Citation : 2026 Latest Caselaw 3878 Raj
Judgement Date : 13 March, 2026
[2026:RJ-JD:12006-DB]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Criminal Writ Petition No. 317/2026
Sampat Singh S/o Panna Singh, Aged About 46 Years, At Present
Lodged In Central Jail , Ajmer Through His Wife Leela W/o Shri
Sampat Singh 44Yrs R/o Govliya Kekri Ps Bhinay Ajmer
----Petitioner
Versus
1. State Of Rajasthan, Department Of Home Jaipur
2. The Director General Jail, Jaipur
3. The District Collector, Ajmer
4. The Superintendent, Central Jail Ajmer
----Respondents
For Petitioner(s) : Mr. Kalu Ram Bhati
Mr. Swapan Chouhan
For Respondent(s) : Mr. Deepak Choudhary, GA-cum-AAG
HON'BLE MR. JUSTICE FARJAND ALI
HON'BLE MR. JUSTICE SANDEEP SHAH
Order
Reportable-
13/03/2026
1. The present writ petition has been filed by the petitioner-
convict seeking grant of permanent parole under the
Rajasthan Prisoners (Release on Parole) Rules, 1958 and
assailing the decision of the District Parole Advisory
Committee whereby his application for parole came to be
rejected.
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (2 of 8) [CRLW-317/2026]
2. As per the averments made in the writ petition, the
petitioner applied for permanent parole before the
respondent authorities in earlier round of litigation by way of
filing a D.B. Civil Writ Petition No.14630/2015 and vide order
dated 08.02.2016 he was released on permanent parole by
Superintendent of Jail, Ajmer.
3. After his release on 02.05.2016, he committed an offence
for which a Case No.21/2017, bearing FIR No.198/2016 got
registered against him at Police Station Masuda, District
Ajmer for having accusation of penal provision of NDPS Act
and 380 and 457 of IPC. He was arrested and subjected to
trial and after a rigorous trial, he was convicted and
sentenced vide judgment dated 17.09.2024. He was
convicted for committing offence under Section 380 of IPC
and sentenced to suffer five years imprisonment and eight
years for offence under Section 457 of IPC.It is not disputed
that he has undergone and suffered the sentence as directed
by the learned trial court. In this background of the case, he
again moved a petition for his permanent parole. A reply to
the writ petition has been preferred on behalf of the State of
Rajasthan specifically mentioning that till 30.01.2026, the
petitioner has served 28 years 10 months and 8 days
imprisonment. It is averred that while taking a liberal
approach, the petitioner was released on permanent parole
on 09.02.2016, however, he made breach of the conditions
and committed offence during the period of parole and in
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (3 of 8) [CRLW-317/2026]
that criminal case also he was found guilty and these
circumstances are sufficient to dis-entitle him to get benefit
of parole. The earlier order of permanent parole granted in
the year 2016 was revoked vide order dated 15.03.2022.
4. We have heard learned counsel appearing for the respective
parties and have carefully perused the record as well as the
attendant facts and circumstances of the case. It is indeed
true that the petitioner, while earlier extended the
concession of permanent parole, had misused the liberty so
granted in his favour and had committed an offence during
the subsistence of the said parole, which ultimately
culminated in his conviction. Nevertheless, it cannot be lost
sight of that the petitioner has, as on date, undergone
incarceration for an exceptionally long duration of nearly
twenty-nine years. The breach of the conditions of parole
admittedly occurred in the year 2016 and a considerable
period of almost a decade has elapsed thereafter. The
philosophy underlying the parole system is essentially
reformative and rehabilitative in nature and not merely
punitive. In these circumstances, this Court is of the
considered view that the mere fact that the petitioner had
earlier abused the concession of parole cannot, by itself, lead
to an irrebuttable presumption that he would necessarily
repeat such conduct in future or that the possibility of his
reformation has been completely foreclosed. Having regard
to the prolonged period of incarceration already undergone
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (4 of 8) [CRLW-317/2026]
and the passage of considerable time since the earlier
breach, the petitioner deserves to be afforded an opportunity
to demonstrate his reformation and reintegrate into the
social mainstream.
5. In the opinion of this Court, the ends of justice would be
adequately subserved if the petitioner is granted a limited
opportunity to establish that he is capable of maintaining
lawful conduct outside the prison environment. Such release,
for a short duration in the first instance, would operate as a
probationary test of his conduct and behaviour. In other
words, the petitioner may initially be released for a brief
period so that his conduct during such period may be
objectively assessed by the authorities. If during the said
period he maintains good behaviour, resides peacefully in
society and returns to the prison authorities within the
stipulated time without committing any breach of the
conditions imposed upon him, the competent authority may
thereafter consider extending the duration of his parole in a
progressive manner. Subject to continued satisfactory
conduct and the manifestation of genuine signs of
reformation, the petitioner's claim for permanent parole may
thereafter be considered in accordance with law. In this
backdrop, this Court is not inclined, at this stage, to grant
the relief of permanent parole as prayed for by the petitioner
and deems it appropriate to extend to him the benefit of
release in accordance with the mechanism contemplated
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (5 of 8) [CRLW-317/2026]
under Rule 20 of the Rajasthan Prisoners (Release on Parole)
Rules, 2021.
6. Accordingly, while this Court is not persuaded to accede to
the prayer for grant of permanent parole at this juncture, it
considers it appropriate, in the peculiar facts of the case and
keeping in view the reformative object of the parole
jurisprudence, to direct that the petitioner be considered for
release in terms of Rule 20 of the Rajasthan Prisoners
(Release on Parole) Rules, 2021 (hereinafter referred to as
"the Rules of 2021"). The said Rule specifically provides the
statutory framework governing cases where a prisoner has
previously breached the conditions of parole or overstayed
the sanctioned period of release. The provision contemplates
a calibrated and cautious approach by prescribing that such
prisoner ordinarily shall not be released on parole for a
specified period and thereafter, subject to satisfactory
conduct and the satisfaction of the Superintendent of Jail
concerned that the prisoner is unlikely to commit any further
breach, the prisoner may be granted parole for a limited
duration in a phased and incremental manner. The Rule
further envisages that in the first instance the prisoner may
be released for a period of seven days, excluding the days of
journey to and from his residence, followed by a period of
fifteen days during the second parole and thirty days during
the third parole, provided his conduct during the earlier
periods of release remains satisfactory. The Rule
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (6 of 8) [CRLW-317/2026]
simultaneously incorporates a stringent safeguard by
stipulating that in the event of any further breach or
overstay of parole conditions, the prisoner shall be
permanently disentitled from the concession of parole. For
ready reference, Rule 20 of the Rules of 2021 is reproduced
hereinbelow.-
"20. Punishment for breach of conditions of Parole. In addition to punishment specified in the Act, the following punishments may be awarded to the prisoners for over staying their sanctioned parole period or for breach of any other conditions laid down, namely:-
(a) Prisoner should not be let off on parole in future at least two years and after two years if the Superintendent of Jail is fully satisfied that Prisoner shall not commit any breach of condition in future, the prisoner may be released on the recommendation of the Superintendent of Jail concerned, the period of release on parole shall be seven days excluding days of journey to home and back. The period of next parole shall be fifteen days in the second parole and thirty days in the third parole, if prisoner has behaved well during the previous parole period.
(b) If the prisoner again over-stays or commits any breach of the conditions of the parole, prisoner shall be permanently debarred from the concession of release on parole.
7. The issue relating to grant of parole to a prisoner who had
earlier absconded while on parole has also been considered
by a Division Bench of this Court in Deva v. State of
Rajasthan (D.B. Criminal Writ Petition No.179/2020),
wherein the Court observed that even in such circumstances
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (7 of 8) [CRLW-317/2026]
an opportunity may be extended to the prisoner so as to
enable him to reintegrate into society, subject to appropriate
safeguards.
8. In view of the overall facts and circumstances of the case,
we are of the view that to achieve the object of parole and to
give a further opportunity to the petitioner to make review,
remorse or repentance of the crime and sin he committed, a
further opportunity for rehabilitation to go in mainstream of
society ought to have been given. The satisfactory conduct
reported in jail and the reformative objective underlying the
parole system, this Court is of the opinion that the petitioner
deserves to be granted one opportunity of parole, subject to
strict conditions.
9. Consequently, the writ petition is allowed. The petitioner-
convict Sampat Singh S/o Panna Singh shall be released on
parole for a period of seven days from the date of his actual
release (excluding days of journey to home and back),
provided he furnishes a personal bond in the sum of
Rs.50,000/- along with one solvent surety of Rs.50,000/- to
the satisfaction of the Superintendent, Central Jail
concerned.
10. The Superintendent, Central Jail shall be at liberty to
impose appropriate and reasonable conditions to ensure that
the petitioner maintains peace and good behaviour during
(Uploaded on 18/03/2026 at 06:00:03 PM)
[2026:RJ-JD:12006-DB] (8 of 8) [CRLW-317/2026]
the period of parole and surrenders back to the jail
authorities immediately upon expiry of the parole period.
(SANDEEP SHAH),J (FARJAND ALI),J
22-chhavi/-
(Uploaded on 18/03/2026 at 06:00:03 PM)
Powered by TCPDF (www.tcpdf.org)
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!