Citation : 2021 Latest Caselaw 530 Bom
Judgement Date : 11 January, 2021
1 common judgments
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
BENCH AT AURANGABAD
CRIMINAL WRIT PETITION NO. 1551 OF 2020
Dulsing Hari Pawar, C-99
Age - Major years, Occ-Nill
R/o : Aurangabad open Prison, Aurangabad,
Tq. & Dist.Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra
Through, Secretary, home department,
State of Maharashtra, Mantralaya Mumbai
2] The Superintendant
of the open Prison, harsul,
Tq. and Dist. Aurangabad. ....RESPONDENTS
...
Advocate for the Petitioner : Mr. Nirmal Ravindra A.P.P for Respondent-State : Mr. A.S.Shinde ...
AND CRIMINAL WRIT PETITION NO. 1552 OF 2020
Kundlik Jagannath Parjane, C-8838 Age - Major years, Occ-Nill
2 common judgments
R/o : Aurangabad Central Prison, Aurangabad, Tq. & Dist.Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through, Secretary, Home Department, State of Maharashtra, Mantralaya Mumbai
2] The Superintendant of the Central Prison, harsul, Tq. and Dist. Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mr. Nirmal Ravindra A.P.P for Respondent-State : Mr. B. V. Virdhe ....
AND CRIMINAL WRIT PETITION NO. 1576 OF 2020
Santosh Hausaji Sonkamble, C-208 Age - Major, Occ-Nill, R/o at present Harsul Prison, Tq. & Dist.Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through, its Home Department,
3 common judgments
Mantralaya Mumbai
2] The Superintendant of the open Prison at Paithan Dist. Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mrs. Sharda P. Chate A.P.P for Respondent- State : Mr. S. J. Salgare
AND CRIMINAL WRIT PETITION NO. 1578 OF 2020
Soninath s/o Dagdu Shende, C-8604 Age - Major, Occ-Nill, R/o At present Harsul Prison, Tq.,Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through, its Home Department, Mantralaya Mumbai
2] The Superintendant of the Central Prison Harsool, Dist. Aurangabad. ....RESPONDENTS
4 common judgments
....
Advocate for the Petitioner : Mrs. S. P. Chate A.P.P for Respondent -State : Mr. B. V. Virdhe .....
AND CRIMINAL WRIT PETITION NO. 1580 OF 2020
Gangaram s/o Lachiram Rathod, Age - 65 years, Occ- Convict, R/o : Masalga Tanda (Kasarpeth), Post Devthana, Tal. Bhokar, Nanded, At present confined in Central Jail, Aurangabad, ...PETITIONER
VERSUS
The State of Maharashtra Through Superintendent Central Jail, Aurangabad ....RESPONDENT
....
Advocate for the Petitioner : Mr. R. A. Jaiswal A.P.P for Respondent- State : Mr. R.B. Bagul ....
AND CRIMINAL WRIT PETITION NO. 1603 OF 2020
Chapnya Nkulya @ Mahakulya Bhosle, C-8990
5 common judgments
Age - Major, Occ-Nill, R/o At present Harsul Prison, Tq., Dist.Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through, its Home Department, Mantralaya Mumbai
2] The Superintendant of the Central Prison, Harsool, Dist. :- Aurangabad. ....RESPONDENTS
....
Advocate for the petitioner : Mrs. S.P. Chate A.P.P for Respondent-State : Mr. R.B. Bagul ....
AND CRIMINAL WRIT PETITION NO. 1625 OF 2020
Kailash s/o Madhukar Pitthe, C-206 Age - Major, Occ-Nill, R/o : At present Paithan open Prison, Tq. Paithan, Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra
6 common judgments
Through its Home Department, Mantralaya Mumbai
2] The Superintendant of the open Prison at Paithan, Dist. Aurangabad. ....RESPONDENTS
....
Advocate for the Petitioner : Mrs. Chate Sharda P. Advocate for Respondent-State : Mr. M.M. Nerlikar ....
AND CRIMINAL WRIT PETITION NO. 1635 OF 2020
Ramesh s/o Venkaty Kadam, Convict no. 8562, Age - Major, Occ : Convict, R/o : At present confined at Central Prison Aurangabad. ...PETITIONER
VERSUS
The State of Maharashtra Through Superintendent Central Prison Aurangabad. ....RESPONDENT
....
Advocate for the Petitioner : Mr. R.A. Jaiswal
7 common judgments
A.P.P for Respondent- State : Mr. S. J. Salgare
AND CRIMINAL WRIT PETITION NO. 1643 OF 2020
Ramesh s/o Govind Madjhe Age - Major, Occ-Nil, R/o : C-8607, Harsool Jail, Aurangabad ...PETITIONER
VERSUS
1] The State of Maharashtra Through its Principal Secretary, Home Department, Mantralaya, Mumbai - 32.
2] The Deputy Inspector of Police (Prison), Central Prison, Harsool, Aurangabad District Aurangabad.
2] The Superintendent of Prison, Central Prison, Harsool, Tq. and Dist. Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mr. M.M. Parghane A.P.P for Respondent- State : Mr. S. J. Salgare
8 common judgments
AND CRIMINAL WRIT PETITION NO. 1644 OF 2020
Rajkumar s/o Bhimrao Shitre Age - Major, Occ-Nil, R/o : C-8830, Harsool Jail, Aurangabad. ...PETITIONER ( Orig. Accused)
VERSUS
1] The State of Maharashtra Through its Principal Secretary, Home Department, Mantralaya, Mumbai - 32.
2] The Deputy Inspector of Police (Prison), Central Prison, Harsool, Aurangabad District Aurangabad.
3] The Superintendent of Prison, Central Prison, Harsool, Tq. and Dist. Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mr. M.M. Parghane A.P.P for Respondent- State : Mr. M.M. Nerlikar
AND
9 common judgments
CRIMINAL WRIT PETITION NO. 1651 OF 2020
Mohamed Naeem Nabi Mohamed Khan C-5213 Age - Major, Occ-Nill, R/o At present Paithan open Prison, Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through its Home Department, Mantralaya Mumbai
2] The Superintendant of the open Prison at Paithan Dist. Aurangabad. ....RESPONDENTS
....
Advocate for the Petitioner : Mr. Sharda P. Chate A.P.P for Respondent- State : Mr. A.V. Deshmukh ....
AND CRIMINAL WRIT PETITION NO. 1652 OF 2020
Sanjay s/o Narayan Chaudante, Convict no. 5283, Age - 30 years, Occ-Convict, R/o At present confined
10 common judgments
at open Prison Paithan Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through Superintendent, Open Prison Paithan, Aurangabad.
2] The Superintendent, Central Jail, Nashik. ....RESPONDENTS
...
Advocate for the Petitioner : Mr. R. A. Jaiswal A.P.P for Respondent- State : Mr. M.M. Nerlikar ....
AND CRIMINAL WRIT PETITION NO. 1657 OF 2020
Sheikh Amjad Sheikh Ahmed @ Babu C-9177 Age - Major, Occ-Nill, R/o At present Paithan open Prison, Tq. Paithan, Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through its Home Department, Mantralaya Mumbai
11 common judgments
2] The Superintendent of the Open prison at Paithan Dist. Aurangabad. ....RESPONDENTS ....
Advocate for the Petitioner : Mr. Sharda P. Chate A.P.P for Respondent- State : Mr. G. O. Wattamwar ....
AND CRIMINAL WRIT PETITION NO. 1666 OF 2020
Bhagwan s/o Sakharam Bhagre C-5256 Age - Major, Occ-Nill, R/o At present Harsul Prison, Tq., Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through its Home Department, Mantralaya Mumbai
2] The Superintendent of the open Prison at Paithan Dist. Aurangabad. ....RESPONDENTS
....
Advocate for the Petitioner : Mrs. Sharda P. Chate A.P.P for Respondent- State : Mr. S. J. Salgare
12 common judgments
AND CRIMINAL WRIT PETITION NO. 1667 OF 2020
Kittna s/o Nana Mugawar C-5252 Age - Major, Occ-Nill, R/o At present Paithan open District Prison, Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through its Home Department, Mantralaya Mumbai
2] The Superintendent of the open Prison Paithan Dist. Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mrs. S.P. Chate A.P.P for Respondent- State : Mr. M.M. Nerlikar
AND CRIMINAL WRIT PETITION NO. 1673 OF 2020
1. Tukaram s/o Malikarjun Potphale Age : 61 years, Occ : Agri. (C/9062)
2. Balaji s/o Tukaram Potphale Age : 37 years, Occ : Agri. (C/9063)
13 common judgments
Both R/o Village Shevdi (Bz), Tq. Loha, District Nanded ( At present is in Harsool Central Jail, Aurangabad) ...PETITIONERS
VERSUS
1] The State of Maharashtra Through its Principal Secretary, Home Department, Mantralaya, Mumbai - 32
2] The Superintendent Aurangabad Central Prison, Aurangabad. ....RESPONDENTS
Advocate for the Petitioner : Mr. S. B. Jadhav A.P.P for Respondent- State : Mr. B.V. Virdhe
AND CRIMINAL WRIT PETITION NO. 1682 OF 2020
Sanjay s/o Baburao Vishwakarma, Convict no. 315.
Age - 28 years, Occ-Convict, R/o At present confined at Open Prison Visapur, Tal. Shrigondha, Dist. Ahmednagar. ...PETITIONER
14 common judgments
VERSUS
The State of Maharashtra Through Superintendent, Open Prison Visapur, Tal. Shrigondha, Dist. Ahmednagar. ....RESPONDENT
Advocate for the Petitioner : Mr. R.A. Jaiswal A.P.P for Respondent- State : Mr. A.V. Deshmukh
AND CRIMINAL WRIT PETITION NO. 1726 OF 2020
Balaji Narhari Revanwar C-8836 Age - Major years, Occ-Nill, R/o Aurangabad Central Prison, Aurangabad Tq. & Dist. Aurangabad. ...PETITIONER
VERSUS
1] The State of Maharashtra Through, Secretary, Home Department, State of Maharashtra, Mantralaya Mumbai
2] The Superintendant of the Central Prison, harsul Tq. & Dist. Aurangabad. ....RESPONDENTS
15 common judgments
Advocate for the Petitioner : Mr. Nirmal Ravindra A.P.P for Respondent State : Mr. M.M. Nerlikar
CORAM : T.V. NALAWADE & M.G. SEWLIKAR, JJ.
DATE : 11th January, 2021
ORAL JUDGMENT : (Per : T.V. NALAWADE, J.)
1. Rule. Rule made returnable forthwith. By consent, heard
both the sides for final disposal.
2. All these matters are flee to challenge the oreers
maee by the responeents of rejection of the applications given
for emergency parole, which is permissible uneer the
Government Notifcation eatee 8th May 2020. The relief is
refusee by giving reason that they either hae not availee parole
or furlough on any occasion in the past or they hae availee
either parole or furlough only on one occasion but not on two
occasions.
3. In Writ Petition No. 1657 of 2020 there is one more
groune that case is peneing against the petitioner uneer
16 common judgments
Section 160 of Ineian Penal Coee. Such circumstances cannot
be a groune for rejection of emergency parole as this section is
not inclueee in exceptee matters given in Rule 4 of the Parole
ane Furlough Rules. However, as routine in such cases bail is
grantee by the learnee Jueicial Magistrate First Class.
4. This Court hae occasion to consieer the saie government
notifcation eatee 8.5.2020 ane interpret the saie notifcation.
There is a coneition that for getting the beneft of this
notifcation, prisoner ought to have availee either furlough or
parole ane at least on two occasions in the past ane he ought
to have returnee to prison in time on his own. This Court has
interpretee this proviso in the case of Kavita W/o Dilip
Baviskar Vs. the State of Maharashtra, in Cri. Writ
Petition No. 571 of 2020 that this coneition is there only to
ensure that after parole perioe is over the prisoner will return
back in time on his own. This Court hele that if prisoner was
otherwise eligible to get emergency parole if he hae completee
three years of jail terms then the coneition that he hae not
availee either parole or fulough in the past cannot come in his
way to get beneft of aforesaie notifcation. In view
17 common judgments
of this, this Court holes that oreers of rejection maee against
the petitioner cannot sustain in law. In the result following
oreer :-
4. In the result, all the petitions are allowee. The
oreers of rejection of emergency parole maee by the
responeents are quashee ane set asiee. The applications,
which are flee by the petitioners for emergency parole uneer
the Government Notifcation eatee 8th May 2020, are hereby
allowee. They are to be releasee on emergency parole on usual
terms ane coneitions within seven eays from toeay.
Rule is maee absolute in those terms.
Authenticatee is allowee to both the siees.
( M.G. SEWLIKAR ) ( T.V. NALAWADE )
JUDGE JUDGE
Y.S. Kulkarni
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!