Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Turiyabhai Shaniyabhai Rathva vs State Of Gujarat
2021 Latest Caselaw 13322 Guj

Citation : 2021 Latest Caselaw 13322 Guj
Judgement Date : 2 September, 2021

Gujarat High Court
Turiyabhai Shaniyabhai Rathva vs State Of Gujarat on 2 September, 2021
Bench: B.N. Karia
    R/SCR.A/8330/2021                              ORDER DATED: 02/09/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          R/SPECIAL CRIMINAL APPLICATION NO. 8330 of 2021

==========================================================
                        TURIYABHAI SHANIYABHAI RATHVA
                                    Versus
                              STATE OF GUJARAT
==========================================================
Appearance:
THROUGH JAIL(50) for the Applicant(s) No. 1
for the Respondent(s) No. 2,3
MR HK PATEL, APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE B.N. KARIA

                               Date : 02/09/2021

                                ORAL ORDER

Rule. Learned APP waives service of notice of rule for and on behalf of the respondents.

By way of present application, the applicant has prayed to regularize the late surrender of 51 days when he was on furlough leave during the month of April-May 2020 by the authorities.

Heard learned APP for the respondent-State. Learned APP for the respondents has strongly objected the prayer made by the applicant and submitted that when the applicant was released on furlough leave during the month of April-May 2020, he was surrendered late before the jail authorities by 51 days. That, the jail conduct of the present applicant is not good. That, the application for regularizing her

R/SCR.A/8330/2021 ORDER DATED: 02/09/2021

late surrender has been rejected by the Administrative Officer, Office of the Prisons and Reforms Administration, Government of Gujarat, Ahmedabad vide order dated 14.06.2021. Thus, it was submitted by learned APP for the respondents to dismiss present application.

Having considered the contents of the application filed by the applicant; having heard learned APP for the respondent State as well as perused the papers and jail remarks available on record, it appears that the applicant was released on furlough leave by the competent authority for 14 days and extended period of 26 days means from 24.04.2020 to 31.05.2020 and, at that time, he was surrendered late before the jail authorities by 51 days because of restriction in transportation services during the lock-down, and in this connection, the applicant has approached the competent authority with a request to regularize his late surrender period but vide order dated 14th June 2021, Administrative Officer, Office of the Prisons and Reforms Administration, Government of Gujarat, Ahmedabad has rejected his application.

It further appears that co-ordinate bench of this Court vide order dated 11.06.2021 passed in Special Criminal Application No. 2705 of 2021 regularized 318 days of late surrender. Relevant paragraphs of such judgment are reproduced as under:

R/SCR.A/8330/2021 ORDER DATED: 02/09/2021

9. On perusal of various orders passed by the authority in respect of other convicts, it appears that the authority has regularized various days i.e. from 1 day to 3262 days while maintaining jail punishment with condition that the convict/s shall surrender in time to the jail authority in future. Now, so far as the present convict is concerned, the authority has taken into consideration the fact that the convict has applied before this Court and this Court has granted temporary bail. It has been observed in the impugned communication dated 05.01.2021 that the convict came to be arrested as he was absconding for 318 days.

10. Now, the observation made by the Division Bench of this Court in the case of Vikas Narendrabhai Vs. State of Gujarat and another in Criminal Misc. Application No.1360 of 2014 in Criminal Appeal No.2884 of 2008 dated 04.02.2014 needs to be taken into account for deciding the present application. The Division Bench has considered Section 48 of the Prison Act and Rules 1287 of the Gujarat Jail Manual. The Division Bench has observed in paras-4 and 5 which reads as under:-

  Para 4:           xxxx
  Para 5:            xxxx

12. In the present case, on perusal of the jail remarks, it appears that three furlough has been forfeited by the authority for late surrender of 318 days. The convict has applied to the concerned jail authority for cancellation of three furlough, however, the same came to be rejected by the authority below. Thus, it appears that the jail punishment has been inflicted upon

R/SCR.A/8330/2021 ORDER DATED: 02/09/2021

the convict for his late surrender of 318 days. Now, considering the fact that the authority in other cases has regularized late surrender of various days i.e. from 1 day to 3262 days by maintaining jail punishment with condition that in future, the concerned convict shall surrender to the jail authority in time. If this course is adopted in this matter also, it would serve the end of justice.

Considering the reasons narrated in the application and the circumstances which are narrated by the applicant, the order passed by the Administrative Officer, Office of the Prisons and Reforms Administration, Government of Gujarat, Ahmedabad vide order dated 14.06.2021 deserves to be quashed and set aside and the period of 51 days of late surrender deserves to be regularized and is hereby regularized.

Punishment imposed by the trial Court is not disturbed. Accordingly, the present application is allowed in the above terms. Rule is made absolute to the aforesaid extent.

Registry is directed to send a copy of this order to the concerned jail authorities through email or fax forthwith.

(B.N. KARIA, J) K. S. DARJI

 
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 : MAIMS

 
 
Latestlaws Newsletter