Bombay High Court High Court

Mohd. Asif Mohd. Hanif vs State Of Maharashtra on 16 November, 2010

Bombay High Court
Mohd. Asif Mohd. Hanif vs State Of Maharashtra on 16 November, 2010
Bench: A. H. Joshi, A. R. Joshi
                                   1
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                      
                       NAGPUR BENCH : NAGPUR

               Criminal Writ Petition No.55 of 2007




                                              
     Mohd. Asif Mohd. Hanif,
     Convict,
     Central Prison,




                                             
     Amravati [in Jail].                       ....            Petitioner.

                               Versus




                                 
     1.   State of Maharashtra,
          through Secretary,
                   
          Home Department,
          Mantralaya,
          Bombay-32.
                  
     2.   Superintendent,
          Central Prison,
          Amravati.                            ....          Respondents.
      


                                  *****
   



     Mr. S.A. Jaiswal, Adv., for the petitioner.

     Mrs. S.S. Jachak, Additional         Public         Prosecutor           for





     respondent nos. 1 and 2.

                                  *****


                                  CORAM   :     A.H. JOSHI AND





                                                A.R. JOSHI,JJ.

Date : 16th November, 2010.

ORAL JUDGMENT [Per A.H. Joshi, J.]:

::: Downloaded on – 09/06/2013 16:37:13 :::
2

1. Rule. Rule is made returnable forthwith. Heard

finally by consent.

2. This is a petition by the prisoner, who has been

convicted for offence punishable under Section 302 of Indian

Penal Code. The petitioner claims to have been convicted in

1993, and he is in jail since 24th October, 1991, i.e., from

the date of arrest.

3.
As the petitioner is in prison and mostly he does

not possess the documents of punishments of forfeiture of

remission imposed on him during his jail term, the Writ

Petition does not accompany those documents of two

punishments. Petitioner prays for a direction for production

of relevant documents, and upon production, the relief that

the punishment of forfeiture of remission imposed on him be

set aside.

4. The respondent No.2 Superintendent of Prison has

filed reply. In the reply, details of punishment are given,

which are as follows:-

[1] Petitioner was released on parole on 20-7-1994
for 7 days, however, he has reported on
8-12-94, which reporting was late by 133 days.
Therefore, he was punished for delay of 133

::: Downloaded on – 09/06/2013 16:37:13 :::
3
days @ 2 days for each day of delay, for

total 266 days. The approval of Sessions Judge,
Amravati, was taken as per letter dated 3-8.96.

Similarly, appraisal of Inspector General of
Prisons, Pune, was taken vide letter dated
12-12-97.

[2] Even for furlough, petitioner was released on
7-4-98 for 14 days, however, he has reported
on 13-7-1999, which reporting was late by 447
days. Therefore, he was punished for delay of

447 days @ five days for each day of delay for
2235
days. Appraisal of District
Judge, Amravati, was obtained by letter dated
& Sessions

20-10-2000. Similarly, appraisal of Inspector

General of Prisons, Pune, was taken as per
letter dated 20.11.00.

5. The petitioner was again released on furlough on 1st

December, 2000 for thirty days, with extension for thirty

days, however, has reported late by 516 days. It is seen

that no punishment was ordered towards the delay of 516 days

in the background that there was no remission available to

the credit of the petitioner, however, his name was

permanently removed from eligibility of remission.

6. During oral submissions, learned Adv., for the

petitioner has argued that both punishments referred in

paragraph no.4 herein before are illegal on the grounds

that:-

::: Downloaded on – 09/06/2013 16:37:13 :::
4

[a] The approval of Deputy Inspector General

of Prisons was not taken prior to passing
of order of forfeiture, though the cut in

remission is in excess of sixty days, as
provided by Rule 25 of Chapter-27 of the
Maharashtra Prisons Manual (1979).

[b] Date of approval is later to the date of
approval by the Sessions Judge.

[c] Similar orders are set aside by Division

Bench of this Court by the Judgment in

case of Raju Natthuji Dhengre Vs. State of
Maharashtra & others (2009 ALL MR (Cri)
2652].

[d] After 2003, petitioner was released on
five occasions either on furlough or on

parole. On all these occasions, he has
returned to Jail on due dates, which

exhibits that he has learnt a lesson and,
therefore, cut in remission be set aside
by taking a lenient view.

[e] If the cut in remission is not set aside,
his imprisonment will be prolonged further
for an indefinite period.

7. Considering facts of the matter, we are of the view

that the failure to take prior approval of the Deputy

Inspector General of Prisons is certainly an illegality.

However, this Court cannot connive at the fact that the

::: Downloaded on – 09/06/2013 16:37:13 :::
5
challenge to the order of cut in remission, which was done

in 1994 and 1999 is agitated in the year 2007, i.e.,

belatedly by almost fourteen and nine years respectively.

Moreover, the said challenge is made in the background of

delayed reporting by 516 days in the year 2002.

8. Thus, the approach of the petitioner towards the

law and towards his obligation as to condition of furlough

etc., is of total disrespect and callous. He cares the

least towards the conditions attached to the concessions

granted to him, turns a blind eye to his conduct and habit

and raises an issue belatedly as regards the illegality in

passing the orders.

9. While the petitioner wants that the Court should

interfere when an illegality as is pointed out, he cannot

expect one way traffic, namely he shall keep on violating

the law, when it comes to his obligation, yet, he shall be

entitled to argue that the Executive has not acted according

to law.

10. We do not suggest that the Court is inclined to

condone the illegality committed by the Executive. This

Court would, however, refrain from interfering in the orders

passed after a lapse of fourteen and nine years

respectively, as the corrective action may not really result

::: Downloaded on – 09/06/2013 16:37:13 :::
6
in corrective measure, but may result in granting an

incentive to the failure in discharge of obligation on the

part of delinquent prisoner.

11. We, therefore, decline to grant any indulgence in

the facts of the matter. Authorities are, however,

cautioned that they ought to maintain a strong vigil in

adopting proper procedure as regards the prior approval.

12.
In the result, we discharge the Rule.

            JUDGE                                                    JUDGE

                                    -0-0-0-0-
      


     |hedau|
   






                                                     ::: Downloaded on - 09/06/2013 16:37:13 :::
            7




                                       
               
              
          
       
      
      
   






               ::: Downloaded on - 09/06/2013 16:37:13 :::