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 2, Cited by 1]

Bombay High Court

Mohd. Sharif @ Badshah Shamim Khan vs The State Of Maharashtra And Ors on 24 August, 2016

Author: V.K.Tahilramani

Bench: V.K.Tahilramani, Mridula Bhatkar

     jdk                                                  1                                              3.crwp.2446.16.j.doc


                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                     
                        CRIMINAL APPELLATE JURISDICTION
                    CRIMINAL WRIT PETITION NO. 2446 OF 2016




                                                                                             
    Mohd. Sharif @ Badshah Shamim                                                   ]
    Khan, Age 25 years,                                                             ]
    R/o Plot No.21/0/2                                                              ]
    Bainganwadi, Govandi, Mumbai                                                    ]




                                                                                            
    400 043, (presently lodged at                                                   ]
    Nashik Jail Nashik)                                                             ].. Petitioner

                        Vs.




                                                                        
    1. The State of Maharashtra                                                     ]
                                               ig                                   ]
    2. The Superintendent,                                                          ]
       Nashik Central Prison, Nashik                                                ]
                                                                                    ]
                                             
    3. The Deputy Inspector General of                                              ]
       Prisons, Nashik                                                              ].. Respondents

                                  ....
          

    Mr. Ganesh K. Gole Advocate for Petitioner
    Mr. H.J. Dedia A.P.P. for the State
       



                                  ....

                                            CORAM : SMT.V.K.TAHILRAMANI AND
                                                    MRS. MRIDULA BHATKAR, JJ.
                                            DATED : AUGUST 24, 2016





    ORAL JUDGMENT : [PER SMT. V.K.TAHILRAMANI, J. ]:

1 Heard both sides. Rule. By consent, rule is made returnable forthwith.

2 This petition has been preferred by the petitioner against the transfer of the petitioner from Nasik Road Central 1 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 2 3.crwp.2446.16.j.doc Prison, Nasik to Yerawada Central Prison, Pune.

3 The reason for the transfer is that on 8.12.2015 and 9.12.2015 many convicts had gone on hunger strike in Nasik Road Central Prison making various demands viz.:-

"(1) That the Superintendent should recommend all the Furlough and Parole Leave of the Prisoners; (2) That the furlough and parole leaves should not be rejected by the D.I.G. / Divisional Commissioner, not to put stringent conditions while releasing on parole or furlough, the prisoners should be released on furlough / parole on personal bonds; (3) That punishment should not be imposed on account of overstay of parole or furlough;
(4) That FIR should not be registered under Section 224 of IPC if a prisoner absconds or does not surrender in time after being released on parole or furlough;
(5) That availability of Police Squad should be made daily for taking Prisoners to General Hospital, outside the jail;
(6) That at the time of visit of the relatives of the Prisoners, who bring along with them eatables and other articles, they should be allowed to enter directly from the Main gate of the Prison and they 2 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 3 3.crwp.2446.16.j.doc should not be prevented;
(7) That no action should be taken against the prisoners for heating the food items (to make Handi) in Barracks;
(8) Meals provided in jail are not of good quality".

4 Prisoners are prohibited to indulge in such type of illegal activities like strike, hence, the prisoners were informed that in view of the Rules and Regulations, ig they should not indulge in such kind of illegal activities and they are required to maintain discipline in the jail. On 9.12.2015, D.I.G. Prison, Central Region, Aurangabad visited Nasik Road Central Prison and had a discussion with the prisoners and tried to convince them that they should not indulge in such kind of illegal activities and should not try to put pressure on the administration of the jail. On the same day, majority of the prisoners called off the hunger strike. However, it was noticed that about 25 prisoners including the petitioner, were instigating the other prisoners who were involved in the said incident, hence, a proposal was sent through the Deputy Inspector General of Prisons, Central Region Aurangabad to the Inspector General of Prisons for granting sanction to 3 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 4 3.crwp.2446.16.j.doc transfer these 25 prisoners including the petitioner to another prison. By order dated 17.6.2016, 25 prisoners were ordered to be transferred to various prisons in Maharashtra. The petitioner is one of these 25 prisoners.

5 Removal of prisoners to another prison is dealt with in Chapter XXXV of the Maharashtra Prison Manual 1979. Rule 3 sets out the circumstances of removal of prisoners. Rule 3 (g) in the said Chapter, reads as under:

"3. Prisoners may be removed from one prison to another prison in the State for the following reasons, that is to say:-
                        (a)                 ...
          


                        (b)                 ...
       



                        (c)                 ...
                        (d)                 ...
                        (e)                 ...





                        (f)                 ...
                        (g)                 grounds                of         security,                expediency              or
                        overcrowding in prisons."





                        The         petitioner               and          other           prisoners                  are   being

transferred to another prison in view of Rule 3(g). Security is an issue which is of utmost importance in a prison. The 4 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 5 3.crwp.2446.16.j.doc conduct of the petitioner is such that it causes security concerns and it is also expedient to transfer such prisoners to maintain prison discipline. Even otherwise the demands of the prisoners were untenable for the below mentioned reasons.

6 As far as the demands of the prisoners is concerned, the first demand could not have been at all acceded to i.e. the Superintendent to recommend all the furlough and parole leaves of the prisoners.

ig Recommendation would depend on the facts and circumstances of each case and the conduct of the prisoner, hence, it is not possible for the Superintendent to recommend parole and furlough leave in all cases.

7 The next demand was that furlough and parole leaves should not be rejected by the D.I.G. / Divisional Commissioner and stringent conditions should not be imposed and the prisoners should be released on furlough or parole leave on personal bonds. Grant of parole or furlough would depend on the police report, on the facts and circumstances of each case and conduct of the prisoners in the prison, hence, it is not possible for the D.I.G. / Divisional Commissioner to grant all 5 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 6 3.crwp.2446.16.j.doc parole or furlough leaves. Imposing conditions while granting furlough / parole again depends on fact and circumstances of the case and the record of the prisoner. As far as the demand for release of prisoner on personal bond is concerned, the Supreme Court in the case of State of Maharashtra and Another Vs. Suresh Pandurang Darvakar reported in (2006) 4 S.C.C. 776 has disapproved the release of prisoners without surety.

8 The next demand was that punishment should not be imposed on account of overstay. As far as imposing punishment on account of overstay is concerned, discipline has to be maintained in the prisons. Cases when punishments for overstay are imposed are stated in the Maharashtra Prison Manual. A prisoner cannot flout the conditions imposed on him, or abscond or not surrender in time and then make a demand that no punishment shall be imposed on him.

9 The next demand was that no F.I.R. should be registered under Section 224 of IPC. When a prisoner is granted parole or furlough, he is told for which period he has 6 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 7 3.crwp.2446.16.j.doc been granted parole or furlough and the day on which he has to surrender to the jail authorities. If the prisoner does not surrender in time and he has absconded, F.I.R. is registered against the said prisoner under Section 224 of IPC. The prisoner cannot demand that law should not be allowed to take its own course.

10 The next demand was that availability of police squad should be made daily for taking prisoners to the General hospital or outside the jail. As far as this demand is concerned, the prison authorities have no control over the police authorities. It is the police authorities who provide squad / escort to take the prisoners to various places. The jail authorities can only make a requisition to the concerned police department and the job of providing escort is totally of the police and the prison administration has no control over the same, hence, this demand on the prison authorities too is unreasonable.

11 The next demand was that at the time of visit of the relatives of the prisoners who bring along with them eatables 7 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 8 3.crwp.2446.16.j.doc and other articles, they should be allowed to take them directly inside the prison without being prevented or checked. As far as this aspect is concerned, visitors could bring any drugs or other articles like weapons, mobile phones etc. and give it to the prisoner, obviously, in such case, looking to the security and discipline of the prison, there has to be a check and only permitted articles can be allowed to be taken inside the prison for which checking is necessary, hence, this demand is also unreasonable.

12 One more ground was that no action to be taken against the prisoners for heating the food items in the Barracks. Rule 43 under Chapter XXIV of the Maharashtra Prison Manual 1979 which deals with cooking in kitchen only, states that no chula or fire-place for cooking shall be allowed to be constructed in any part of the prison other than the kitchen, except under special circumstances which shall be reported by the Superintendent to the Regional Deputy Inspector General.

Moreover, lighting a fire in the barracks for heating food or cooking food would be hazardous for various reasons.





                                                                                                        8   of  12




             ::: Uploaded on - 30/08/2016                                                    ::: Downloaded on - 31/08/2016 00:01:27 :::
      jdk                                                  9                                              3.crwp.2446.16.j.doc

    13                  In addition to the above demands, the grievance was




                                                                                                                     
    that the food provided in the jail is not of good quality.                                                        As far

as this aspect is concerned, the food given to the prisoners is checked by Chief Medical Officer of Nashik Road Central Prison.

Apart from that the said food items are checked by the Panchas who have been nominated by the Prisons for the said purpose. The Superintendent, Senior Jailor and incharge of the Kitchen also check the quality of the food meals. Further during surprise visit by the District Judge, Deputy Inspector General of Prisons, they also check the quality of food items from time to time and no such complaints of inferior quality of food items have been received from the prisoners so far. Thus it is seen that as far as quality of food provided in prison is concerned, there are sufficient checks.

14 It is seen that the group of prisoners including the petitioner had formed unlawful assembly and went on hunger strike by taking no meals on account of various demands and thereby held the prison administration to ransom. As observed earlier these demands were all highly unreasonable. It is seen that the prisoners deliberately flouted and tried to disturb the 9 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 10 3.crwp.2446.16.j.doc peace and discipline in the prison, hence, in view of Rule 3 of Chapter XXXV of the Maharashtra Prison Manual 1979 on grounds of security and expediency, the prisoners are liable to be transferred and accordingly, they have been transferred.

15 Security, peace and discipline in a prison are of paramount importance. They have to be maintained at all costs. Rule 13(2) of Chapter XXVI of the Maharashtra Prison Manual, 1979 deals with duties of the prisoners. Every prisoner is required to comply with their duty stated in Chapter XXVI which includes to show respect to all officers, not strike or assault or threaten any officer or any person in prison. This is set out in Rule 13(q) of Chapter XXVI of the Maharashtra Prison Manual, 1979. The petitioner by going on hunger strike has violated Rule 13(q) of Chapter XXVI, hence, authorities were well within their right to transfer the petitioner to another prison.

16 At this stage, the learned counsel for the petitioner submitted that the petitioner is suffering from "palsy" and therefore, the petitioner could not have taken part in the 10 of 12 ::: Uploaded on - 30/08/2016 ::: Downloaded on - 31/08/2016 00:01:27 ::: jdk 11 3.crwp.2446.16.j.doc hunger strike. Even though, the petitioner is suffering from the said medical problem, we see no impediment in the petitioner taking any part in the hunger strike. Moreover, we see no reason to disbelieve the case of the jail authorities that the petitioner participated in the hunger strike.

17 Thereafter it is submitted by the learned counsel for the petitioner that for his ailment, the petitioner is taking medical treatment at Nashik and therefore, he should not be transferred to another jail from Nasik Road Central Prison. As far as this aspect is concerned, it is expected from the jail authorities that the same medical treatment would be given to the petitioner in Yerawada Central Prison Pune and if found necessary, the petitioner can be sent for treatment to Sasoon General Hospital Pune which is a renowned and well equipped hospital at Pune. Moreover, the petitioner is being transferred to Yerawada Central Prison, Pune, the family of the petitioner resides in Mumbai and Pune is at a distance of less than three hours from Mumbai whereas, the distance between Nasik and Mumbai is more than four hours. Thus transfer to Yerawada Central Prison would be more beneficial to the petitioner.



                                                                                                        11   of  12




             ::: Uploaded on - 30/08/2016                                                    ::: Downloaded on - 31/08/2016 00:01:27 :::
              jdk                                                  12                                              3.crwp.2446.16.j.doc




                                                                                                                             
            18                 In view of the above facts, we are not inclined to

            interfere, hence, Rule is discharged.                                                 Petition is dismissed.




                                                                                                     
                                                                                                    
            [ MRS. MRIDULA BHATKAR, J.]                                                 [ SMT. V.K.TAHILRAMANI,J. ]

kandarkar




                                                                                
                                                      
                                                     
                 
              
   





                                                                                                                12   of  12




                     ::: Uploaded on - 30/08/2016                                                    ::: Downloaded on - 31/08/2016 00:01:27 :::