IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 3449 of 2008
Date of Decision: 24.09.2008
H.C.Arora ..Petitioner
Versus
State of Punjab & another ..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE SURYA KANT
Present : Petitioner in person
Ms. Madhu Dayal, DAG Punjab
for the respondents
*****
T.S.Thakur, C.J. (Oral)
The power to grant remission in sentence awarded to a convict
is clearly available to the Government under Section 432 of the Code of
Criminal Procedure. In terms of an order dated 9.7.2004, issued by the State
Government, certain guidelines have been framed for the exercise of that
power. A reading of the said order would show that the benefit of remission
is made inadmissible in as many as eight different categories of cases
including cases involving culpable homicide with rape and offences against
children, offences in ghastly murders, double murders and in dowry death
cases. Mr. Arora, who appears in person, argues that the benefit of
remission should not be admissible to those convicted for rape punishable
under Section 376 of the Indian Penal Code. He submits that since the
offence of rape is committed against the weaker sex, the State Government
could include the offence of rape also as one of the excepted offence in
CWP No. 3449 of 2008 [2]
which remission should not be admissible. Having given our careful
consideration to the submission of Mr. Arora, we are of the opinion that we
cannot authoritatively pronounce upon the desirability of excluding
sentences imposed upon convicts for offences punishable under Section 376
of the Indian Penal Code from the purview of the power of granting
remissions under section 432 of the Cr.P.C. in a public interest litigation.
The proper course for the petitioner is to make an appropriate representation
to the Government concerned which representation, if made, shall be
considered by the government and appropriate orders, considered just and
proper, issued on the subject. This writ petition is disposed off with the
above observation. No costs.
(T.S.THAKUR)
CHIEF JUSTICE
(SURYA KANT)
24.09.2008 JUDGE
'ravinder'