Rajasthan High Court - Jaipur
Ramkhiladi S/O Late Shri Moolchand vs State Of Rajasthan on 14 October, 2022
Bench: Sandeep Mehta, Sameer Jain
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
D.B. Criminal Writ Petition No. 550/2022
Ramkhiladi S/o Late Shri Moolchand, Aged About 69 Years, R/o
Village Bhanwarki, Police Station Bamanvas, District
Sawaimadhopur (Raj.) (At Present In Open Air Camp, Sanganer,
Jaipur) Through His Younger Brother Kunjilal S/o Late Shri
Moolchand, Aged About 45 Years, R/o Village Bhanwarki, Police
Station Bamanvas, District Sawaimadhopur (Raj.).
----Petitioner
Versus
1. State Of Rajasthan, Through The Secretary Home,
Secretariat, Jaipur.
2. The District Parole Advisory Committee, Through Its
Chairman, District Magistrate, Jaipur.
3. Superintendent Central Jail, Jaipur.
----Respondents
For Petitioner(s) : Mr. Anshuman Saxena, Adv. For Respondent(s) : Mr. Javed Choudhary, AGA HON'BLE MR. JUSTICE SANDEEP MEHTA HON'BLE MR. JUSTICE SAMEER JAIN Order 14/10/2022
1. The convict petitioner has approached this Court through this writ petition for assailing the minutes/order dated 27.07.2022, issued by the District Parole Advisory Committee, Jaipur and has requested for grant of third regular parole of forty days.
2. On perusal of the rejection order qua the petitioner, it is reflected that the reasons assigned therein for the denial of regular parole for forty days to the convict-petitioner are totally perfunctory and non-speaking. Moreover, the impugned order suffers from bias and non-application of mind. The Committee rejected the parole application merely on account of disagreement (Downloaded on 19/10/2022 at 10:31:11 PM) (2 of 4) [CRLW-550/2022] by the District Magistrate, Sawaimadhopur and Superintendent of Police, Sawaimadhopur.
3. We have perused the said order and the letter dated 12.07.2022 annexed with the reply, which reveals that despite the apprehension of a fight between the complainant and the petitioner's side, nothing cogent and significant has been specified therein.
4. Considering the same, we are of the firm view that the impugned order/mandate dated 27.07.2022, is totally unsubstantiated and laconic. Moreover, it would be prudent to say that at point No. 9 of the impugned order, nothing has been specified categorically and there is no reflection in the said order of the Superintendent of Police Sawaimadhopur, that while availing the earlier parole facilities, whether any adverse report was received regarding the conduct of the convict-petitioner. As per Rule 10 of the Rajasthan Prisoners (Release on Parole) Rules, 2021, only the good conduct and behaviour of the convict during the first and second regular parole has to be taken into consideration. In this regard, the State Government has also issued a circular dated 28.10.2022, wherein it is specified that if a convict has already been given the benefit of parole and on subsequent occasions, he has applied for the same, his case can only be rejected on the ground of adverse report of the District Magistrate, Sawaimadhopur and Superintendent of Police, Sawaimadhopur qua the conduct of the prisoner while availing the previous parole(s).
5. Hon'ble Apex Court has also held that the philosophy behind parole is three folds: (1) to teach good conduct to the convicted prisoners, (2) to keep the link between the convicted prisoner and (Downloaded on 19/10/2022 at 10:31:11 PM) (3 of 4) [CRLW-550/2022] his family alive during the period of incarceration; and (3) to bring him into the main stream of the society so that when he is eventually released, he does not find himself to be a stranger. Under similar circumstances, in the case of Smt. Indra Kanwar Vs. State & Ors.: DB Criminal Writs No. 17/2019, the Court considered the aspect of the grant of subsequent parole and held that once, a convict avails the facility of regular parole, while considering the subsequent parole application, prime importance shall be given to the conduct of the convict while he was on parole on previous occasion(s).
6. Considering the advisory issued by the Home Department, Government of Rajasthan dated 20.02.2019 and the State Government Circular dated 28.10.2005, which are binding upon the respondents; considering the fact that the conduct of petitioner is satisfactory; that he fulfills the criteria of third parole under Rule 10 of the Rules of 2021 and has undergone and served a sentence of 10 years and six months approximately and relying upon the judgment of Division Bench in similar facts and circumstances in the case of Smt. Indra Kanwar (supra), we are inclined to allow the writ petition.
7. Accordingly, the instant writ petition is allowed. The convict-petitioner Ramkhiladi S/o Late Shri Moolchand shall be released on third regular parole for a period of forty days from the date of his release provided he furnishes a personal bond in the sum of Rs. 40,000/- along with two surety bonds of Rs. 20,000/- each to the satisfaction of the Superintendent, Central Jail, Jaipur on usual terms and conditions. The Superintendent, Central Jail, Jaipur shall be at liberty to impose other adequate and reasonable conditions to ensure return of the covict-petitioner (Downloaded on 19/10/2022 at 10:31:11 PM) (4 of 4) [CRLW-550/2022] to the custody after availing the parole. His term of parole shall be computed from the date of his actual release.
8. The parole writ petition is allowed, accordingly.
(SAMEER JAIN),J (SANDEEP MEHTA),J
Pooja /45
(Downloaded on 19/10/2022 at 10:31:11 PM)
Powered by TCPDF (www.tcpdf.org)