1
D.B. Criminal (Parole) Writ Petition No.3247/2008
Mool Chand. vs. State of Rajasthan.
D.B. Criminal (Parole) Writ Petition No.3247/2008
Mool Chand. vs. State of Rajasthan.
Date : 17.7.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. CHAND MAL TOTLA, J.
By Post.
Mr.VR Mehta, PP.
– – – – –
Heard learned Public Prosecutor and perused the
reply filed by State.
The petitioner, a convict for offence under
Section 376 I.P.C., has sought release on parole. He
has undergone sentence of 6 years 10 months 4 days as
on 25.5.2008. He sought release on first parole which
was denied by the decision taken by the parole
committee in its meeting dated 19.12.2007. The
petitioner’s parole has been denied on the ground that
the social welfare department has opined against the
petitioner’s release on parole. However, the
Superintendent, Central Jail, Bikaner found the conduct
of the petitioner satisfactory and recommended for his
2
D.B. Criminal (Parole) Writ Petition No.3247/2008
Mool Chand. vs. State of Rajasthan.
release on parole.
After going through the reasons given in the said
order, we do not find the reasons to be just for
rejection of prayer of the petitioner for his release
on parole in the facts of this case.
Consequently, this parole petition is allowed and
the petitioner be released on parole for 20 days on his
submitting personal bond of Rs.30,000/- and two
sureties of Rs.15,000/- each and on other just and
appropriate conditions determined by the
Superintendent, Central Jail, Bikaner to his own
satisfaction. The Superintendent, Central Jail, Bikaner
will also give a date for surrender.
This order be communicated to the petitioner/
convict through jail authorities.
(CHAND MAL TOTLA), J. (PRAKASH TATIA), J.
S.Phophaliya