1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.5770/2008
(Raju @ Ashok @ Kalu @ Shakir Khan Vs. State & Ors.)
Date of order : 4.11.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Mahendra Singh on behalf of
Mr. R.S. Saluja, for the petitioner.
Heard learned counsel for the petitioner.
In this case, a request has been made by the
petitioner that his case was wrongly rejected by the
jail authorities for releasing him upon his good
conduct.
Learned counsel for the petitioner argued
that only on the basis of a case registered against
him in the year 1997, his case was rejected by the
Advisory Committee. Therefore, the order dated
24.5.2008 may be quashed qua the petitioner.
In my opinion, this matter requires
reconsideration because from the reasons mentioned in
the order impugned, it emerges that at the time of
2
rejecting the case of the petitioner, the only
consideration was that in the year 1997, a case was
registered against the petitioner but it is observed
in the order that the petitioner was regularly
attending the work which is to be executed in the
work-shop of the jail.
In this view of the matter, this writ
petition is disposed of with the direction to the
respondents to place the case of the petitioner again
before the Advisory Committee for reconsideration and
in the next meeting the case of the petitioner may be
reconsidered by the Advisory Committee and appropriate
order may be passed.
(GOPAL KRISHAN VYAS), J.
arun