Citation : 2023 Latest Caselaw 1957 Bom
Judgement Date : 28 February, 2023
Osk 35-Wp-513-2023.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL WRIT PETITION NO. 513 OF 2023
Mohammad Motasim Mohammad Khaleel Gade ... Petitioner
V/s.
The State of Maharashtra & Ors. ... Respondents
Mr. M.S. Ansari for Petitioner.
Ms. M.H. Mhatre, A.P.P. for Respondent-State.
CORAM : A. S. GADKARI AND
PRAKASH D. NAIK, JJ.
DATE : 28th February 2023. P.C. :
1. The Petitioner has been held to be ineligible for his transfer to
Open Prison as he has been convicted under Section 302 of Indian Penal
Code (IPC) and is sentenced to suffer life imprisonment and also under
Section 397 of IPC and sentenced to suffer 7 years of rigorous imprisonment
by the Judgment and Order dated 31 st July 2009 passed by the Additional
Sessions Judge, Ratnagiri. Both the substantive sentences are directed to run
concurrently. He has been held to be ineligible for transfer to Open Prison on
the principal ground that, he has been convicted under Section 397 of IPC.
2. Learned A.P.P. on instructions from Superintendent, Nashik Road
Central Prison, Nashik, submitted that, in pursuance of Circular dated 10 th
February 2023 issued by the Additional Director General of Police and
Osk 35-Wp-513-2023.odt
Inspector General of Prisons, Maharashtra State, the proposal of the
Petitioner will be submitted before the concerned Committee within a period
of one month from today and after the Committee takes a decision on it,
necessary course of action will be adopted to transfer the Petitioner to Open
Prison, if he is found eligible.
3. This Court vide Judgment dated 12 th August, 2010 passed in
Criminal Writ Petition No.362 of 2010 and other connected petitions has
observed that, in a case, where the convict has been sentenced for the
offences punishable under Sections 392, 394 or 397 of Indian Penal Code
alongwith the offence punishable under Section 302 of Indian Penal Code
and the sentences are directed to run concurrently, he will be eligible for
admission to the open prison on completion of the sentences so awarded
under Sections 392, 394 or 397 of Indian Penal Code. However, while
considering this eligibility, other factors like the jail record so as to point out
whether he was a habitual, escaping and absconding etc. are required to be
taken into consideration.
4. In view of the said decision in Criminal Writ Petition No.362 of
2010, the Petitioner is eligible for being considered to admit him in the Open
Prison and the Selection Committee shall consider his case for the same by
taking into consideration his record. The Petitioner's case shall be considered
expeditiously and the decision of the same shall be communicated to him
within a period of four weeks therefrom.
Osk 35-Wp-513-2023.odt
5. Petition is partly allowed in the aforesaid terms.
[ PRAKASH D. NAIK, J. ] [ A.S. GADKARI, J. ]
Digitally signed
by OMKAR
OMKAR SHIVAHAR
SHIVAHAR KUMBHAKARN
KUMBHAKARN Date:
2023.03.04
15:00:49 +0530
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!