Bombay High Court High Court

Chandrapal Khubiram Rajoriya vs State Of Maharashtra on 8 December, 2010

Bombay High Court
Chandrapal Khubiram Rajoriya vs State Of Maharashtra on 8 December, 2010
Bench: A.M. Khanwilkar, A.P. Bhangale
                                           1                                 appa1477.sxw




           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                    
                CRIMINAL APPELLATE JURISDICTION




                                                            
                   Criminal Application No. 1477 of 2010
                                  IN
                     Criminal Appeal No. 951 of 2009




                                                           
    Chandrapal Khubiram Rajoriya                                   ...Applicant
         Versus
    State of Maharashtra                                           ...Respondent




                                                  
                                          ......
                             
    Ms.Deepa Kamath for Applicant.
                            
    Mr.D.P.Adsule, A.P.P. for State.
                                                   ......
         


                                       CORAM:- A.M.KHANWILKAR &
                                               A.P. BHANGALE, JJ
      



                                       DATED :- DECEMBER 08, 2010.





    P.C.

           The Appellant-Applicant has been convicted by the Additional





    Sessions Judge, Greater Mumbai for offence punishable under Section 302

    and is undergoing life sentence.       During the pendency of the Appeal,

    present Application has been filed praying for releasing the Applicant on

    parole for a period of 30 days.     In the alternative to grant him temporary




                                                            ::: Downloaded on - 09/06/2013 16:40:47 :::
                                           2                               appa1477.sxw

    bail in order to attend the marriage ceremony of his sons scheduled on 9th

    December, 2010. This Application was moved on 2nd December, 2010. It




                                                                                 
    was taken up for hearing on 3rd December, 2010 when we thought it




                                                         
    appropriate to direct the concerned Authority to decide the Applicant's

    request for grant of parole on or before 6th December, 2010.           Pursuant to




                                                        
    the said direction, the concerned Authority considered the parole request of

    the Applicant and has rejected the same principally on the ground that the




                                             
    Applicant is not eligible for grant of parole in terms of Rule - 19 of the

    statutory Rules.
                             
                            
    2.     In view of the said decision which was conveyed to us yesterday, we

    called upon the Learned APP to take instructions whether it will be possible
           


    for the police officials to escort the Applicant to enable him to attend the
        



    marriage of his two sons and can be brought back soon thereafter especially





    because the Applicant is willing to bear the entire cost of transport and other

    allowances of the police officials. The Learned APP now informs us that

    there is one more case registered against the Applicant for offence





    punishable under Section 323 of IPC with Deonar police station.                   He,

    however, is not in a position to state about the status of the said FIR whether

    it has ended in conviction or acquittal of the Applicant.




                                                         ::: Downloaded on - 09/06/2013 16:40:47 :::
                                            3                             appa1477.sxw




    3.    It is not in dispute that Applicant is in custody since 2008. It is also




                                                                                
    not in dispute that in the past the Applicant has availed of furlough leave




                                                        
    and has abided by the conditions imposed by the concerned Authority.




                                                       
    4.    Insofar as the view taken by the appropriate Authority in rejecting the

    parole request of the Applicant as not being eligible in terms of Rule - 19,




                                              
    in our opinion, is ill advised. Rule - 19 plainly provides for grant of parole
                             
    on the ground of serious illness or death of any member of prisoner's family
                            
    "or for any other sufficient cause".       In the first place, Rule 19 can be

    availed by the specified prisoner or convict. The fact that the Appeal

    preferred by the Applicant is still pending in this Court, would not militate
           


    against the Applicant. He would still be considered as a prisoner or convict
        



    for the purpose of Rule - 19.     More so because the order of conviction





    against the Petitioner has not been        suspended by this Court so far.

    Secondly, the expression any other sufficient cause is wide enough to grant

    parole to enable the prisoner to attend marriage of his kith and kin.           That





    being the only reason recorded by the appropriate Authority and as it cannot

    be sustained in law, the order as passed by the appropriate Authority cannot

    stand the test of judicial scrutiny. Thus, the same deserves to be set aside.




                                                        ::: Downloaded on - 09/06/2013 16:40:47 :::
                                           4                             appa1477.sxw

    Instead, we are of the considered opinion that the Applicant deserves to be

    released on parole forthwith to enable him to attend the marriage of his two




                                                                               
    sons scheduled on 9th December, 2010 at Aligarh District (U.P.). We direct




                                                       
    the Authorities to complete the formalities for release of the Applicant on

    parole for a period of eight days from the date of his release on or before




                                                      
    3.00 p.m., today.




                                             
    5.    The concerned Authorities would be free to impose suitable
                            
    conditions which will have to be complied by the Applicant including to
                           
    execute necessary bond and undertaking as may be required as per the

    Rules. As aforesaid, all these formalities will have to be completed before

    3.00 p.m. today. The Jailor is present in Court and has taken notice of this
           


    order. Copy of the operative order be made over to the Applicant and also
        



    to the Learned APP forthwith. The operative order reads thus:





                                    ORDER

1. Application is allowed.

2. We direct the concerned Authorities to ensure that the
Applicant is released on parole by completing all the requisite
formalities as required in terms of the statutory rules not later
than 3.00 p.m. today so that he would be able to attend the
marriage of his sons scheduled on 9th December, 2010 at

::: Downloaded on – 09/06/2013 16:40:47 :::
5 appa1477.sxw

Ghazipur, Dist. Aligarh.

3. All concerned to act on ordinary copy of this order, duly
authenticated by the office.

(A.P.BHANGALE, J) (A.M.KHANWILKAR, J)

::: Downloaded on – 09/06/2013 16:40:47 :::