High Court Punjab-Haryana High Court

Gulab Singh vs State Of Haryana on 18 December, 2008

Punjab-Haryana High Court
Gulab Singh vs State Of Haryana on 18 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Crl. Misc. No. M-33454 of 2008

                             Date of Decision: December 18, 2008


Gulab Singh

                                                         ... Petitioner

                                 Versus

State of Haryana.

                                                     ... Respondents


CORAM:       HON'BLE MR. JUSTICE S.D. ANAND.


Present :    Mr. Vijay K. Jindal, Advocate,
             for the petitioner.


S.D. Anand, J. (Oral)

Crl. Misc. Nos. 58930 & 58931 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-33454 of 2008

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, Senior

Deputy Advocate General, Haryana, accepts notice on behalf of

the State.

An earlier petition (Crl. Misc. No. M-7584 of 2008) filed

by the petitioner – prisoner for his premature release was disposed

of by a Coordinate Bench of this Court (Sham Sunder, J.) on

25.03.2008, directing the Competent Authority “to consider and
Crl. Misc. No. M-33454 of 2008 2

decide the case of the petitioner, for pre-mature release, in

accordance with the provisions of law, by passing a speaking

order, within two months from the date of receipt of a copy of this

order.”

In compliance with that order, the Competent Authority

considered the case for premature release of the petitioner –

prisoner but deferred it on a finding that he had not yet completed

20 years of total sentence. It was, otherwise, noticed by the

Committee in the impugned order itself that the petitioner had

undergone actual sentence of 14 years, 11 months and 22 days.

That order was challenged by the petitioner – prisoner

by filing a Criminal Misc. No. M-25654 of 2008 which was allowed

by this Court vide order dated 12.11.2008 with a direction to the

Competent Authority to dispose of the premature release case of

the petitioner in the light of the Mahender Singh’s case (supra)

within seven days from the date of that order. The order has

concededly not been complied with.

It is apparent otherwise that the judgment rendered by

the Apex Court in State of Haryana vs. Mahender Singh and

others, 2007(4) RCR, (Criminal) 909, had not been taken into

consideration by the Competent Authority. It is the policy prevalent

on the date of conviction which was to rule the roost. As per the

policy in currency at that point of time, the petitioner was required

to undergo actual sentence for a period of 10 years and total

sentence for a period of 14 years. Thus, he is eligible for

consideration for premature release.

Crl. Misc. No. M-33454 of 2008 3

The petition shall stand disposed of, with a direction to

the Competent Authority to dispose of the premature release case

of the petitioner – prisoner within a period of two months from

today.

However, in the facts and circumstances of the case

noticed in the foregoing paras of this order, it is ordered that the

petitioner – prisoner shall be released forthwith, as an interim

measure. The release shall, of course, be subject to the furnishing

of adequate surety etc. by the petitioners – prisoners undertaking

the return to law if so ordered by this Court. It will be for the

learned State counsel to communicate the order to the Competent

Authority.

Copy of this order be given to the learned counsel for

the State counsel under the signatures of the Court Secretary.

December 18, 2008                                     ( S.D. Anand )
vkd                                                         Judge