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 3, Cited by 0]

Rajasthan High Court - Jodhpur

Limbaram vs State Of Rajasthan on 21 February, 2019

Author: Pushpendra Singh Bhati

Bench: Pushpendra Singh Bhati

     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                    S.B. Criminal Writs No. 58/2019

Limbaram, S/o Harji , B/c Bheel Niwasi Geshpura Moradi P.t.
Bhaisrogarh , Present Nimbadi Jawada Distt. Chittorgarh (Raj)
( Present Lodged In Central Jail Udaipur)
                                                         ----Petitioner
                                 Versus
1.     State Of Rajasthan, Through Home Secretary Jaipur
2.     Collector, Chittorgarh
3.     Superintendent Central Jail, Udaipur
                                                      ----Respondents


For Petitioner(s)        :    By Post.
For Respondent(s)        :    Mr.MS Panwar, PP.



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Order 21/02/2019

1. The petitioner convict was convicted under Section 366 of IPC and Section 3/4 of POCSO Act and sentenced with 7 years rigorous imprisonment and a fine of Rs.2,000/- and in default of payment of fine, to further undergo 2 months rigorous imprisonment vide judgment dated 28.11.2015. The petitioner has served sentence of 6 years 2 months & 3 days.

2. The District Parole Advisory Committee, Udaipur in its meeting dated 16.8.2018 allowed 20 days first regular parole to the petitioner in accordance with the Rajasthan Prisoners Release on Parole Rules, 1958.

3. The grievance of the petitioner is that looking to his social and economical condition he is not in a position to avail two (2 of 2) [CRLW-58/2019] sureties, as required and he may be released on furnishing personal bond.

4. Having considered all the facts and circumstances of case, this Court is satisfied that to meet the ends of justice it shall be appropriate to grant parole to the petitioner if he submits a personal bond in the tune of Rs.50,000/- to the satisfaction of the competent authority.

5. Accordingly, this writ petition is allowed. The respondents are directed to release the petitioner on 20 days first parole upon his furnishing personal bond in the sum of Rs.50,000/-. The condition for furnishing two sureties stands waived.

(Dr.PUSHPENDRA SINGH BHATI),J 24-Sphophaliya/-

Powered by TCPDF (www.tcpdf.org)