Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar Alias Manoj Kumar vs State Of Rajasthan ...
2026 Latest Caselaw 4983 Raj

Citation : 2026 Latest Caselaw 4983 Raj
Judgement Date : 1 April, 2026

[Cites 1, Cited by 0]

Rajasthan High Court - Jodhpur

Mukesh Kumar Alias Manoj Kumar vs State Of Rajasthan ... on 1 April, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:14850-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
              D.B. Criminal Writ Petition No. 1264/2026

Mukesh Kumar Alias Manoj Kumar, S/o Parvatraj R/o Panghat
Road Barmer, Presently House No. 9/798 Choupasani Housing
Board Ps Devnagar, Dist. Jodhpur, Raj. (Lodged In Central Jail
Jodhpur)
                                                                       ----Petitioner
                                       Versus
1.       State Of Rajasthan
2.       Collector, Barmer
3.       Supdt, Central Jail, Jodhpur.
                                                                    ----Respondents


For Petitioner(s)            :     By post
For Respondent(s)            :     Mr. Deepak Choudhary, AAG



               HON'BLE MR. JUSTICE FARJAND ALI

HON'BLE MR. JUSTICE CHANDRA SHEKHAR SHARMA

Order

01/04/2026

1. The instant criminal writ petition has been instituted upon a

letter petition sent by the convict prisoner from jail through the

Superintendent, Central Jail, Jodhpur and has been registered as a

D.B. Criminal Writ Petition.

2. The petitioner has been convicted for the offence under

Section 302 IPC and is undergoing sentence of life imprisonment.

His case for grant of permanent parole was considered by the

State Level Parole Committee and vide order dated 30.12.2025

(Annex.1), he has been granted permanent parole subject to the

condition of furnishing two sureties in the sum of Rs.50,000/-

each along with a personal bond of Rs.50,000/-.

(Uploaded on 06/04/2026 at 04:26:38 PM)

[2026:RJ-JD:14850-DB] (2 of 4) [CRLW-1264/2026]

3. The present petition has been preferred seeking

relaxation/modification of the aforesaid condition on the ground

that the petitioner is not in a position to furnish the required

sureties. From the contents of the letter addressed by the

petitioner, it transpires that the petitioner belongs to a financially

weak background and has expressed his inability to arrange

sureties of the amount stipulated in the order. He has specifically

prayed that he may be released on permanent parole on personal

bond.

4. Heard learned counsel for the State and perused the record.

5. It is not in dispute that the competent authority has already

found the petitioner entitled for grant of permanent parole. Thus,

the entitlement of the petitioner to be released on permanent

parole is not under challenge.

6. The only issue which arises for consideration is with regard

to the condition requiring furnishing of two sureties of Rs.50,000/-

each.

7. Permanent parole, as contemplated under the Rajasthan

Prisoners Release on Parole Rules, 1958, is a reformative measure

intended to facilitate the social reintegration of a convict who has

demonstrated satisfactory conduct and has undergone substantial

period of incarceration. The object of granting such benefit is not

merely conditional release, but meaningful reintegration into

society while maintaining a balance between individual liberty and

societal interest.

(Uploaded on 06/04/2026 at 04:26:38 PM)

[2026:RJ-JD:14850-DB] (3 of 4) [CRLW-1264/2026]

8. At the same time, the conditions imposed while granting

parole are required to ensure that the convict adheres to lawful

conduct and remains available to the authorities. However, such

conditions must be reasonable and capable of compliance. A

condition which is excessively onerous or incapable of being

fulfilled by the convict, particularly in view of his socio-economic

background, may render the grant of parole ineffective in practice.

9. In the present case, the petitioner, through his letter, has

specifically brought on record his financial incapacity and lack of

means to furnish two sureties of the amount stipulated. The said

aspect assumes significance, particularly when the State itself,

upon consideration of relevant factors, has found the petitioner

suitable for permanent parole.

10. Thus, while the condition of sureties cannot be dispensed

with entirely, as it serves as a safeguard to secure the presence

and conduct of the petitioner, this Court is of the view that the

condition deserves to be suitably moderated so as to balance the

objective of parole with the practical ability of the petitioner to

comply.

11. In these circumstances, ends of justice would be met by

reducing the requirement of sureties.

12. Accordingly, the writ petition is partly allowed. The condition

imposed in the order dated 30.12.2025 (Annex.1) requiring the

petitioner to furnish two sureties of Rs.50,000/- each is modified

to the extent that the petitioner shall furnish one surety in the

sum of Rs.50,000/- along with a personal bond of Rs.50,000/- to

(Uploaded on 06/04/2026 at 04:26:38 PM)

[2026:RJ-JD:14850-DB] (4 of 4) [CRLW-1264/2026]

the satisfaction of the concerned authority. All other conditions as

stipulated in the order dated 30.12.2025 (Annex.1) shall remain

intact and shall be strictly complied with by the petitioner.

13. It is further directed that in case of violation of any of the

conditions of parole, it shall be open to the competent authority to

take action in accordance with law.

14. The writ petition stands disposed of accordingly.

15. A copy of this order be forwarded to the Superintendent,

Central Jail, Jodhpur for immediate compliance.

(CHANDRA SHEKHAR SHARMA),J (FARJAND ALI),J

54-Pramod/-

(Uploaded on 06/04/2026 at 04:26:38 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter