Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhikhabhai Kanubhai Makwana ... vs State Of Gujarat
2022 Latest Caselaw 9764 Guj

Citation : 2022 Latest Caselaw 9764 Guj
Judgement Date : 2 December, 2022

Gujarat High Court
Bhikhabhai Kanubhai Makwana ... vs State Of Gujarat on 2 December, 2022
Bench: Gita Gopi
     R/SCR.A/12617/2022                                  ORDER DATED: 02/12/2022




             IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          R/SPECIAL CRIMINAL APPLICATION NO. 12617 of 2022

==========================================================
                 BHIKHABHAI KANUBHAI MAKWANA (VALMIKI)
                                 Versus
                           STATE OF GUJARAT
==========================================================
Appearance:
THROUGH JAIL for the Applicant(s) No. 1
for the Respondent(s) No. 2
MR.HARDIK MEHTA APP for the Respondent(s) No. 1
==========================================================

 CORAM:HONOURABLE MS. JUSTICE GITA GOPI

                                  Date : 02/12/2022

                                   ORAL ORDER

1. The present application is filed for regularizing of

late surrender by the petitioner-accused.

2. Learned Additional Public Prosecutor referred to the

decision of the Division Bench of this Court in

Vikas Narendrabhai v. State of Gujarat and another in

Criminal Misc. Application No.1360 of 2014 (for

regularisation of late surrender) in Criminal Appeal

No.2884 of 2008 and the judgment of this Court

dated 10.11.2017 in Criminal Misc. Application (for

regularisation of late surrender) No.16444 of 2017

and allied matters to submit that the petition is

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

not maintainable since it is only the Jail

Superintendent who has authority to condone the

late surrender in accordance to the Jail Manual and

the Prisons Act.

3. In the case of Vikas Narendrabhai (supra), the

Division Bench after considering the provisions of

Section 48A of the Prisons Act and Rule 1287 of

the Gujarat Jail Manual has observed that, if any

prisoner fails without sufficient cause to observe any

of the conditions on which his sentence was

suspended, remitted or furlough or parole was

granted to him, he shall be deemed to have

committed a prison offence, and the Superintendent may, after obtaining his explanation, punish such

offence as provided under the Prisons Act. The

Division Bench has further observed that if the

temporary bail is granted in exercise of the powers

conferred under the Code of Criminal Procedure, the

Court would have no power to set aside subsequent

punishment imposed under the Jail Manual nor can

it regularise the default committed by the petitioner

after the imposition of punishment. The Code of

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

Criminal Procedure does not permit the Appellate

Court granting suspension of sentence to set aside

the subsequent offence committed under the Prisons

Act for violation of the condition of suspension of

the sentence passed in exercise of its power to

grant temporary bail, and thus, held that the

petitioner would be entitled to have condonation of

delay in surrendering before the jail authority and

the appropriate authority has to decide such

questions in accordance with law if the aggrieved

approaches such authority.

4. In Criminal Misc. Application (for regularisation of

late surrender) No.16444 of 2017 of Akil

Noormahmadbhai Kachara v. State of Gujarat and

others; this Court has referred to Sections 3(2) and

3(3) of the Prisons Act, 1894, which defines

"criminal prisoner" and "convicted criminal prisoner",

and after taking into consideration the provisions of

Section 48A of the Prisons Act, 1894, the

Coordinate Bench has observed that the said Section

48A does not distinguish between criminal prisoner

and or convicted prisoner, and has held that,

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

Section 48A would apply uniformly to both the class

of prisoners, and therefore, observed that the

undertrial prisoner is committed to jail custody

under warrant of the Court then such undertrial

prisoner are brought under the definition of criminal

prisoner, to whom the provisions of Section 48A of

the Prisons Act would apply.

5. In view of the said observations, it was held that

Clause 1287 of the Jail Manual would also apply

uniformly to the criminal prisoner as well as

undertrial prisoner. Clause 1287 of the Jail Manual

reads as under:

"1287. In each case of later surrender or breach of any of the conditions of furlough or parole, the necessary punishment or punishments should be awarded by the Superintendent of Prison with due regard to the circumstances of each case. All the punishments mentioned below or in Section 48-A of the Prisons Act, 1894 need not necessarily be awarded in each case but it is left to the discretion of the Superintendent to decide which particular punishment or punishments should be

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

awarded. If, in certain cases, the Superintendent is satisfied that the overstayal was for good or sufficient reasons, he may excuse the prisoner. However, before awarding any punishment, the Superintendent should invariably obtain a prison's explanation in each case of overstayal of period or breach of any conditions of furlough or parole:

(1) A maximum cut of 5 days's remission for each of overstay; Provided that where the prisoner has not sufficient remission to his credit, he shall cease to earn remission in future for such period as the Superintendent may direct;

(2) Stoppage of canteen concession for a period of not less than one month and not more than three months.


                (3) Withholding   concession of                                  either
                interviews or letters or both,                                  for a
                maximum period of three months.


(4) In cases of furlough, the furlough period not to be counted towards sentence."

6. The above-referred Clause 1287 makes it explicit

that in case of late surrender or breach of any of

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

the conditions of furlough or parole, the necessary

punishment or punishments should be awarded by

the Superintendent of Prison with due regard to the

circumstances of each case. The discretion is left to

the Superintendent to decide which particular

punishment or punishments should be awarded and

the Superintendent comes to the conclusion that the

overstayal of period or breach of any conditions of

furlough or parole were on sufficient reason, he may

in his discretion excuse the prisoner. The

Superintendent therefore before awarding any

punishment invariably has to obtain the prisoner

explanation in each of the case of overstayal of

period or breach of any conditions of furlough or parole.

7. Thus, this Court is also of the consistent view that,

in case of late surrender after temporary bail

period, it would be the Jail Superintendent who has

to undertake the exercise in accordance with Clause

1287 of the Jail Manual and the discretion would

be on the Jail Superintendent after affording

opportunity to the prisoner to explain the cause of

R/SCR.A/12617/2022 ORDER DATED: 02/12/2022

his overstayal of period or breach of any conditions

of furlough or parole. Hence to the provisions to

Clause 1287 of Jail Manual, it is the prisoners to

approach the Jail Superintendent to consider their

prayer for condoning the late surrender, which the

Jail Superintendent, in turn, has to consider the

individual case in accordance to the provisions made

under Clause 1287 of the Jail Manual. Hence, there

is no reason to entertain this petition.

8. With the aforesaid observations and directions, the

petition stands dismissed.

The petitioner be informed.

(GITA GOPI,J) Manoj

 
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