Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manohar Kondiba Waghmare ... vs The State Of Maharashtra
2021 Latest Caselaw 8328 Bom

Citation : 2021 Latest Caselaw 8328 Bom
Judgement Date : 23 June, 2021

Bombay High Court
Manohar Kondiba Waghmare ... vs The State Of Maharashtra on 23 June, 2021
Bench: V.K. Jadhav, Shrikant Dattatray Kulkarni
                                            1             912-916, Oral Jud.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

              912 CRIMINAL WRIT PETITION NO.630 OF 2021

     Narendra Parasram Pawar,
     Age : 45 years, Occu. Nil,
     R/o at present Harsul Prison,
     Tq. and Dist. Aurangabad.                      ...       Petitioner.
              Versus
     1.       The State of Maharashtra,
              Through its Home Department,
              Mantralaya, Mumbai.

     2.       The Superintendent
              of the Central Prison, Harsool,
              Tq. and Dist. Aurangabad.             ...       Respondents.

                                       ...
          Advocate for Petitioner : Mrs. S. G. Sonawane (Appointed).
               APP for Respondent/s-State : Mr. S. D. Ghayal.
                                       ...

                                     AND

              913 CRIMINAL WRIT PETITION NO.631 OF 2021

     Sham Vishnu Yadav,
     Age : Major, Occu. Nil,
     R/o Central Prison Harsool, Aurangabad.
     Convict No. C-8997                             ...       Petitioner.
              Versus
     1.       The State of Maharashtra,
              Through Secretary, Home Department,
              Mantralaya, Mumbai 32.
     2.       The Superintendent,
              The Central Prison Harsool,
              Aurangabad.                           ...       Respondents.




::: Uploaded on - 24/06/2021                    ::: Downloaded on - 25/06/2021 23:25:09 :::
                                            2              912-916, Oral Jud.odt



                                       ...
            Advocate for Petitioner : Adv. K. A. Ingle (Appointed).
              APP for Respondent/s-State : Mr. S. P. Deshmukh.
                                       ...

                                     AND

              914 CRIMINAL WRIT PETITION NO.632 OF 2021

     Shaikh Kamal Shaikh Khaza,
     (C. No.8540)
     Age : Major, Occu. Nil,
     R/o Aurangabad Central Prison, Aurangabad,
     Tq. and Dist. Aurangabad.               ...              Petitioner.

             Versus

     1.      The State of Maharashtra,
             Through Secretary, Home Department,
             Mantralaya, Mumbai-32.

     2.      The Superintendent
             Central Prison, Harshul,
             Tq. and Dist. Aurangabad.              ...       Respondents.

                                       ...
            Advocate for Petitioner : Adv. G. D. Jain (Appointed).
             APP for Respondent/s-State : Mr. G. O. Wattamwar.
                                      ...

                                     AND

              915 CRIMINAL WRIT PETITION NO.633 OF 2021

     Suresh S/o Arjun Nikam,
     Age : Major, Occu. Nil,
     R/o Aurangabad Central Jail, Harsool,
     Aurangabad, Dist. Aurangabad.                  ...       Petitioner.

             Versus




::: Uploaded on - 24/06/2021                    ::: Downloaded on - 25/06/2021 23:25:09 :::
                                             3                   912-916, Oral Jud.odt

     1.      The State of Maharashtra,
             Through its Principal Secretary,
             Home Department,
             Mantralaya, Mumbai-32.

     2.      The Superintendent
             Aurangabad Central Prison,
             Aurangabad.                        ...       Respondents.

                                      ...
           Advocate for Petitioner : Adv. M. S. Karad (Appointed).
              APP for Respondent/s-State : Mr. S. D. Ghayal.
                                      ...

                                    AND

              916 CRIMINAL WRIT PETITION NO.634 OF 2021

     Manohar Kondiba Waghmare, (C/9264),
     Age : Major, Occu. Nil,
     R/o Aurangabad Central Prison,
     Aurangabad.                                          ...       Petitioner.

             Versus

     1.      The State of Maharashtra,
             Through Secretary,
             Home Department,
             Mantralaya, Mumbai,
             Mumbai-32.

     2.      The Superintendent
             of Central Jail, Aurangabad,
             Tq. and Dist. Aurangabad.                    ...       Respondents.

                                      ...
           Advocate for Petitioner : Mr. R. J. Nirmal (Appointed).
             APP for Respondent/s-State : Mr. S. P. Deshmukh.
                                      ...




::: Uploaded on - 24/06/2021                          ::: Downloaded on - 25/06/2021 23:25:09 :::
                                                  4              912-916, Oral Jud.odt

                                  CORAM : V. K. JADHAV, AND
                                          SHRIKANT D. KULKARNI, JJ.

DATE : 23.06.2021

ORAL JUDGMENT (Per V. K. Jadhav, J.) :-

1. Heard finally at admission stage by consent. Rule. Rule

made returnable forthwith.

2. All these writ petitions since involving a common

question, taken together. The petitioners are the life convicts

in connection with the crime / case and the details of their

conviction and the period undergone by them till this date so

far is mentioned in the following tabular form :

      Sr.                      Name                  Convict            Period
      No.                                             No.       (Years-Months-Days)

       1. Narendra Parasram              Pawar       C-9311     More       than      5
          (WP. No.630/2021)                                     years
       2. Sham Vishnu Yadav                          C-8997     6Y., 9M., 10D.
          (WP. No.631/2021)
       3. Shaikh Kamal Shaikh Khaza                  C-8540     8Y., 2M., 29D.
          (WP. No.632/2021)
       4. Suresh Arjun Nikam                         C-9058     6Y., 3M., 18D.
          (WP. No.633/2021)
       5. Manohar Kondiba Waghmare                   C-9264     3Y., 8M., 18D.
          (WP. No.634/2021)





                                             5            912-916, Oral Jud.odt

3. In terms of the amended Rule 19(1)(C)(ii) of the

Maharashtra Prisons (Mumbai Furlough and Parole) Rules,

1959, the respondent No.2 herein has released the

petitioners / convicts on Covid Emergency parole. However,

while granting them Covid Emergency parole, the respondent /

Superintendent of Central Prison, Aurangabad has directed the

petitioners / convicts to furnish two sureties for an amount of

Rs.20,000/- (Rupees Twenty thousand only) in addition to the

execution of the personal bond.

4. The respective learned counsel appearing for the

petitioners / convicts submit that most of the petitioners are

poverty stricken persons and due to financial weak position,

they are unable to furnish two sureties as directed. The

learned counsel appearing for the petitioners / convicts submit

that in addition to the same, due to outbreak of Covid-19, it is

also not possible for the petitioners to furnish two sureties.

There are travel restrictions inter-se districts and it is thus

difficult for them to request the sureties to furnish the sureties

for them by crossing the distance. The learned counsel for the

petitioners submit that even though there is no provisions and

requirements in the Rules directing the petitioners / convicts to

6 912-916, Oral Jud.odt

furnish two sureties while granting Covid Emergency parole,

however, the Superintendent of Police of Jail has directed the

petitioners / convicts to furnish two sureties. The learned

counsel for the petitioners submit that the petitioners /

convicts may be granted Covid Emergency parole by relaxing

the stringent conditions imposed by the respondent /

Superintendent of Jail, Aurangabad directing them to furnish

two sureties. The petitioners / convicts are ready to furnish

one surety for the like amount and in view of the same, the

condition of furnishing two sureties as directed by the

respondent / Superintendent of Jail may be modified to that

extent.

5. The learned counsel for the petitioners / convicts submit

that on earlier occassion, this Court (Coram : Ravindra V.

Ghuge and B. U. Debadwar, JJ.) by order dated 16.03.2021 in

Criminal Writ Petition No.257 of 2021 and the Division Bench

headed by (Coram : V. K. Jadhav and M. G. Sewlikar, JJ.) by

order 09.03.2021 in Criminal Writ Petition No.340 of 2021

taken a similar view and modified the condition to the extent

of one surety instead of two sureties.

7 912-916, Oral Jud.odt

6. The learned APP in all the cases submits that though the

rule provides no specific requirement or guidelines or

directions of furnishing two sureties by the convicts while

releasing them on Covid Emergency parole, however, the same

is left at the discretion of the authority concerned. The learned

APP appearing for respondent-State in all writ petitions have

fairly accepted that it was a requirement of furnishing two

sureties in the notification issued by the Home Department

dated 26.08.2016, however, in the notification dated

16.04.2018 issued by the Home Department, Mumbai omitted

the said word "two sureties" and instead of that in Rule 24A, it

is mentioned that "the parole may be granted to a prisoner

subject to his executing a surety bond in Form A, a Personal

Bond in Form B".

7. It thus appears that the respondent / Superintendent of

Jail, Aurangabad in terms of the old notification dated

26.08.2016 has directed the convicts to furnish two sureties

while granting them Covid Emergency parole. Most of the

petitioners / convicts are the poverty stricken persons. They

are in jail for a long period. It is thus difficult either for them

or their relatives to make the arrangement of two sureties.

8 912-916, Oral Jud.odt

Furthermore, in case of most of the petitioners / convicts there

are only aged parents in the house. On earlier occassion, this

court in the aforesaid two cases relied upon by the learned

counsel appearing for the petitioners / convicts has relaxed the

said condition and directed the petitioners / convicts to furnish

one surety for an amount of Rs.20,000/- (Rupees Twenty

Thousand Only) which should be an independent surety, not

relative to the prisoner.

8. In view of the above, we are also inclined to take a

similar view and decide all these writ petitions in the similar

manner. Hence, the following order :

ORDER

(i) All the Writ Petitions are hereby allowed.

(ii) The impugned order is modified and the petitioners /

convicts are directed to execute a Personal Bond of

Rs.10,000/- and one surety of Rs.20,000/- which should

be an independent surety, not relative to the prisoner.

(iii) Rest of the conditions in the impugned order remained

as it is.

                                           9              912-916, Oral Jud.odt



     (iv)    Rule made absolute in the above terms.


     (v)     We quantify the fees for the appointed counsel at

Rs.3,000/- (Rupees Three thousand only) in each of the

Writ Petition to be paid by the High Court Legal Services,

Sub-Committee, Aurangabad.

(vi) All the Writ Petitions are accordingly disposed off.

(SHRIKANT D. KULKARNI, J.) (V. K. JADHAV, J.)

...

vmk/-

 
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