Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahander Kumar Son Of Shri ... vs State Of Rajasthan
2022 Latest Caselaw 3158 Raj/2

Citation : 2022 Latest Caselaw 3158 Raj/2
Judgement Date : 19 April, 2022

Rajasthan High Court
Mahander Kumar Son Of Shri ... vs State Of Rajasthan on 19 April, 2022
Bench: Narendra Singh Dhaddha
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

            S.B. Criminal Writ Petition No. 1635/2021

Mahander Kumar Son Of Shri Rameshwar, Residence Of Dhayalo
Ki Dhani, Parsrampura, Police Station Ringas, District Sikar
(Raj.) (At Present Confined In Central Jail Bikaner) Through His
Brother Mukesh Kumar Dhayal Son Of Shri Rameshwar Jat, Aged
About 24 Years, Residence Of Dhayalo Ki Dhani, Parsrampura,
Police Station Ringas, District Sikar (Raj.)
                                                                   ----Petitioner
                                   Versus
1.     State Of Rajasthan, Through The Director General,
       Directorate Prison Rajasthan, Jaipur.
2.     The Superintendent Of Central Jail, Bikaner.
                                                                ----Respondents

For Petitioner(s) : Mr. B.R. Choudhary For Respondent(s) : Mr. Prashant Sharma, PP

HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA

Order

19/04/2022

Instant writ petition has been filed by the accused petitioner

through his brother Mukesh Kumar Dhayal under Article 226 of the

Constitution of India read with Rule 315 (H) of the Rajasthan High

Court Rules with the prayers; to quash and set aside the order

dated 22.9.2021, to direct the non-petitioners to transfer qua the

petitioner-Mahander Kumar to the Open Air Camp immediately

from the non-petitioners pertaining to the present matter.

Learned counsel for the petitioner submits that vide

Judgment dated 21.3.2017 the petitioner was convicted and

sentenced by the learned Special Judge, POCSO (Additional

Sessions Judge No.2), Sikar for the Offence(s) under Section 323,

(2 of 3) [CRLW-1635/2021]

341, 366, 382, 376(D) IPC and Section 5/6 of POCSO Act to life

imprisonment against the said order. Petitioner preferred a D.B.

Criminal Appeal No.666/2017 which is pending before this court.

Petitioner's case for transferring him to Open Air Camp was

rejected by the State Level Advisory Committee as per the Rule 3

of Rajasthan Open Air Camp, 1972.

The Division Bench of this Court in the case of Subhash

Chand Vs. State of Rajasthan & Ors., (D.B. Civil Writ

Petition No. 12020/2013, decided on 30th August 2014

reiterating its earlier view in Krishna & Anr. Vs. State of

Rajasthan & Ors. : 2004 (4) WLC (Raj.) 582 & Geeta

DeviVs. State of Rajasthan : 2012 (3) WLC (Raj.) 146, has

held in paras 10 and 11 of the said Judgment, ad-infra:-

"10. Since rule 3 of the Rules of 1972 has already been considered and the word 'ordinarily' has already been interpreted as 'not necessarily', therefore, respondents cannot refuse to accept and consider the applications of the petitioners, subject to other conditions. The present matters are fully covered by decisions of this Court in Krishna & Anr. Vs. State of Rajasthan (supra) & Geeta Devi Vs. State of Rajasthan (supra).

11.In view of above discussion, we allow both the writ petitions and direct the respondents to accept and consider the applications of the petitioners for their transfer to open air camp, in accordance with law and in case they are otherwise eligible, as early as possible, but not later than a period of three months from the date of receipt of copy of this order."

In view of above, respondents are directed to transfer the

petitioner from Central Jail, Bikaner to Open Air Camp Sanganer

Jaipur.

(3 of 3) [CRLW-1635/2021]

The criminal writ petition stands disposed of.

Registrar (Judicial) is directed to send a copy of this order to

the Superintendent, Central Jail, Bikaner as also to the

Superintendent, Open Air Camp, for compliance.

(NARENDRA SINGH DHADDHA),J

Brijesh 119.

Powered by TCPDF (www.tcpdf.org)

 
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