Delhi High Court
Sunil Kumar vs The State (Govt Of Nct) on 18 December, 2009
Author: V.K.Jain
Bench: V.K.Jain
15.
% 18.12.2009
Present: Mr. Rajinder Singh, Adv. for the Petitioner.
Ms. Meera Bhatia, Standing Counsel for the State.
+ W.P. (Crl.) No. 1684/2009
This is a petition for grant of parole in order to enable the
petitioner to file a Special Leave Petition before the Hon'ble Supreme
Court. The petitioner was convicted in a case registered under
Section 302/307/193/201/120B of IPC and was convicted vide
judgment dated 16th October, 2007. His appeal was dismissed vide
judgment dated 18th September, 2009 thereby maintaining his
conviction under Section 302/307 of IPC read with Section 34 thereof.
The request of the parole for grant of parole has been rejected
solely on the ground that he had availed interim bail for the period
from 25th July, 2009 to 13th August, 2009.
Grant of parole being an executive function, it is for the
Government and not for the Court to consider the request made by a
convict for grant of parole and pass appropriate orders on it. If,
however, the order passed by the Government is found to be based on
extraneous reasons or is on the grounds which are not relevant, or is
otherwise unjust or improper, it is open to the Court, in appropriate
cases, to quash such an order and direct release on parole.
The petitioner having been convicted by the Trial Court and his
appeal having been rejected by a Division Bench of this Court, Special
Leave Petition before the Hon'ble Supreme Court is his last resort.
Therefore, his anxiety to engage the best lawyer he can and to brief
him adequately so as to enable him to present his case effectively
before the Hon'ble Supreme Court cannot be disputed. In fact, all the
co-convicts of the petitioner have already been granted parole by
different Courts. There is absolutely no ground for denying the
similar treatment to the petitioner who is similarly situated. In any
case, grant of interim bail during pendency of the appeal cannot be a
valid ground for denying parole when the convict wants to file Special
Leave Petition against the order, whereby his conviction has been
maintained.
For the reasons given above, impugned order dated 4 th
December, 2009 is set aside and the petitioner is directed to be
released on parole after one week for a period of one month
from the date of his release, subject to the conditions (i) he shall not
leave Delhi during the period of parole; (ii) he shall mark his presence
in Police Station Connaught Place in the morning of every Sunday;
(iii) he shall furnish a personal bond in the sum of
Rs.10,000/- with one surety of like amount to the satisfaction of Trial
Court; (iv) He shall comply with such other conditions as the
respondent may decide to impose within one week from today in order
to ensure that he does not jump the parole.
W.P. (Crl.) No. 1684/2009 stands disposed of.
Dasti.
V.K.JAIN, J DECEMBER 18, 2009 bg