Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amit S/O Suresh Gujar (In Jail) vs The Dy. Inspector Of General Of ...
2016 Latest Caselaw 644 Bom

Citation : 2016 Latest Caselaw 644 Bom
Judgement Date : 16 March, 2016

Bombay High Court
Amit S/O Suresh Gujar (In Jail) vs The Dy. Inspector Of General Of ... on 16 March, 2016
Bench: B.R. Gavai
                                                             1                                             CWP.27.16.odt

                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                          
                                        NAGPUR BENCH, NAGPUR.

            CRIMINAL WRIT PETITION NOS. 27 OF 2016 & 57 OF 2016.




                                                                            
     1]               CRIMINAL WRIT PETITION NO. 27 OF 2016.

     Sachin s/o Kashinath Ingle,




                                                                           
     (In Jail), Aged about 26 yrs.
     Convict No. C-8155,
     Central Prison Nagpur.                                     ......                             PETITIONER.




                                                         
                      ....Versus....

     1]  State of Maharashtra,
         through Deputy Inspector
                                 
         General of Prisons, Nagpur
                                
         (E) Region, Nagpur Division,
         Nagpur,

     2] The Superintendent of Prison,
      


        Central Prison, Nagpur.     .....                                                      RESPONDENTS.
   



     Mr. N.H. Samundre, Advocate for petitioner,
     Mrs. N.R. Tripathi, Additional Public Prosecutor for respondents.





     2]               CRIMINAL WRIT PETITION NO. 57 OF 2016.

     Amit s/o Suresh Gujar,





     Convict No. C- 8154,
     Mandal no. 3, Detained
     in Central Prison, Nagpur.                                 ......                             PETITIONER.

                      ....Versus....

     1]  Deputy Inspector General 
         of Prisons (ER), Nagpur,

     2] The Superintendent,
        Central Prison, Nagpur.                                 .....                          RESPONDENTS.


    ::: Uploaded on - 21/03/2016                                             ::: Downloaded on - 31/07/2016 09:12:15 :::
                                                              2                                             CWP.27.16.odt

     Ms. D.V. Sapkal, Advocate (appointed) for petitioner,




                                                                                                          
     Mrs. N.R. Tripathi, Additional Public Prosecutor for respondents.




                                                                            
                           CORAM :  B.R. GAVAI & A.S. CHANDURKAR, JJ.     

DATED : MARCH 16, 2016.

ORAL JUDGMENT (PER A.S. CHANDURKAR , J.)

1] Rule. Rule made returnable forthwith. Heard the learned

Counsel for the parties finally by consent.

2] The facts in both the petitions are almost similar and both the

petitions are being disposed of by this common judgment. The facts

are being taken from Writ Petition No. 27/2016.

3] The petitioner has challenged the order dated 4.1.2016

passed by the respondent no.1 thereby refusing to release the

petitioner on furlough leave. In the impugned order, it has been stated

that as on an earlier occasion after being released on furlough, the

petitioner was required to be arrested, he was not entitled for being

subsequently granted furlough leave.



     4]               Mr.   N.H.   Samundre,   learned   Advocate   for   petitioner,




                                                              3                                             CWP.27.16.odt

submitted that the respondent no.1 was not justified in rejecting the

application for grant of furlough on the ground that the petitioner was

required to be arrested on an earlier occasion when he was so

released. Relying upon the judgment of the Division Bench in Raju @

Rajabhau Bhagwantrao Wankhede .vs. The D.I.G. Prisons (E)(R) &

another reported in 2015 ALL MR (Cri) 1834, it is submitted that even

if on an earlier occasion the convict is required to be arrested for not

returning back after completion of furlough leave, that would be a

circumstance to be considered by the authorities while considering the

subsequent application. He submitted that there were sufficient

reasons for the petitioner to overstay the furlough leave and these

aspects have not been considered by the respondent no. 1 while

rejecting the application. It is, therefore, submitted that the petitioner is

entitled to grant of furlough.

5] Mrs. N.R. Tripathi, learned Additional Public Prosecutor for

respondents, relied upon the affidavit-in-reply and submitted that the

authority was justified in refusing to grant furlough leave as the

petitioner was required to be arrested and brought back to prison after a

period of 36 days from the expiry of furlough leave.



     6]               Perusal   of   the   impugned   order   indicates   that  the   authority



                                                              4                                             CWP.27.16.odt

has rejected the leave application on the ground of earlier arrest of the

petitioner on account of overstaying the leave. In Raju Wankhede

(cited supra) the Division Bench of this Court observed that it is for the

authorities to consider all attending circumstances and also the aspect

as to the reasons why the convict had overstayed and was required to

be arrested. In the present case, according to the petitioner, though he

has assigned reasons for his overstay, the said reasons have not been

considered by the respondent no. 1 while passing the impugned order.

7] In view of the aforesaid, the order dated 4.1.2016 impugned

in Criminal Writ Petition No. 27/2016 and the order dated 29.6.2015

impugned in Criminal Writ Petition No. 57/2016 are quashed and set

aside. The respondent no.1 is directed to reconsider the application for

grant of furlough moved by the petitioners and also examine the

sufficiency of reasons assigned by the petitioners for overstaying the

furlough leave leading to their arrest. The applications be considered

and decided within a period of three weeks from today.

8] The Writ Petitions are allowed. Rule is made absolute in

the above terms with no order as to costs.

5 CWP.27.16.odt

Fees payable to the learned Counsel appointed for the

petitioner in Criminal Writ Petition No. 57/16 are quantified at Rs.1500/-.

                         JUDGE.                                                        J
                                                                                         UDGE.
     J.




                                                         
                                 
                                
      
   







 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter