the Superintendent of Kolhapur Central Prison by the Deputy Commissioner vide letter dated 18th March 2009 with a remark that releasing the Petitioner on furlough would not be in the interest of the Society. Eventually, the Petitioner was informed that unless the Petitioner was able to furnish local surety residing in Maharashtra, he cannot be released on furlough leave. For taking this view, the Authorities placed reliance on the Government Circular dated 16th December 2008.

4. The case of the Petitioner is that he has no relative in Mumbai, except his cousin. His cousin is also from Jharkhand and is presently working only as a domestic servant in Bandra. The Petitioner contends that he is not in a position to offer any local surety from Maharashtra and as a consequence thereof, would never be released on furlough leave though eligible and entitled in that behalf. The Petitioner has also sought parity with the other outstation prisoners who have been released on furlough leave by the Prison Department pursuant to order passed by the High Court.

::: Downloaded on - 09/06/2013 16:24:22 :::

5 wp.2343.09.sxw The Petitioner has placed reliance on the affidavit of his brother Narayan Prasad Mehta s/o Jagdish Mehta dated 30th April 2009, wherein, he has taken the responsibility to receive the Petitioner as his surety during the furlough leave period. According to the Petitioner, the condition imposed on the Petitioner of furnishing local surety from Maharashtra is asking the Petitioner to do something which is impossible. Besides, there is no reason as to why the relatives of the convict from other State who are willing to offer surety to receive the convict during furlough leave period cannot be considered as fit persons though the surety offered by them would conform to the stipulations of solvent surety provided under the extant Regulations.

The Petitioner besides praying for direction against the Prison Authorities to accept the Petitioner's brother as a surety and to release him on furlough leave as also prays for striking down the conditions provided in Clause (6) of the Government Circular dated 16th December 2008.

5. Insofar as Writ Petition No.459 of 2010 is concerned, the Petitioner has been convicted for offence and is undergoing sentence of life imprisonment passed by the Sessions Court at Mumbai dated 5th July 2000.

It is stated in the Petition, sent through jail, dated 10th January 2010, that he has already undergone 13 years of actual imprisonment since his arrest ::: Downloaded on - 09/06/2013 16:24:22 ::: 6 wp.2343.09.sxw on 23rd December 1996. Even this Petitioner is resident of Village Dhundwa, Tahsil Kalayat, District Kaithal in State of Haryana. In the past, on four occasions, he was released on furlough leave to visit his father at his native place in Haryana State. At that time, his relatives who are residents of State of Haryana and staying outside Maharashtra stood surety to receive him on furlough leave. It is also stated that the Petitioner is presently confined in an open prison since 2006 and has availed of furlough leave twice thereafter. Inspite of the above, the appropriate Authority has now rejected the Petitioner's request to release him on furlough leave on the ground that he is not in a position to furnish local surety residing in the State of Maharashtra as is mandated by the Government Circular dated 16th December 2008.

6. Both these Petitions are resisted by the Respondents primarily on the ground that unless the Petitioners were to comply with the requirement under the Government Circular dated 16th December 2008 of furnishing local surety from Maharashtra, they cannot be released on furlough leave.

7. Having considered the rival submissions, we have no difficulty in restating the well established position that to be released on furlough is a ::: Downloaded on - 09/06/2013 16:24:22 ::: 7 wp.2343.09.sxw substantial and legal right conferred on the prisoner. At the same time, it will have to be borne in mind that the said right is not an absolute right. The Apex Court in the recent decision in the case of State of Maharashtra & Anr. vs. Suresh Pandurang Darvakar reported in (2006) 4 SCC 776 had occasion to observe that on bare reading of Rule 4(4) of the Prisoners (Bombay Furlough and Parole) Rules 1959, it indicates that release can be refused when the same is not recommended by the designated Authority on the ground of public peace and tranquility. It has also adverted to Rule 6 of the same Rules which provides that a prisoner shall not be granted furlough unless he has a relative willing to receive him while on furlough and is ready to enter into a surety bond in Form `A' appended to Rules for such amount as may be fixed by the sanctioning Authority. Further, the proviso authorises the sanctioning Authority to dispense with the requirement of execution of such bond by relatives of prisoners confined in open prisons as defined in Rule 2(b) of the Maharashtra Open Prisons Rules, 1971. The Court went on to hold that the twin requirements flowing from Rule 6 are:

(a) a relative of the applicant should be willing to receive him while on furlough, and (b) he must be ready to enter into a surety bond.

8. The question is: whether the Circular pressed into service by the ::: Downloaded on - 09/06/2013 16:24:22 ::: 8 wp.2343.09.sxw Respondent State dated 16th December 2008 impinges upon the right of the prisoner in any manner. The relevant portion of the Circular, English translation whereof has been furnished, reads thus:

"Two) The procedure to be followed from the time of the receipt of the prisoner's application till the final decision must be completed within the time stipulated in Annexure 1.
Three) A report on the application for furlough and parole leave is called from the Commissioner of Police/Superintendent of Police. If the convict resides in a village, the concerned District Magistrate submits the report to the Deputy Inspector General/Divisional Commissioner, which shows that whether he agrees or disagrees with the report of the Superintendent of the Police. In the case of residents of a city, the commissioner of police submits his report directly to the concerned Deputy Inspector-General of Prison/Divisional Commissioner. In this report, it is necessary to mention whether the reasons for leave are genuine or not, and also information about the eligibility of the surety given by the prisoner. Information must also be given about the conduct of the prisoner during his earlier furlough/parole leave, the possibility of the disruption of peace and security if he is released and whether it is proper to release him on parole or not, and if so how. In submitting the report, it is necessary for the police to investigate the following points regarding the surety given by the prisoner, and to submit the report through the District Magistrate who will submit it to the concerned officers. It is hereby notify to all the Superintendent of the Police, District Magistrates and Commissioner of Police, that they should make an inquiry about the prisoner and whether it is positive or negative, they should also make an independent inquiry about the surety.

1. The surety's statement about whether the surety is ready to stand as a surety.

2. Name, Address, age and occupation of the Surety.

3. How many year the surety has been resident of that place.

4. The relationship between surety and the concerned prisoner.

::: Downloaded on - 09/06/2013 16:24:22 :::

9 wp.2343.09.sxw

5. Whether any offence has been registered against the surety.

6. It is necessary to provide the local surety if the convict is from outside the State.

7. Whether the Surety is capable to keep control on the convict.

Four) The Superintendent of Police shall send his report with his opinion to the office of the Commissioner/the office of Deputy General Inspector and one more copy shall be sent immediately to the concerned Superintendent of Prison for further action.

Five) On receipt of the report of eligibility of the surety from District Magistrate the concerned Superintendent shall call the Surety and demand the necessary documents to ascertain his financial capacity before he fills up the Surety Bond (for example: documents relating to Seven/twelve extract, house ownership certificate, salary slip, income tax receipt etc.) The Superintendent will take the necessary documents and surety bond from the surety and shall release the convict on their responsibility."

(emphasis supplied).

9. On fair reading of this Circular, it appears to us, that the appropriate Authority is expected to make an inquiry about the prisoner and to report whether it is positive or negative, including cause to make an independent inquiry about the surety on certain matters. One of that is as to local surety to be provided, if the convict is from outside State. This requirement referred to in Clause (6) of Paragraph (Three) of the Circular if construed to mean that the appropriate Authority has to ascertain- "is it necessary to provide a local surety" if the convict is from outside the State; then, it would not affect the right of the prisoner. Because that inquiry and ::: Downloaded on - 09/06/2013 16:24:22 ::: 10 wp.2343.09.sxw subjective satisfaction may be germane before the prisoner, who incidentally happens to be convict from outside the Maharashtra State, but lodged in jail in Maharashtra, is released on furlough leave, so as to secure his presence. It is possible to construe the said clause in that manner, considering the tenor of Paragraph (Five) of the Circular which prescribes the nature of inquiry to be undertaken by the Designated Authority to verify the surety offered for releasing the prisoner on furlough leave. The fact that the surety is resident of State of Maharashtra or outside Maharashtra would make no difference to the said inquiry. It is only upon being satisfied that the surety offered is solvent surety for releasing the prisoner on furlough leave, the prisoner can be allowed to avail of the furlough leave on the responsibility of the surety.

10. The difficulty, however, arises because of the stand taken by the Respondents. According to the Respondents, it is mandatory to offer local surety from Maharashtra to avail of furlough leave by the convict/prisoner from outside State. To examine this aspect, we may refer to the relevant provisions in the Prisons Act, 1894. Section 3(5A) defines the term "furlough system" which means the system of releasing prisoners in jail on furlough in accordance with the rules for the time being in force. The rules ::: Downloaded on - 09/06/2013 16:24:23 ::: 11 wp.2343.09.sxw regarding furlough system have been framed by the State Government in exercise of power to make rules under Section 59, in particular, sub-clause (1), (2) and (5) of sub-section (1) thereof. Section 61 of the Act mandates that the copies of the Rules so framed under Section 59 so far as they affect the government of prisons shall be exhibited both in English and in regional language, in some place to which all persons employed within a prison have access. As aforesaid, the State Government has framed Rules known as the Prisons (Bombay Furlough & Parole) Rules, 1959. Rule 3 deals with when prisoners may be granted furlough? The same reads thus:

"3. When prisoner may be granted furlough -
(1) A prisoner who is sentenced to imprisonment for a period exceeding one-year but not exceeding five years, may be released on furlough for a period of two weeks at a time for every year for actual imprisonment undergone.
(2) A prisoner, who is sentenced to imprisonment for a period exceeding five years may be released on furlough for a period of two weeks at a time for every two years of actual imprisonment undergone.

Provided that a prisoner sentenced to imprisonment for more than five years but not to imprisonment for life may be released on furlough every year instead of every two years during the last five years of his unexpired period of sentence :

Provided further that a prisoner sentenced to life imprisonment may be released on furlough every year instead of every two years after he completes seven years' actual imprisonment.
Note 1.- The period of imprisonment in this rule includes the sentence or sentences awarded in lieu of fine in case the amount of fine is not paid :
::: Downloaded on - 09/06/2013 16:24:23 :::

12 wp.2343.09.sxw Provided that if fine is paid during the period of imprisonment and the total sentence thereby reduced to a term not exceeding 5 years, he shall thereafter be eligible for release every year in accordance with sub-rule (1) instead of every two years under sub-rule (2).

Note 2.- For the purposes of this rule, the period of imprisonment shall be computed as the total period for which a prisoner is sentenced even though one or more sentences be concurrent.

Note 3.- If at any time, a prisoner who could have been granted furlough is either not granted or is refused the same, the period for which he could have been granted the furlough shall not be carried forward but shall lapse.

Note 4.- The period of two weeks may be initially extended up to three weeks in the case of prisoners desiring to spend the furlough outside the State of Bombay.

Note 5.- An order sanctioning the release of a prisoner on furlough shall cease to be valid if not given effect to within a period of two months of the date thereof." (emphasis supplied) The above Note 4 below Rule 3 presupposes that prisoners desiring to spend the furlough outside State of Maharashtra are entitled to and have a right to be released on furlough. Rule 4 deals with the categories of prisoners who should not be considered for release on furlough. The said Rule reads thus:

"4. When prisoners shall not be granted furlough:- The following categories of prisoners shall not be considered for release on furlough :
(1) Habitual prisoners.
(2) Prisoners convicted of offences under sections 392 to 402 (both inclusive) of the I.P.C.
(3) Prisoners convicted of offences under the Bombay Prohibition Act, 1949.
::: Downloaded on - 09/06/2013 16:24:23 :::

13 wp.2343.09.sxw (4) Prisoners whose release is not recommended in Greater Bombay by the Commissioner of Police and elsewhere by the District Magistrate, on the ground of public peace and tranquility.

(5) Prisoners who, in the opinion of the Superintendent of the Prison, show a tendency towards crime.

(6) Prisoners whose conduct is, in the opinion of the Superintendent of the Prison, not satisfactory enough.

(7) Prisoners confined in the Ratnagiri Special Prison (other than prisoner transferred to that prison for jail services). (8) Prisoners convicted of offences of violence against person or property committed for political motives, unless the prior consent of the State Government to such release is obtained.

(9) A prisoner or class of prisoners in whose case the State Government has directed that the prisoner shall not be released or that the case should be referred to it for orders.

(10) Prisoners who have at any time escaped or attempted to escape from lawful custody or, have defaulted in any way in surrendering themselves at the appropriate time after release on parole or furlough."

Rule 5 stipulates that ordinarily furlough should not be granted to prisoners within a period of six months from the date of return from Parole.

The Rule relevant for considering the efficacy of impugned Government Circular is Rule 6. The same reads thus:

"6. Furlough not to be granted without surety:-
A prisoner shall not be granted furlough unless he has a relative willing to receive him while on furlough and ready to enter into a surety bond in Form A appended to these rules for such amount as may be fixed by the Sanctioning Authority.
[Provided that the Sanctioning Authority may dispense with the requirement of execution of such bond by relatives of prisoners confined in Open Prisons as defined in clause (b) of rule 2 of the Maharashtra Open Prisons Rules 1971.] ::: Downloaded on - 09/06/2013 16:24:23 :::

14 wp.2343.09.sxw

11. On going through the Act of 1894 and the Statutory Rules framed by the State Government being Rules of 1959, there is no express provision which obligates the prisoner/convict from other States to offer local surety from Maharashtra. Such condition cannot be introduced by way of Government Circular. More so, when there is no express provision in the Act or for that matter the statutory Rules authorising the Executive to issue executive instructions to provide for additional conditions. (See Laxman Dundappa Dhamanekar & Anr. vs. Management of Vishwa Bharata Seva Samiti & Anr. reported in (2001) 8 SCC 378- Paragraph 9. Also see Ex.Captain K.Balasubramanian & Ors. vs. State of Tamil Nadu and Anr.

reported in (1991) 2 SCC 708 Paras 6, 7 & 9 and Mannalal Jain vs. State of Assam & Ors. reported in AIR 1962 SC 386 - para 12). Insofar as the surety is concerned, the Criminal Manual provides for verification of solvency of sureties. The same reads thus:

"Verification of Solvency of Sureties
14. (1) The responsibility for accepting the surety as solvent for the required amount is primarily that of the presiding Officer of the Court and in ordinary cases he should discharge it himself by making such summary inquiry as in the circumstances of the case he may think fit.
(2) The production of a solvency certificate from the Revenue Authorities is not always essential and may be insisted upon only in cases of doubt and cases involving large sums.
(3) For the purpose of determining whether the sureties are solvent, the ::: Downloaded on - 09/06/2013 16:24:23 ::: 15 wp.2343.09.sxw Court may, if it thinks fit, accept affidavits in proof of the facts contained therein relating to the solvency of the sureties, or may make such further inquiry as it deems necessary.
(4) Insistence upon the possession of immovable property by sureties in bonds of small amounts not exceeding Rs. 1,500 would cause serious inconvenience to the accused in procuring a surety. The Judge or Magistrate may, therefore, in suitable cases, where the amount of the bond does not exceed Rs. 1,500 assess the solvency of the surety even upon the basis of his movable property and assets. The intending surety should present his application for surety ship in the model form which is prescribed below for guidance. The Clerk of the Court in the Sessions Court or Nazir or Senior Clerk in the Magisterial Courts should check the proofs accompanying the applications, and thereafter place the matter before the Judge or Magistrate with his remarks. The Judge or Magistrate should consider the application in the light of the proofs produced and, if necessary, examine the surety personally and may also call for further and better proof. The Judge or Magistrate after holding a summary inquiry may pass an order either accepting the surety or rejecting the application as he deems fit.
(5) To facilitate checking one person standing surety in several cases, a declaration form should be appended to the surety bond and intending surety should be asked to sign a declaration stating whether he has stood surety in any other pending cases. Such a declaration would enable the Police Officer or the Magistrate concerned to decide whether the surety should be accepted or not.

If the declaration thus signed by a surety is found to be false subsequently, necessary action can be taken against him for such a false declaration.

(5A). To avoid abscondence of accused due to furnishing of bogus surety or surety, bond by a stock surety, in addition to the proof as mentioned in sub-clause 3 of the Format of Application of surety, the surety, in all cases under the NDPS Act, the cases in which offence is serious and sentence provided is more than 10 years imprisonment or the cases under the Special enactment like POTA/MOCCA etc., shall furnish at least one of the document, amongst following:-

1. Passport.
2. Identity Card Issued by the Election Commission of India.
3. Permanent Account Number Card, i.e. PAN card issued by the Income Tax Department .
4. ATM/Debit Card, or Credit Card issued by any Nationalised or Private Bank on Standing at the National Level, having photograph of the holder thereon.
5. Identity Card issued by the Government Authorities or the Public Statutory Corporations.
6. Any such document, which is ordinarily issued by an Authority after due ::: Downloaded on - 09/06/2013 16:24:23 ::: 16 wp.2343.09.sxw verification of the identity of the person and his address, which the Judge or the Magistrate may think just and proper, in the interest of justice, by recording specific reason.

(5B) The Surety shall submit two copies of his latest passport size photograph which is not older than six months before the date of submission, of which one copy shall be retained in the court record and one copy to be retained by the concerned police station.

FORM In the Court of the .................................Judge/Magistrate...................... ........................ Application No....................... of 19................. ............. (In re: Case No........................of 19............... Remand Application of the ..................... Police Station). State ( Or as the case may be Complainant.

ig v.

........................................Accused ............................ I (Name of Surety ) ..................................................... Solemnly affirm and state as follows:-

1. I beg to offer myself as a Surety for Accused No..................................(full name of the accused) ............................... Who is charged under section ............. and who has been ordered to be released on bail in the sum of Rs. (in words) ................................................................. with the ......................

Surety/ Sureties in the like amount, by the .......................... Court (or by Your Honour ) on / / 19 .

2. I give below certain particulars concerning myself :

(A) Full name of the Surety :
Qualifications, if any :
Full residential Address :
Period for which Surety has been residing at the above address Rent paid for the residence.
Whether the rent bill of the residence stands in the Surety's name.
(B) Occupation or business.

Full business address.

Nature and extent of business, and Surety's share therein :

Rent paid for the place of business.
Whether the rent bill of the place of business stands in the Surety's name .
(C) Name and address of the employer, ::: Downloaded on - 09/06/2013 16:24:23 ::: 17 wp.2343.09.sxw if the Surety is in service.

Full address of the place of service.

Amount of monthly pay and allowances drawn :

Length of service with the employer.
Amount of provident Fund, if any, at Surety's credit.
(D) Full particulars of house property owned, if any, its location, rateable value, and the Surety's share or interest therein ; and whether it is in any way encumbered:
(E) Amount of income tax paid during each of the last three years:
Banking accounts, if any.
Amounts now lying in each banking account :
(F) Length of time for which the Surety has known the Accused personally :
Whether the Surety is related to the Accused; if so, how ?
Whether the Surety has stood surety for any other person in the preceding six months. If so, state the names of the parties; the amount for which the surety has stood for them : the Court and the number of the cases against those accused; and whether the case or cases against those persons are pending or have concluded :
Whether the Surety has, at any time, had his surety bond forfeited. If so, give particulars:
Whether the Surety has, at any time, made an application for suretyship which was rejected; if so, give the particulars thereof :
Whether the Surety is, (or has been) involved in any civil litigation:
Whether the Surety himself has been concerned in any case as an accused person: if so, give particulars of the ::: Downloaded on - 09/06/2013 16:24:23 ::: 18 wp.2343.09.sxw case:
(G) Any other particulars in regard to the status of the Surety, or his income and assets, which the Surety may desire to give :
(3) I produce the following proof in support of my statement, and give particulars of the same as below:
(Rent bills of place of residence) (Ration Card) (Rent bills of place of business) (Deed of partnership or other documents relating to business) (Certificate from the employer) (Certificate of amount in the provident Fund ) (Title deeds of properties) (Municipal bill of the properties ) (Bank pass books)ig (Income tax payment receipts) (Other proof) :
As per Sub-rule 5A of Rule 14, I have furnished one of the document mentioned below:
1. Passport.
2. Identity Card Issued by the Election Commission of India.
3. Permanent Account Number Card, i.e. PAN card issued by the Income Tax Department .
4. ATM/Debit Card, or Credit Card issued by any Nationalised or Private Bank on Standing at the National Level, having photograph of the holder thereon.
5. Identity Card issued by the Government Authorities or the Public Statutory Corporations.
6. Any such document, which is ordinarily issued by an Authority after due verification of the identity of the person and his address, which the Judge or the Magistrate may think just and proper, in the interest of justice, by recording specific reason.

(4) I pray that I may be accepted as a Surety for the abovementioned Accused in the sum of Rs...................................(in words) (5) I hereby declare that I have not stood surety in any other pending case or cases.

Solemnly affirmed at ............................. this day of ...........19 ..........

( Signature of Surety) ::: Downloaded on - 09/06/2013 16:24:23 ::: 19 wp.2343.09.sxw ( Identified by .......................................................... Advocate) Before me, Judge /Magistrate, Court (6) Attention of the Magistrates is drawn to the High Court Circular No. E-4110/54, dated the21st September 1955, which is reproduced verbatim below:

"Their Lordship are pleased to direct that all Criminal Courts should keep a list of sureties in the proceeding that come up before them. A copy of this list, alphabetically arranged, should be sent every month to the Sessions Court. From these lists received from the subordinate Courts, the Sessions Court should prepare a consolidated alphabetical list of sureties after adding to it the names of sureties in the proceedings before itself. Additions will continue to be made to this list every month as names will be received from the Subordinate Courts. This list may be called list "A" for reference. Immediately a person is found to have been surety for two different accused persons in two different matters in this list, there would be a case for bringing his name on another consolidated list, which may be called list "B" for reference, kept for the whole District so that his activities will be watched.
Unless his name is brought on such a list and each Court has got a copy of the list (List B), one Court would not know what the surety is doing in other Courts and it would be a long time before the Courts come to know that any person is, as a matter of fact, working as a professional surety . Each Court should also be informed every month of the additions, if any, made to this list.
Officers in charge of the work of accepting sureties should refer to this list (List B) before accepting a surety ,and they are advised to reject the bail of any person who, they feel ,is standing surety for an accused person, for consideration." Both the lists "A" and "B", as aforesaid ,should be maintained in the following form:
_______________________________________________________________ Date Name of Surety Criminal Case No. 1 2 3 (7) Attention of the Magistrates is drawn to Section 446 read with section 421 of the Code of Criminal Procedure ,1973 ,which does not provide for sentence of imprisonment in Civil Jail for nonpayment of the forfeited bond amount if the same cannot be recovered by attachment of property of the surety."
::: Downloaded on - 09/06/2013 16:24:23 :::

20 wp.2343.09.sxw

12. It is well established position that unless the Act authorises issuance of executive instructions, it is not open to issue executive instructions so as to supplant the Rules. The provision such as contained in impugned Government Circular dated 16th December 2008 if were to be considered as mandatory requirement, it would result into supplanting the conditions specified in the Act and more particularly, in the Statutory Rules to enable the prisoners/convicts from outside Maharashtra to avail of furlough leave by providing only local surety from Maharashtra. In most of such cases, the prisoners/convicts may not be in a position to comply with the said condition which may have the inevitable effect of denying the said facility to such prisoners/convicts.

13. We may usefully invoke the analogy underlying the exposition of the Apex Court in the case of Moti Ram & Ors. vs. State of Madhya Pradesh reported in 1978 SCC (Cri.) 485. Somewhat similar grievance was considered by the Apex Court and frowned upon with heavy hand in the following words :

"33. To add insult to injury, the Magistrate has demanded sureties from his own district! (We assume the allegation in the petition). What is a Malayalee, Kannadiga, Tamil or Telugu to do if arrested for alleged misappropriation or theft or criminal trespass in Bastar, Port Blair, Pahalgam or Chandni Chowk? He cannot have sureties owning properties in these distant places. He may not know any one there and might have come in a batch or to seek a job or in a ::: Downloaded on - 09/06/2013 16:24:23 ::: 21 wp.2343.09.sxw morcha. Judicial disruption of Indian unity is surest achieved by such provincial allergies. What law prescribes sureties from outside or non-regional language applications? What law prescribes the geographical discrimination implicit in asking for sureties from the court district? This tendency takes many forms, sometimes, geographic, sometimes linguistic, sometimes legalistic. Article 14 protects all Indians qua Indians within the territory of India. Article 350 sanctions representation to any authority, including a court, for redress of grievances in any language used in the Union of India. Equality before the law implies that even a vakalat or affirmation made in any State language according to the law in that State must be accepted everywhere in the territory of India save where a valid legislation to the contrary exists. Otherwise, an adivasi will be unfree in Free India, and likewise many other minorities. This divagation has become necessary to still the judicial beginnings, and to inhibit the process of making Indians aliens in their own homeland. Swaraj is made of united stuff."

14. Suffice it to observe that if the argument of the Respondents were to be accepted, the effect of the condition specified in the impugned Circular would be to impose additional mandatory condition for availing of furlough leave and of amending the existing rule in vogue. That could be done only upon placing the proposed change before the State Legislature as is required under Rule 59(2) of the Rules. In absence thereof, the stipulation in the impugned notification cannot be acted upon and will be of no avail.

15. Taking any view of the matter, therefore, the argument of the Respondent State cannot be countenanced. The fact that the provisions in the Criminal Manual have been made very stringent in the backdrop of the ::: Downloaded on - 09/06/2013 16:24:23 ::: 22 wp.2343.09.sxw experience of large number of absconding accused, to which reference has already been made hitherto, would be of no avail. Inasmuch as, the said provisions are relating to verification of solvency of sureties. The stipulations therein, in no manner, rule out the possibility of furnishing solvent surety who is residing outside Maharashtra. We also cannot countenance the argument that it is always open to the appropriate Authority to impose additional condition to furnish "local solvent surety"

only from Maharashtra to enable the prisoner/convict from other States to avail of furlough leave. Such requirement as aforesaid would not only result in imposing condition not envisaged by the Act and the statutory Rules but would also end up in being arbitrary and unjust and hit by Articles 14 and 21 of the Constitution of India. For, a prisoner who has no relative or for that matter friends or acquaintances in Maharashtra State, can never be able to offer local surety and resultantly be denied of the legal right to avail of furlough leave. Further, a prisoner from outside State would avail of furlough facility to visit his/her relatives in other States. In other words, relatives from other State will in fact be receiving the prisoner while on furlough leave. Going by the language of Rule 6, it is enough if the concerned relative of the prisoner was to come forward to receive the prisoner while on furlough leave and also ready to enter surety bond in the ::: Downloaded on - 09/06/2013 16:24:23 :::

23 wp.2343.09.sxw prescribed form. So long as the said relative is able to offer solvent surety, the requirement of Rule 6 would stand complied.

16. The learned A.P.P. had placed reliance on the unreported decision of this Court dated October 5, 2007 passed on Application No.215 of 2007, which was essentially for modification of the condition imposed on the Applicant that he must furnish local surety. It was a case where the Authority insisted for local surety from Pune. The Court observed that if it is not possible for the Applicant therein to furnish local surety from Pune, he would be at liberty to furnish surety anywhere in the State of Maharashtra and if so furnished, be released on furlough leave. This decision in no way, addresses the wider issue raised before us.

17. The learned A.P.P. placing reliance on Rule 17 of Rules of 1959, would contend that the prisoner cannot claim right to furlough as an absolute right. The Petitioners before us although have filed Petitions through jail, have not taken such extreme stand. The limited grievance of the Petitioners before us is that they do not have any roots in Maharashtra as they hail from outside Maharashtra, for which reason, are not in a position to comply with the condition as imposed. It is not as if the ::: Downloaded on - 09/06/2013 16:24:23 ::: 24 wp.2343.09.sxw Petitioners are not willing to furnish any surety nor would we entertain any argument that even though the Petitioners were not fulfilling just conditions, should be released on furlough leave.

18. As is noted earlier, in fact, the Petitioner in the second Petition has already enjoyed furlough leave to visit his home town and meet his family members who are residents of Haryana. If the Petitioner fulfills all other conditions and there is no adverse report by any Authority, there is no reason why such prisoner/convict should not be allowed to avail of furlough leave merely because he is not in a position to offer local surety from the State of Maharashtra.

19. Insofar as the Petitioner in first Petition, it is noticed that the Police Authorities from State of Jharkhand have given report which does not instill confidence as the area where the said Petitioner desires to visit being his home town is affected by naxalite activity and there is no way of keeping watch on his movements in the said area. Besides, there was possibility of his absconding. On this opinion it is doubtful whether such prisoner can be released on furlough leave, whose return to jail cannot be secured. It would be a different matter if the said prisoner were to offer to avail of furlough ::: Downloaded on - 09/06/2013 16:24:23 ::: 25 wp.2343.09.sxw leave in a safe and regulated area where the local police can keep surveillance on him and secure his return to jail within the prescribed time.

Indeed, the prisoner may offer local surety of regulated area where he proposes to spend his furlough leave period along with his friends and in particular, relative who can receive him while on furlough leave at such place. However, this is a matter of subjective satisfaction of the appropriate Authority.

20. Considering the above, we have no hesitation in setting aside the condition imposed by the Authority in each of these Petitions to furnish local solvent surety only from State of Maharashtra. Further, the relevant clause in the Government Circular dated 16th December 2008 will have to be read to mean to submit inquiry report as to whether it is necessary to provide a local surety. The requirement of furnishing local solvent surety from Maharashtra cannot be treated as condition precedent for grant of furlough leave to prisoners from other States. On the other hand, if the prisoner/convict is in a position to offer solvent surety, albeit, from outside Maharashtra, there is no reason to discard such surety, unless there is adverse report as in the case in the first Petition before us relating to the area where the prisoner intends to spend his furlough leave. At the same ::: Downloaded on - 09/06/2013 16:24:23 ::: 26 wp.2343.09.sxw time, the Authority can refuse or not recommend release of the prisoner in question on the ground of public peace and tranquility or such other grounds specified in Rule 4 in Clauses (1) to (10) thereof.

21. To sum up, we dispose of both these Petitions with the above observations and direct the appropriate Authorities to reconsider the claim of the Petitioners for grant of furlough leave on its own merits in accordance with law as expeditiously as possible and in any case, not later than eight weeks from the receipt of copy of this order received through Office or produced by the concerned Petitioner, whichever is earlier.

22. The Court expresses word of gratitude for the able assistance given by both the Counsel, who appeared as amicus curiae to espouse the cause of the respective Petitioners.

23. Copy of this order be forwarded to the Petitioners, who are in jail.

      (U.D.SALVI, J.)                            (A.M.KHANWILKAR, J.)




                                                   ::: Downloaded on - 09/06/2013 16:24:23 :::