Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Navnath S/O Raghunath Pathare vs The State Of Maharashtra
2021 Latest Caselaw 355 Bom

Citation : 2021 Latest Caselaw 355 Bom
Judgement Date : 7 January, 2021

Bombay High Court
Navnath S/O Raghunath Pathare vs The State Of Maharashtra on 7 January, 2021
Bench: S.S. Shinde, Makarand Subhash Karnik
                                                           44.cri.wpst.5696-20.odt

Bhogale

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CRIMINAL APPELLATE JURISDICTION

                CRIMINAL WRIT PETITION ST. NO. 5696 OF 2020

          Navnath S/o Raghunath Pathare (C-No.17846)
          Age:35 Years, Occu: Nil (Convict),
          R/o: At present the confnee is in
          Yerwaea Central Jail, Pune.
          Permanent Aeeress-Banpimpri, Shrigoneha,
          Dist. Ahmeenagar                                 .. Petitioner


                   Versus


          State of Maharashtra
          Through Superinteneent
          Yerwaea Central Prison, Pune.                    .. Responeent
                                          --------
          Mr. Rupesh A. Jaiswal for the Petitioner.
          Mr. J.P. Yagnik, APP for the Responeent-State.
                                          --------


                                  CORAM :        S.S.SHINDE &
                                                 M.S.KARNIK, JJ.

                        RESERVED ON : JANUARY 4, 2021
                      PRONOUNCED ON : JANUARY 7, 2021


          JUDGMENT : (PER M.S. KARNIK, J.)


                Rule. Rule is maee returnable forthwith. Heare fnally with

          the consent of learnee counsel appearing for the parties.


                                                                              1/6
                                                    44.cri.wpst.5696-20.odt

2.    This is a Petition flee uneer Article 226 of the Constitution

of Ineia for grant of emergency Covie-19 parole in terms of the

Government Notifcation eatee 08.05.2020. The Petitioner was

convictee on 29.03.2018 for the ofence punishable uneer

Section 307 of the Ineian Penal Coee ('IPC' for short) ane

sentencee to sufer imprisonment of 10 years. The Petitioner has

uneergone more than 3 years ane 5 months of imprisonment.



3.    The     Petitioner   was   releasee   on   furlough    leave    on

18.03.2020 ane he surreneeree on 09.04.2020 within the time

stipulatee.    The Petitioner eie not commit any breach of any

coneition while on furlough.



4.    By the impugnee oreer the Petitioner's application for

release on emergency Covie-19 parole is rejectee on the groune

that he eoes not fulfll the coneitions stipulatee by the

Notifcation eatee 08.05.2020 of the State Government.                It is

observee that the Petitioner eoes not fulfll the coneition of last

two releases on parole or furlough ane surreneering on time ane

hence the application came to be rejectee.



5.    The impugnee oreer is unsustainable in view of the

eecision reneeree by the Division Bench of this Court in the case


                                                                       2/6
                                                                     44.cri.wpst.5696-20.odt

of     Kavita         w/o.        Dilip   Baviskar           vs.    The       State     of

Maharashtra1. Paragraphs 4, 5 ane 6 are the relevant

paragraphs which reae thus :

         "4.     In   the    notifcation     eatee    8th     May     2020,    the    State
         Government has given eirection to the Jail Authority to see that the
         prisoners, who are behine the bars, are releasee on emergency
         parole in view of the situation createe by paneemic of Covie-19
         virus. In the saie notifcation, there is coneition that the prisoner,
         who is otherwise eligible to get furlough or parole leave, can get
         the beneft of this notifcation, provieee that in the past he was
         releasee from jail on furlough or prole leave on two occasions ane
         on all the occasions, he hae surreneeree in time.

         5.      Due to the aforesaie coneition, peculiar ane strange
         circumstance        is    createe   as   against     prisoners,    like   present
         petitioner, even if he has been actually behine the bar for more
         than 11 years. The petitioner was grantee furlough leave only once
         ane on that occasion he turnee up in time. He eie not avail
         furlough leave on other occasion ane not claiming the furlough
         leave on other occasion cannot make him eis-entitlee to claim the
         beneft of the aforesaie notifcation. The purpose behine putting
         such coneition can be only to ensure that the prisoner will
         surreneer in time after expiry of emergency parole perioe. There
         cannot be any other intention behine such a coneition.




        6.       In view of the object behine the aforesaie notifcation ane
         the aforesaie circumstances, this Court holes that the responeent
         ought to have grantee the beneft of the aforesaie notifcation to
         the petitioner. The oreer maee by the responeent against the
         petitioner cannot sustain in law. So, the petition is allowee. The
         oreer maee by the responeent, eatee 22ne June 2020, is quashee
         ane set asiee. The responeent is hereby eirectee to give the

1    Criminal Writ Petition No.571/2020 (Aurangabad Bench)

                                                                                        3/6
                                                    44.cri.wpst.5696-20.odt

      beneft of the notifcation eatee 8th May 2020 of the State
      Government to the petitioner, with usual terms ane coneitions. It
      shoule be eone within seven eays. Rule maee absolute in those
      terms."




6.   In the light of the jueicial pronouncement in the case of

Kavita w/o. Dilip Baviskar (supra), the application maee by

the Petitioner coule not have been rejectee on the groune

mentionee in the impugnee oreer.



7.   Learnee APP vehemently opposee the application ane

submittee that presently there is no over croweing in the prison

as several convicts are alreaey releasee on emergency Covie-19

parole ane the occupancy of the inmates in the jail is much

below the sanctionee strength. Learnee APP woule submit that

all precautionary measures are put in place to ensure the safety

of inmates ane even in the unlikely situation of any inmate being

afectee, aeequate meeical facilities are in place to ensure best

possible meeical treatment to the inmates.



8.   In the light of the jueicial pronouncement of this Court in

the case of Kavita w/o. Dilip Baviskar (supra), we hole that

the impugnee oreer is unsustainable. However, in view of the

submissions maee by learnee APP we are of the opinion that the


                                                                      4/6
                                                      44.cri.wpst.5696-20.odt

application for grant of emergency Covie-19 parole neees to be

consieeree      afresh    by      the   competent       authority       i.e.

Superinteneent,     Yerwaea    Central Prison,       Pune.   Hence     the

following oreer :

                                  ORDER

(i) The Writ Petition is allowee.

(ii) The impugnee oreer eatee 27/11/2020 at Exhibit 'A'

is quashee ane set asiee.

(iii) The application maee by the Petitioner eatee

20.11.2020 be consieeree afresh on its own merits by the

Responeent.

(iv) We make it clear that the application shall not be

rejectee on the groune that the Petitioner eoes not fulfll

the coneition of last two releases ane surreneering on time

in terms of the Government Notifcation eatee 08.05.2020.

(v) The application be eecieee as expeeitiously as

possible ane in any event within a perioe of two weeks

from toeay.

44.cri.wpst.5696-20.odt

9. Rule is maee absolute in the above terms.

10. The Writ Petition is eisposee of.

11. This juegment will be eigitally signee by the Personal

Assistant of this Court. All concernee will act on proeuction by

fax or email of a eigitally signee copy of this juegment.

(M.S.KARNIK, J.) (S.S.SHINDE, J.)

Digitally signed by Diksha Diksha Rane Rane Date:

2021.01.07 12:18:59 +0530

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter