Bombay High Court High Court

Saikee Mazar And Others vs B.N. Patel And Others on 12 April, 1988

Bombay High Court
Saikee Mazar And Others vs B.N. Patel And Others on 12 April, 1988
Equivalent citations: 1988 (2) BomCR 670, (1988) 90 BOMLR 689
Author: Agarwal
Bench: A Agarwal, D Mehta


JUDGMENT

Agarwal, J.

1. This petition seeks a declaration that the Maharashtra Prisons (Remission System) Rules, 1962 are ultra vires of Art. 14 of the Constitution and for an order directing the respondents 2 and 3 being the Inspector General of Prisons, Bombay and the State of Maharashtra to grant remission to the petitioners under the said Rules. It is contended on behalf of the petitioners that they are entitled to remission for the period spent by them in jail custody as under trial prisoners.

2. The petitioners were found guilty for the offences under section s 135(1)(a) and 135(1)(b) read with S. 135(1)(i) of the Customs Act, 1962 and S. 5 of the Imports & Exports (Control) Act, 1947. They were sentenced to suffer rigorous imprisonment for two years and to pay a fine of Rs. 2,000/- on each of the aforesaid three counts. The substantive sentences were ordered to run concurrently. The period of detention undergone during the trial was ordered to be set off against the sentence of imprisonment that was awarded against the petitioners.

3. It is the grievance of the petitioners that they were arrested in connection with the aforesaid offences on the 19th October 1985 and had remained in custody until the date of their conviction dt. 11th May 1987 as under-trial prisoners. According to them, they had not been given the benefit of the Maharashtra Prisons (Remission System) Rules, 1962 for the period during which they were in custody as under trial-prisoners. Their grievance is that if the said Rules apply to convicted prisoners, the same should apply with equal force to under-trial prisoners. The period spent by them in jail as under-trial prisoners was set off under S. 428 of the Cr.P.C. Hence, by fiction of law created by S. 428 of the Cr.P.C. the period spent in jail as under trial prisoners became part of the sentence imposed upon the petitioners. Hence, that period was spent in jail as convict prisoners. The petitioners thus became entitled to remissions in respect of that period also.

4. Shri Sardar, the learned Advocate appearing in support of the petition, in all fairness pointed out two decisions of the Supreme Court, one in the case of Gopal Vinayak Godse v. State of Maharashtra and the other in the case of the Govt. of Andhra Pradesh v. Anne Venkateswara Rao reported in AIR 1977 SC 1096 : (1977 Cri LJ 935) as covering the subject raised in the present petition. Shri Sardar, however, submitted that the vires of the said Remission System Rules not having been challenged in those decisions, it would be still open to him to submit that the said Rules offend Art. 14 of the Constitution. He submitted that S. 3 of the Prisoners’ Act, 1894 defined criminal prisoner to mean a prisoner duly committed to custody under the writ, warrant or order of any Court or authority exercising criminal jurisdiction; it defined convicted prisoner to mean a criminal prisoner under sentence of a Court and includes a person detained in prison under the provisions of Chap. VIII of the Cr.P.C. or under the Prisoners Act; and

Civil prisoner to mean a person who is not a criminal prisoner.

5. According to Shri Sardar an under trial prisoner would fall within the description of ‘criminal prisoner’ as defined in S. 3 of the said Act. Placing reliance upon S. 59 Clauses (5) and (21) of the said Act, he submitted that the State Government had been authorised to make Rules for awarding of marks and the shortening of sentences and for rewards for good conduct. According to him, the State Government had thus been authorised to make Rules regarding all the three categories of prisoners defined in S. 3 of the Act. If the State Government had chosen to frame the aforesaid Remission System Rules as applicable only to convicted criminal prisoners and not to criminal prisoners, there was no justification for the same. The said Rules were not just. There was no good reason for denying the benefit of the said Rules to the criminal prisoners while offering the same to convicted criminal prisoners. The said Rules, therefore, violates Art. 14 of the Constitution as denying the equal opportunity before the law and were thus liable to be quashed.

6. Shri Sardar pointed out that the under trial prisoners were equally bound to maintain the discipline of the prisons and were liable to be punished in cases of breach thereof. The object of granting remission was to give a reward for the good conduct and discipline while in prison. If the same was to be extended to the convicted prisoners, there was no justification to deny the said benefit to the under trial prisoners.

6A. In our judgment there is no merit in the aforesaid submissions of Shri Sardar and the same are liable to be rejected. It has been held in the case of Gopal Vinayak Godse (1961 (1) Cri LJ 736) (SC) (supra) that the Prisons Act does not confer on any authority a power to commute or remit sentences; it provides only for the regulation of prisons and for the treatment of prisoners confined therein. Section 59 of the Prisons Act confers a power on the State Government to make rules, inter alia, for rewards for good conduct. Therefore, the rules made under the Act should be construed within the scope of the ambit of the Act. The Prison Act does not substitute a lesser sentence for a sentence awarded by the Court. The Rules enable a prisoner to earn remissions but the question of remission is exclusively within the province of the appropriate Government. If the Government decides to remit the punishment to which a person has been sentenced, the remission may be worked out according to Rules framed under the Prisoners Act.

7. The aforesaid decision was reiterated in the case of the Government of Andhra Pradesh v. A. V. Rao (1977 Cri LJ 935) (SC) (supra) and it was further held with reference to S. 428 of the Cr.P.C. that where an accused person, has, on conviction, been sentenced to imprisonment for a term, the period of detention, if any, undergone by him during the investigation, inquiry or trial of the same case and before the date of such conviction, shall be set off against the term of imprisonment imposed on him on such conviction, and the liability of such person to undergo imprisonment on such conviction shall be restricted to the remainder, if any, of the term of imprisonment imposed on him. Section 428 provides that the period of detention of an accused as an undertrial prisoner shall be set off against the term of imprisonment imposed on him on conviction. The section only provides for a ‘set off’, it does not equate an ‘undertrial’ detention or remand detention with imprisonment on conviction. The provision as to set off expresses a legislative policy; this does not mean that it does away with the difference in the two kinds of detention and puts them on the same footing for all purposes.

8. In our judgment, the aforesaid two decisions of the Supreme Court are a complete answer to the submissions advanced by Shri Sardar. The under trial prisoners and the convict prisoners make a distinct classification and cannot attract the provisions of Art. 14 of the Constitution. What Art. 14 prohibits is class legislation and not reasonable classification for the purposes of legislation. If the Legislature takes care to reasonably classify persons for legislative purposes and if it deals equally with all persons belonging to a ‘well-defined class’, it is not open to the charge of denial of equal protection on the ground that the law does not apply to other persons. In order, however, to pass the test of permissible classification two conditions must be fulfilled, namely, (i) that the classification must be founded on an intelligible differential which distinguishes persons or things that are grouped together from others left out of the group, and (ii) that, that differential must have a rational relation to the object sought to be achieved by the statute in question. What is necessary is that there must be a nexus between the basis of classification and the object of the Act under consideration. Article 14 does not insist that legislative classification should be scientifically perfect or logically complete. The difference which will warrant a reasonable classification need not be great. What is required is that it must be real and substantial and must bear some just and reasonable relation to the object of the legislation. When a law is challenged as denying equal protection, the question for determination by the Court is not whether it has resulted in inequality, but whether there is some difference which bears a just and reasonable relation to the object of legislation. Mere differentiation or inequality of treatment does not per se amount to discrimination within the inhibition of the equal protection clause. To attract the operation of the clause it is necessary to show that the selection or differentiation is unreasonable.

9. The under trial prisoners are a distinct category as distinguished from the convict prisoners. Merely because S. 428 of the Cr.P.C. provides for set off of the period of detection undergone during investigation, inquiry or trial, the same cannot equate an under trial detention or remand detention with imprisonment on conviction. The provision as to set off expresses a legislative policy but the same cannot do away with the difference in the two kinds of detention and put them on the same footing for all purposes. Moreover, as provided in R. 3 of the aforesaid Remission System Rules, remissions are granted as a matter of concession only and not as of right. Hence, on this ground also no resort can be had to Art. 14 of the Constitution. In this view of the matter, it will have to be held that the present petition is devoid of any merit and deserves to be dismissed.

10. In the result, Rule discharged.

11. Petition dismissed.