Citation : 2016 Latest Caselaw 2925 Del
Judgement Date : 22 April, 2016
#45
IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 22.04.2016
W.P.(CRL) 1199/2016
MUKESH ..... Petitioner
Through: Counsel (appearance not given)
versus
STATE ..... Respondent
Through: Ms. Kamna Vohra, ASC (Criminal) with SI Sant Ram Bhardwaj, PS-
Chhawla
CORAM:
HON'BLE MR JUSTICE SIDDHARTH MRIDUL
SIDDHARTH MRIDUL, J (ORAL)
1. The present is a petition under Article 226 of the Constitution of India
read with Section 482 of the Code of Criminal Procedure, 1972 (Cr.P.C.)
praying for a direction to the official respondent to release the petitioner on
parole in order to enable him to reunite the social ties with family and
society and to institute an SLP before the Hon'ble Supreme Court of India.
2. The petitioner is aggrieved by the order dated 28.12.2015 whereby his
representation for parole on the above grounds was rejected by the
competent authority for the following reasons:-
".... Not agreed to in view of the following :-
(i) As per Para 11.2 of the parole/furlough guidelines, the convict is not eligible for release on parole which provides that he conduct in prison must have been uniformly good. As the convict has been punished on 05.08.15 and the Jail Superintendent has not recommended the parole of the convict.
(ii) As per Para 11.4 of Parole/Furlough Guidelines which provides that "the convict should not have violated any terms and conditions of the parole granted previously"
as convict. Jumped the parole w.e.f. 28.01.15 to 07.04.2015.
(iii) Adverse police report which states that the convict may disturb the law & order in the society if released on parole. The convict may commit the similar offences. The convict has last availed one month parole w.e.f. 28.01.15 to 01.03.15 by the order of DHC. Further, the convict if desire so, he can file SLP from the jail itself, where free legal aid is available to the prisoners."
3. A perusal of the nominal roll qua the petitioner reveals that his
conduct has been far from satisfactory, inasmuch as, he has jumped parole in
the year 2015 apart from the circumstance that there are 12 other cases
currently pending against him.
4. In view of the aforesaid, the present petition is devoid of merit and is
accordingly dismissed. However, the petitioner may approach the Legal
Services Authority to assist him in instituting an Special Leave Petition
before the Supreme Court of India, if so advised.
5. A copy of this order be sent to the Superintendent, Central Jail, Tihar
for communication of the same to the petitioner.
SIDDHARTH MRIDUL, J APRIL 22, 2016 dn
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!