Citation : 2021 Latest Caselaw 6531 Bom
Judgement Date : 20 April, 2021
1/5 CRWP-758-2021.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 758 OF 2021
Namdeo Kerappa Garale
Age- 52 years, Occ: Nil
R/o. At Presently lodged in Yerwada
Open Dist. Prison Dist.Pune. ...PETITIONER
Versus
1. The State of Maharashtra
2. The Superintendent of Jail
Yerwada Open District Prison ...RESPONDENTS
...
Mr. Aniket Vagal for the Petitioner.
Mrs. S.D. Shinde, APP for State.
...
CORAM : S. S. SHINDE &
MANISH PITALE, JJ.
RESERVED ON : 8th APRIL, 2021.
PRONOUNCED ON: 20th APRIL, 2021.
JUDGMENT [PER S. S. SHINDE, J.]:
. Rule. Rule made returnable forthwith and heard with the
consent of learned counsel appearing for the parties.
2. The Petitioner has filed the present petition for the following
substantial reliefs:
a) Order of Respondent No. 2 passed on 19.05.2020, may kindly be quashed and set aside.
Bhagyawant Punde
2/5 CRWP-758-2021.doc
b) The Petitioner may kindly be released on
Emergency Parole for the Period of 45 days on any terms and condition as this Hon'ble Court may deem fit and proper.
3. The Petitioner herein (Convict No. C-837), is convicted for the
offence under Section 302 and 506 of IPC for life and fine of Rs. 1500 and
in case fine is not deposited he has to undergo further 45 days
imprisonment, in Sessions Case No. 90 of 2011 on 29.05.2013 by the
Sessions Court at Pandharpur.
4. Learned counsel appearing for the Petitioner submits that the
petitioner has undergone more than 5 years imprisonment and he is lodged
in the open prison. It is submitted that the application of the petitioner to
release him on emergency (Covid-19) parole was rejected on the ground
that the Petitioner herein was never released on parole/furlough, till date.
Therefore, learned counsel appearing for the Petitioner submits that, merely
because the Petitioner was not released earlier is no ground to reject his
application for emergency (Covid-19) parole.
5. Learned APP appearing for Respondent-State submits that the
prayer of the petitioner to release him on emergency (Covid-19) parole has
rightly been turned down, relying upon the notification dated 8 th May 2020
Bhagyawant Punde
3/5 CRWP-758-2021.doc
issued by the Government of Maharashtra, Home Department. It is
submitted that presently the inmates in jail are less in number as compared
to the total capacity of the prison. Utmost care is being taken in the prison
by the officers and employees working in the prison, by examining the
convicts by thermal scanning and RT-PCR tests. At present there are no
convicts who are tested positive/Covid-19 affected in the prison. Therefore,
learned APP submits that the prayer of the petitioner to release him on
emergency (Covid-19) parole cannot be favorably considered.
6. We have given careful consideration to the submissions of
learned counsel appearing for the Petitioner and learned APP appearing for
the Respondent-State. With the able assistance of learned counsel appearing
for the Petitioner and learned APP, we have perused pleadings and grounds
in the petition, annexures thereto, impugned order/letter of understanding
and also report received from the Superintendent of Yerwada Open Prison,
Class-I, Pune-6. Upon careful perusal of the said report received from the
prison authority, it appears that the proper care is being taken of the
convicts in the prison, so as to, avoid possibility of contracting Covid-19
virus. However, in the impugned order/letter of understanding a reason
given is that, the Petitioner herein was not released on furlough or parole,
till date. The another reason is given is that inmate who is convicted for the
economical offences and under Special Act is not eligible for emergency
Bhagyawant Punde
4/5 CRWP-758-2021.doc
(Covid-19) parole. Thirdly, the inmate who is convicted for the economical
offences and under Special Act is not eligible for emergency (Covid-19)
parole.
7. In our opinion, merely because the petitioner was not released
earlier cannot be a ground for rejecting the application of the petitioner for
emergency parole. This Court in Criminal Writ Petition-ASDB-LD-VC No. 65
of 2020 (Milind Ashok Patil & Ors. Vs. State of Maharashtra & Ors.) had
occasion to consider similar issue and a view is taken in the said case that
merely because the petitioner was not released twice in the past on
parole/furlough cannot be a ground for rejecting the application for
emergency parole.
8. In that view of the matter, the writ petition is partly allowed.
The impugned order dated 19.05.2020 passed by Respondent No. 2, is
quashed and set aside. The petitioner is granted liberty to apply afresh for
grant of emergency Covid-19 parole within one week from today. Upon
filing such an application, the respondent authority shall decide the same on
its own merits, as expeditiously as possible, however, within three weeks
from the date of filing of the application in accordance with the Prisions
(Bombay Furlough and Parole) Rules, 1959, and keeping in view the factors
like the extent of spread of Covid-19 virus and conditions in jail.
Bhagyawant Punde
5/5 CRWP-758-2021.doc
9. Rule is partly made absolute to above extent. The writ petition
stands disposed of accordingly.
( MANISH PITALE, J.) (S. S. SHINDE, J.) Bhagyawant Punde
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!