Rajasthan High Court – Jodhpur
Abdul Sattar vs State Of Raj on 24 May, 2010
D.B. CRIMINAL PAROLE WRIT PETITION NO.3764/2010
Abdul Sattar Vs. State of Rajasthan & Ors.
Date of Order :: 24.5.2010
HON'BLE MR. JUSTICE PRAKASH TATIA
HON'BLE MR. JUSTICE SAJJAN SINGH KOTHARI
Mr. Kaluram Bhati, for the petitioner.
Mr. A.R. Nikub, Public Prosecutor
Heard learned counsel for the petitioner and the learned Public
Prosecutor.
The petitioner has been convicted for offence under Sections
302, 450 of I.P.C. and Section 4/25 of Arms Act with sentence for life
imprisonment and a fine of Rs.7000/-in default of payment of fine to
further undergo two years' simple imprisonment. As per the reply
submitted by Jail Department, the petitioner has already served out
sentence of 08 years, 01 month and 26 days as on 31.3.2010.
The petitioner's parole application was rejected by order dated
19.2.2010 (Annex.R1/1). In the rejection order, it has been
mentioned that co-accused Sultan who is also suffering the same
sentence is giving threatening letters to the complainant-party and
the Jail Superintendent, Udaipur has also found the conduct of the
petitioner/ applicant to be not satisfactory. It is apprehended that in
case the petitioner will be released on parole, there will problem of
unrest.
The learned counsel for the petitioner has shown two orders -
one dated 11.9.2008 and another dated 3.6.2009, by which the co-
accused Sonu and Sultan respectively were released on parole by the
Authorities themselves in view of order passed by High Court. As per
the counsel for the petitioner, these two co-accused Sonu and Sultan
were granted first parole. The petitioner is also seeking first parole. It
is not the case of the State that after release of these two co-accused,
namely, Sonu and Sultan some untoward incident had happened,
otherwise also, merely by giving of threatening by Sultan the
petitioner's prayer for parole cannot be rejected. So far as the
conduct of convict in jail as pointed out by the Jail Superintendent,
Udaipur being not satisfactory is concerned, that ground is not
satisfactory for refusing parole to the petitioner, as the aim and object
of releasing a convict on parole is to see that the convict after being
released could adjusts himself with the society, therefore, the
petitioner's parole application is allowed. The rejection order dated
19.2.2010 is quashed and set aside.
Considering all the facts and circumstances of the case, it is
directed that the applicant-Abdul Sattar S/o. Babu Khan shall be
released on parole of 20 days on just and appropriate conditions
determined by the Superintendent, Central Jail, Udaipur his own
satisfaction. The Superintendent, Central Jail, Udaipur will also give
a date for surrender. A copy of this order may be sent to the convict.
(SAJJAN SINGH KOTHARI), J. (PRAKASH TATIA), J.
Sanjay/