Citation : 2017 Latest Caselaw 3771 Bom
Judgement Date : 29 June, 2017
6. cri wp 2439-17.doc
RMA
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 2439 OF 2017
Ratan Maruti Vaskar .. Petitioner
Versus
The Superintendent,
Nashik Road Central Prison, Nashik & Ors. .. Respondents
...................
Appearances
Mr. B.G. Tangsali Advocate for the Petitioner
Mrs. G.P. Mulekar APP for the State
...................
CORAM : SMT. V.K. TAHILRAMANI &
SANDEEP K. SHINDE, JJ.
DATE : JUNE 29, 2017.
ORAL JUDGMENT [PER SMT. V.K. TAHILRAMANI, J.] :
1. Heard both sides.
2. Rule. By consent of the parties, Rule is made
returnable forthwith and the matter is heard finally.
3. The petitioner preferred an application for parole on
6.2.2017 on the ground of illness of his wife. The said
jfoanz vkacsjdj 1 of 3
6. cri wp 2439-17.doc
application was allowed by the Divisional Commissioner by
order dated 3.5.2017. Pursuant thereto, the petitioner was
released on parole for a period of 30 days. The petitioner is
now seeking extension of parole by a further period of 15
days.
4. Rules provide that an application for extension of parole
has to be made to the competent authority i.e Divisional
Commissioner, however, it is noticed that the petitioner has
not approached the competent authority and instead, has
directly preferred this petition. When there is an alternate
remedy available, we are not inclined to exercise discretion
in Writ jurisdiction. The Supreme Court in the case of
Thansingh Nathmal & Ors. Vs. Superintendent of
Taxes, Dubri1, has observed that when an alternate
remedy is available, a writ petition should not be
entertained.
1 AIR 1964 SC 1419
jfoanz vkacsjdj 2 of 3
6. cri wp 2439-17.doc
5. In this view of the matter, it would be open to the
petitioner to prefer an application for extension of parole to
the competent authority, hence, we are not inclined to
interfere. Rule is discharged.
[ SANDEEP K. SHINDE, J. ] [ SMT. V.K. TAHILRAMANI, J. ] jfoanz vkacsjdj 3 of 3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!