Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd Moin S/O Faridulla Qureshi vs The State Of Maharashtra And Others
2025 Latest Caselaw 5136 Bom

Citation : 2025 Latest Caselaw 5136 Bom
Judgement Date : 30 April, 2025

Bombay High Court

Mohd Moin S/O Faridulla Qureshi vs The State Of Maharashtra And Others on 30 April, 2025

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2025:BHC-AUG:12577-DB


                                                                          wp-1789-2024.odt




                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                            CRIMINAL WRIT PETITION NO.1789 OF 2024

                   Mohd. Moin s/o Faridulla Qureshi
                   Age: 48 years, Occu. Prisoner,
                   Convict No. 7786, Central Prison Harsool,
                   Aurangabad.                                        .. Petitioner

                          Versus
             1.    The State of Maharashtra
                   Through its Principal Secretary,
                   Home Department, Mantralaya,
                   Bombay -32.
             2.    The Inspector General of Prison
                   Maharashtra State
                   Office of 2nd Floor. Old Central
                   Administrative Building Pune -1.
             3.    The Deputy Inspector General of Prison,
                   Central Prison Harsool.
                   Aurangabad.
             4.    The Superintendent of Prison,
                   Central Prison Harsool,
                   Aurangabad.                                        .. Respondents

                                                   ...
             Mr. M. S. Choudhari, Advocate for the petittioner.
             Mr. S. A. Gaikwad, APP for respondent No.4/State.
                                                   ...

                                CORAM : SMT. VIBHA KANKANWADI &
                                         SANJAY A. DESHMUKH, JJ.
                           RESERVED ON : 07 APRIL 2025
                         PRONOUNCED ON : 30 APRIL 2025
             JUDGMENT (Per Smt. Vibha Kankanwadi, J.) :

-

. Rule. Rule made returnable forthwith. The petition is heard finally

with the consent of the learned Advocates for the parties.

wp-1789-2024.odt

2. The petitioner, who is a convict, challenges the order dated

25.06.2024 passed by respondent No.3 and the order dated 03.09.2024

passed by respondent No.2 thereby confirming the order passed by

respondent No.3, refusing to grant furlough leave to the petitioner. The

petitioner then prays for his release on furlough leave for 28 days.

3. Heard learned Advocate Mr. M. S. Choudhari for the petitioner and

learned APP Mr. S. A. Gaikwad for respondents/State.

4. The petitioner convict is undergoing imprisonment for life in

connection with Bombay Bomb Blast Case No.01 of 1993 by the

Designated Court (under TADA), Greater Bombay by judgment dated

07.06.2007. In short, the petitioner convict was one of the accused in

Bombay Bomb Blast case 1993. He had applied for furlough leave on

05.04.2024, however, the said application came to be rejected by

respondent No.3 on 25.06.2024. Then the petitioner had preferred the

appeal before respondent No.2, who had dismissed the appeal and

confirmed the order of respondent No.3 by order dated 03.09.2024. The

learned Advocate for the petitioner submits that in the past, on various

occasions since 2009, the applicant was released on parole and

furlough. Another co-accused - Sardar Shahvali Khan was also released

similarly. In fact, the order of granting furlough leave also challenged

before the Hon'ble Supreme Court, but the Supreme Court had not

wp-1789-2024.odt

entertained the said petition by the State Government. The record would

show that on all the occasions, the applicant had surrendered himself to

the jail authority in time. Only once, he had returned after a delay of one

day. Now, the State Government says that Rule 4 (4), 4 (13) of the

Maharashtra Prisons (Mumbai Furlough and Parole) Rules, 1959

(hereinafter referred to as the "Furlough and Parole Rules") have been

amended on 16.04.2018 thereby changing the Rule that the convicts

under Terrorist and Disruptive Activities (Prevention) Act, 1987

(hereinafter referred to as the "TADA Act") are not entitled to be released

on parole or furlough. The said rule cannot be made applicable

retrospectively as the conviction of the petitioner is prior to the

amendment.

5. The affidavit-in-reply on behalf of respondent Nos.3 and 4 filed by

Mr. Dattatray Ganpat Gawade, the Superintendent of Chhatrapati

Sambhajinagar Central Prison, whereupon he points out the amended

Rules 4 (4) and 4 (13) of the Furlough and Parole Rules, which states

that when the prisoners release is not recommended in the Police

Commissionerate area by the Assistant Commissioner of Police and

elsewhere, by Deputy Superintendent of Police on the grounds of public

peace and tranquility and those who are sentenced for offences such as

terrorist crimes, mutiny against state, kidnapping for ransom, then such

facts are not eligible for furlough leave. In case of petitioner, there is an

wp-1789-2024.odt

adverse report by Assistant Commissioner of Police, Kherwadi Division,

Mumbai and the petitioner is convicted for the offence under Section 3(3)

of the TADA Act and under Section 120-B of Indian Penal Code and has

been sentenced to suffer rigorous imprisonment for life. Further, he has

been convicted under Section 3(3) of the TADA Act and sentenced to

suffer rigorous imprisonment for 12 years. Further, he has been

convicted for the offence punishable under Section 3(2)(i)(ii) of TADA Act

read with Section 149 of the Indian Penal Code and sentenced to suffer

rigorous imprisonment for life. Thereafter, he has been convicted

separately for offences punishable under Section 148 of Indian Penal

Code, under Section 302 read with Section 149 of Indian Penal Code,

under Section 307 read with Section 149 of Indian Penal Code, under

Section 324 read with Section 149 of Indian Penal Code, under Section

436 read with Section 149 of Indian Penal Code and under Section 5 of

TADA Act, where the sentence is for rigorous imprisonment for 10 years

and also he has been convicted under Sections 3 and 7 of Explosives

Substance Act. Learned APP also relies on the decision of the

Coordinate Bench of this Court in Sardar s/o Shahvali Khan Vs. The

State of Maharashtra and others, [Criminal Writ Petition No.2093 of

2019 with Criminal Writ Petition No.389 of 2020 decided on

10.01.2024] wherein by taking note of the decision in Bashir Ahmed

Usman Gani Kariullah Vs. State of Maharashtra and Ors., [Criminal

wp-1789-2024.odt

Writ Petition No.3988 of 2017 decided on 07.08.2018], it was held that

for Rule 4 (13) of the Furlough and Parole Rules, the date of application

for furlough leave would be crucial date and not the date of conviction

and, therefore, the present petitioner, who is the co-accused, should also

receive the same treatment.

6. The first and the foremost fact to be noted is that the jail record

would certainly show that on several occasions since 2009, the present

petitioner was released on parole and furlough. On 03.08.2018, he was

granted parole/furlough leave on 18.08.2018 to 03.10.2018. Thereafter,

on 23.10.2023, he was granted parole/furlough leave between on

06.11.2023 to 05.12.2023 and he had surrendered in time. These two

decisions appear to have come after the Furlough and Parole Rules

came into effect in on 16.04.2018. However, when the Coordinate Bench

has taken note of the earlier decisions of the Coordinate Benches at

Principal Seat, Bench at Nagpur, then on the similar point, this Court

cannot take different view. In Bashir Ahmed (Supra), the Bench had

considered the decision in Asfaq Vs. State of Rajasthan and Ors.,

[AIR 2017 Supreme Court 4986] and other decisions have also been

taken note of, especially, the decision in Jafar s/o Abdul Haq Shaikh

Vs. The State of Maharashtra and Ors., [Criminal Writ Petition

No.1293 of 2017] wherein for convict under TADA Act, furlough leave

was granted, but in view of the decision of the Hon'ble Supreme Court in

wp-1789-2024.odt

Asfaq (Supra); it was held in Bashir Ahmed (Supra) that the accused

convicted in Bombay Blast Case under TADA Act is not eligible for

furlough leave. In another case relied by the learned APP in Mo. Hasan

Mehndi Hasan Sheikh Vs. State of Maharashtra and another,

[Criminal Writ Petition No.649 of 2022 decided on 02.12.2022], it has

been held by the Coordinate Bench at Nagpur that Rule 4 (13) stood

amended in 2018, was held to be creating a bar upon the prisoners, who

are convicted for terrorist crime. It appears that by way of another Writ

Petition No.1119 of 2019, Bashir Ahmed Usman Gani Kairulla had

challenged the refusal of his furlough leave. The said petition was

rejected. In Niyaz s/o Ahmed Shaikh Vs. State of Maharashtra and

others, Criminal Writ Petition No.1561 of 2022 decided by the

Coordinate Bench of this Court on 03.05.2023 again the rules were

considered and various decisions were considered i.e. Bashir Ahmed

(Supra), Zeeshan Abdul Mallik Khot Vs. State of Maharashtra and

Others, [Criminal Writ Petition No.399 of 2021 decided on 17.09.2021],

Smt. Rubina Suleman Vs. State of Maharashtra, [Criminal Writ

Petition No.4017 of 2016 decided at Principal Seat on 22.12.2016] and

Kishor @ Prakash Lalsed Sadmek Vs. Deputy Inspector General of

Prison (East Region) Nagpur and another, [Criminal Writ Petition

No.1023 of 2017 decided at Nagpur Bench on 01.03.2018], to consider

that there is a consistent view taken about enforceability and applicability

wp-1789-2024.odt

of the statutory bar created by way of amendment. Under such

circumstance, we are also of the opinion that since now there is a bar in

view of the amendment in the Rules, the rejection of furlough leave by

respondent No.3 on 25.06.2024 and the appeal confirming the same on

03.09.2024 by respondent No.2 requires no interference.

7. The writ petition stands dismissed.

8. Rule is discharged.

[ SANJAY A. DESHMUKH ]                   [ SMT. VIBHA KANKANWADI ]
       JUDGE                                       JUDGE


scm





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter