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 1, Cited by 0]

Rajasthan High Court - Jodhpur

Bheru Alias Bheru Bheel vs State Of Rajasthan ... on 7 July, 2025

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

[2025:RJ-JD:29061-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
           D.B. Criminal Writ Petition No. 1180/2025

Bheru Alias Bheru Bheel, R/o Chindiya (Dhangadhmau Khurd) Ps
Bhainsrodgarh, Chittorgarh.
                                                  ----Petitioner
                             Versus
1.    State Of Rajasthan, Through Secretary
2.    Collector, Chittorgarh
3.    Superintendent, Central Jail Udaipur.
                                              ----Respondents


For Petitioner(s)            :     Mr. Vishal Sharma
For Respondent(s)            :     Mr. Deepak Choudhary, GA cum AAG


      HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SUNIL BENIWAL Order 07/07/2025

1. This petition has been sent by post by the petitioner seeking parole of 7 days against the order dated 28.01.2025 of the Parole Committee, Chittorgarh, vide which, the parole of the petitioner was rejected.

2. Counsel for the petitioner submits that the petitioner has undergone total custody of 9 years, 7 months and 25 days. Counsel further submits that the petitioner was granted first parole from 17.08.2021 to 05.09.2021 for 20 days. 2.1 Counsel further submits that though the petitioner did not surrender himself in the custody as per the parole conditions on 05.09.2021 as stipulated but was subsequently arrested on 24.11.2021.

2.2 Counsel further submits that since then, a long period has elapsed and thus, the petitioner is entitled for consideration for 7 days' parole as per Rule 18 of the Rajasthan Prisoners Release on Parole Rules, 1958 (hereinafter 'Rules of 1958'). (Downloaded on 07/07/2025 at 10:06:28 PM) [2025:RJ-JD:29061-DB] (2 of 5) [CRLW-1180/2025] 2.3 Counsel for the petitioner further draws attention of this Court to Rule 18 of the Rules of 1958 which reads as follows :-

'18. Punishment for breach of conditions of Parole - The following punishments may be awarded to the prisoners for over staying their sanctioned parole period or for breach of any other condition laid down namely:-
(i) He should not be let off on parole in future unless the Superintendent of Jail is fully satisfied that he will not commit any breach of conditions in future.
(ii) In case the prisoner is released on parole on the recommendation of the Superintendent of Jail concerned after the breach of condition, the period of release on parole would be 7 days excluding days of journey to home and back. The next Parole will be 15 days (provided he has behaved himself well during the period) and 30 days in the fourth parole.

(iii) If the prisoner again overstays or commits any breach of the terms of the parole, he shall be permanently debarred from the concession of release on parole. ' 2.4 Counsel for the petitioner further submits that Rule 18 (i) and (ii) of the Rules of 1958 as quoted above requires the recommendation of Superintendent of Jail for release on parole but such parole would be only of 7 days excluding the days of journey to home and back.

2.5 Counsel for the petitioner has also referred to the judgment of the Hon'ble Supreme Court in the case of Asfaq Vs. The State of Rajasthan AIR 2017 SC 4986, particularly para 14 to 18, which are reproduced as under :-

'14) From the aforesaid discussion, it follows that amongst the various grounds on which parole can be granted, the most important ground, which stands out, is that a prisoner should be allowed to maintain family and social ties. For this purpose, he has to come out for some time so that he is able to maintain his family and social contact. This reason finds justification in one of the objectives behind sentence and punishment, namely, reformation of the convict. The theory of criminology, which is largely accepted, underlines that the main objectives which a State intends to achieve by punishing the culprit are:
deterrence, prevention, retribution and reformation. When we recognise reformation as one of the objectives, it provides justification for letting of even the life convicts for short periods, on parole, in order to afford opportunities to such convicts not only to solve their personal and family problems but also to maintain their links with the society.
(Downloaded on 07/07/2025 at 10:06:28 PM)
[2025:RJ-JD:29061-DB] (3 of 5) [CRLW-1180/2025] Another objective which this theory underlines is that even such convicts have right to breathe fresh air, al beit for periods. These gestures on the part of the State, along with other measures, go a long way for redemption and rehabilitation of such prisoners. They are ultimately aimed for the good of the 2 (2000) 3 SCC 394 society and, therefore, are in public interest.
15) The provisions of parole and furlough, thus, provide for a humanistic approach towards those lodged in jails. Main purpose of such provisions is to afford to them an opportunity to solve their personal and family problems and to enable them to maintain their links with society.

Even citizens of this country have a vested interest in preparing offenders for successful re-entry into society. Those who leave prison without strong networks of support, without employment prospects, without a fundamental knowledge of the communities to which they will return, and without resources, stand a significantly higher chance of failure. When offenders revert to criminal activity upon release, they frequently do so because they lack hope of merging into society as accepted citizens. Furloughs or parole can help prepare offenders for success.

16) Having noted the aforesaid public purpose in granting parole or furlough, ingrained in the reformation theory of sentencing, other competing public interest has also to be kept in mind while deciding as to whether in a particular case parole or furlough is to be granted or not. This public interest also demands that those who are habitual offenders and may have the tendency to commit the crime again after their release on parole or have the tendency to become threat to the law and order of the society, should not be released on parole. This aspect takes care of other objectives of sentencing, namely, deterrence and prevention. This side of the coin is the experience that great number of crimes are committed by the offenders who have been put back in the street after conviction. Therefore, while deciding as to whether a particular prisoner deserves to be released on parole or not, the aforesaid aspects have also to be kept in mind. To put it tersely, the authorities are supposed to address the question as to whether the convict is such a person who has the tendency to commit such a crime or he is showing tendency to reform himself to become a good citizen.

17) Thus, not all people in prison are appropriate for grant of furlough or parole. Obviously, society must isolate those who show patterns of preying upon victims. Yet administrators ought to encourage those offenders who demonstrate a commitment to reconcile with society and whose behaviour shows that aspire to live as law-abiding citizens. Thus, parole program should be used as a tool to shape such adjustments.

(Downloaded on 07/07/2025 at 10:06:28 PM) [2025:RJ-JD:29061-DB] (4 of 5) [CRLW-1180/2025]

18) To sum up, in introducing penal reforms, the State that runs the administration on behalf of the society and for the benefit of the society at large cannot be unmindful of safeguarding the legitimate rights of the citizens in regard to their security in the matters of life and liberty. It is for this reason that in introducing such reforms, the authorities cannot be oblivious of the obligation to the society to render it immune from those who are prone to criminal tendencies and have proved their susceptibility to indulge in criminal activities by being found guilty (by a Court) of having perpetrated a criminal act. One of the discernible purposes of imposing the penalty of imprisonment is to render the society immune from the criminal for a specified period. It is, therefore, understandable that while meting out humane treatment to the convicts, care has to be taken to ensure that kindness to the convicts does not result in cruelty to the society. Naturally enough, the authorities would be anxious to ensure that the convict who is released on furlough does not seize the opportunity to commit another crime when he is at large for the time-being under the furlough leave granted to him by way of a measure of penal reform.'

3. Learned GA-cum-AAG in his report has submitted that the reason for denying the 7 days' parole was earlier non-compliance by the petitioner to the parole conditions by not surrendering before the Court on 05.09.2021 i.e. the due date after availing 20 days' of parole and was subsequently arrested on 24.11.2021. 3.1 Learned AAG does not refute the custody period but fairly submits that the details submitted by him today, reflects that the convict had not complied with the condition of regular parole on the first occasion as already mentioned above but his conduct in Jail was satisfactory and, thus, the Superintendent, Central Jail Udaipur has categorically recommended his release on parole. 3.2 Learned AAG also submits that the only reason for the denial by other agencies was the petitioner not adhering to the conditions of first parole of 20 days.

4. Taking into consideration the overall circumstances and after examining the precedent cited above, the Rule 18 of the Rules of (Downloaded on 07/07/2025 at 10:06:28 PM) [2025:RJ-JD:29061-DB] (5 of 5) [CRLW-1180/2025] 1958 and the recommendation for 7 days' parole by the Superintendent, Central Jail Udaipur, the conduct of the petitioner in Jail as per the report dated 17.12.2024 of the Superintendent, Central Jail Udaipur, which is taken on record and the time elapsed since the default was made by the petitioner, this Court deems it appropriate to allow this petition and grant 7 days' parole to the convict-prisoner.

5. Accordingly, the present petition stands allowed and the Superintendent, Central Jail Udaipur is directed to release convict- prisoner Bheru Alias Bheru Bheel, on parole for a period of 7 days from the date of his release provided he furnishes a personal bond in the sum of Rs.50,000/- and with two sureties of Rs.25,000/- each, one of which should be of the close family member of the petitioner, to the satisfaction of the Superintendent Central Jail, Udaipur and shall surrender before the concerned authority immediately on the expiry of 7 th day of the parole period to be notified by the Superintendent Central Jail, Udaipur referred to supra, being expired by 5:00 P.M., and shall maintain peace and tranquility during parole period. In case of failure to surrender by convict-prisoner on stipulated date, the conduct shall be taken into consideration for any application for parole moved by him in future.

(SUNIL BENIWAL),J (DR. PUSHPENDRA SINGH BHATI),J 35-ajayS/-

(Downloaded on 07/07/2025 at 10:06:28 PM) Powered by TCPDF (www.tcpdf.org)