Bombay High Court High Court

Murlidhar Ramchandra Bhalerao vs State Of Maharashtra on 5 May, 2011

Bombay High Court
Murlidhar Ramchandra Bhalerao vs State Of Maharashtra on 5 May, 2011
Bench: V.K. Tahilramani, M.L. Tahaliyani
                                         1
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH




                                                                       
         CRIMINAL WRIT PETITION NO.  258   OF  2011




                                               
     Murlidhar Ramchandra Bhalerao
     (in Jail), aged about 40 years,




                                              
     Convict No. C-6270, 
     Central Prison, Nagpur.                     ...   PETITIONER

                Versus




                                    
     1. State of Maharashtra,
                     
        through Deputy Inspector 
        General (Prison), East Division,
        Nagpur.
                    
     2. The Superintendent of Prison,
        Central Prison, Nagpur.                   ...   RESPONDENTS
      
   



     Shri Nitesh Samundre, Advocate for the petitioner.
     Shri T.A. Mirza, APP for the respondents.
                 .....





                                    CORAM :   SMT. V.K. TAHILRAMANI &
                                                 M.L. TAHALIYANI, JJ.

MAY 05, 2011.

ORAL JUDGMENT : (Per MRS. V. K. TAHILRAMANI, J.)

Rule. Rule is made returnable forthwith and heard

finally with the consent of Shri Samundre, learned counsel for

::: Downloaded on – 09/06/2013 17:15:21 :::
2
the petitioner and Shri Mirza, learned APP for the respondents.

2. The petitioner had preferred an application for furlough.

It came to be rejected by an order dated 08.12.2010. Being aggrieved

thereby, this petition has been preferred praying that the said order be

set aside and the petitioner be released on furlough.

3. The learned counsel for the petitioner submitted that the

application for furlough came to be rejected only on the ground that

the surety proposed by the petitioner was not willing to stand as

surety for him. He submitted that in fact the surety proposed by the

petitioner is willing to stand as surety, hence the order of rejection

deserves to be set aside and the petitioner is entitled to be released on

furlough. He has submitted that this is evident from the fact that the

application for furlough has been rejected under Rule 6 of the Bombay

Furlough and Parole Rules, 1959.

4. We have perused the order dated 08.12.2010 whereby the

application for furlough came to be rejected. We find that in the said

order it is also clearly stated that on earlier occasion when the

::: Downloaded on – 09/06/2013 17:15:21 :::
3
petitioner was released from prison, he did not report back in time

and he absconded. The police then traced the petitioner, arrested him

and brought him back to prison. No doubt it is stated that the said

application is rejected under Rule 6, but on perusal of the entire order,

it is clear that the application was rejected on the ground that he had

absconded earlier and the fact that the surety proposed by him was

not willing to stand as surety for him. Thus, even if the person he has

proposed as surety is willing to stand as surety for him, it does not

help the case of the petitioner because the fact that he had absconded

and the police had to arrest him, bring him back to prison remains,

which is also a good ground for rejection of his application for

furlough. One sentence in the order cannot be read in isolation and

the entire order has to be read as a whole and its true meaning is to be

understood. Thus, on going through the entire order, we do not agree

with the learned counsel for the petitioner.

5. Thereafter, the learned counsel for the petitioner

submitted that a convict has a right to be released on furlough and he

cannot be denied this right. To support this contention, he has placed

reliance upon the decision of a learned Single Judge of this Court in

the case of Santosh vs. Superintendent, Central Prison, reported in 2003

::: Downloaded on – 09/06/2013 17:15:21 :::
4
(4) Mh. L.J. 349, wherein it is observed that prison authority cannot

reject an ineligible request of due furlough of the prisoner, who has

surrendered late in the past especially when punishment had been

imposed on him as per the Rules for late surrendering. He pointed out

that in this decision, it is observed that the prisoners, as of right, are

entitled to furlough leave on furnishing appropriate and competent

surety. As observed already by us, this is a decision of a learned Single

Judge of this Court whereas the Division Bench of this Court while

considering a case in similar circumstances, held that such

misbehaviour can hardly be condoned and no unwarranted leniency

can be shown to such a person or persons. In the case before the

Division Bench of this Court also application of the prisoner for

furlough came to be rejected on the ground that he had not

surrendered in time. The said decision is in the case of Ramchandra

Raghu Naik vs. State of Maharashtra, reported in 2005 ALL MR (Cri)

1919. In this case, it was observed that in a case where a prisoner

does not report back to the prison after the expiry of the furlough

leave period and overstays for a period of 93 days and even thereafter

has to be arrested for the purpose of inducting him again in the prison,

undoubtedly, it cannot be said that such a person deserves any

leniency. Hence, the very same contention made in the case of

::: Downloaded on – 09/06/2013 17:15:21 :::
5
Santosh (supra) that on account of punishment having been imposed,

the respondents would not be entitled to deny furlough leave was

found to be devoid of substance and was rejected outrightly.

6. A similar view was taken by the Division Bench of this

Court in the order dated 07.09.2010 in Criminal Writ Petition No.

1319 of 2007 (R.M.S. Khandeparkar and Mrs. V.K. Tahilramani, JJ.) in

the case of Kisan Nathu Pardesi vs. State. In the said case also the

prisoner’s application for furlough was rejected as he had not

surrendered in time after expiry of furlough period and he had to be

arrested and brought back by the police. The prayer of the petitioner

in that writ petition that the petitioner should be granted furlough as

it was his right, was rejected.

7. Prisoners time and again claim that furlough is a right

granted to them. Even assuming it is a right, once they have been

given this right and they avail of it, they have a corresponding duty to

report back to the prison in time. The prisoner cannot conveniently

forget this duty and then again come to the Court claiming that they

have a right to be released on furlough. The prisoner cannot abuse

the right and then again claim the same relief from the Court. Once

::: Downloaded on – 09/06/2013 17:15:21 :::
6
he abuses this right, he loses the right to claim the very same relief as

of right.

8. If a prisoner has not reported back to the prison after the

expiry of furlough leave, he does not deserve any sympathy. Looking

to the past record of the petitioner, the order of rejection does not call

for any interference. Rule discharged.

                      JUDGE                                   JUDGE  
                        
      


                                         *******
   



     *GS.






                                                    ::: Downloaded on - 09/06/2013 17:15:21 :::