Criminal Misc. No. M-29973 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-29973 of 2009 (O&M)
Date of Decision:26.10.2009
Jaggu alias Jaggu Ram
.....Petitioner
Vs.
State of Punjab and others
.....Respondents
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Ms. B.P.K. Brar, Advocate for the petitioner.
****
HARBANS LAL, J.
This petition has been moved by Jaggu alias Jaggu Ram under
Section 482 of Cr.P.C for issuing directions to the respondents to allow him
usual remissions as have been allowed by the Governor of Punjab under
Article 161 of the Constitution of India during the period, he remained on
bail during the pendency of Criminal Appeal No.242-SB of 1998 in this
Court in accordance with the settled proposition of law laid down in the
judgment dated 5.7.2007 delivered in Criminal Writ Petition No.991 of
2006 – Jagdeep Singh v. State of Punjab and others and judgment dated
24.4.2008 rendered in Criminal Writ Petition No.1398 of 2007 – Mohan
Singh v. State of Punjab and another.
I have heard the learned counsel for the petitioner. The
petitioners was convicted and sentenced to undergo rigorous imprisonment
for five years and to pay a fine of Rs.1,000/- or in default of payment of fine
to undergo rigorous imprisonment for three months by the Court of learned
Additional Sessions Judge, Hoshiarpur vide judgment dated 11.3.1998. He
Criminal Misc. No. M-29973 of 2009 (O&M) -2-
was released on bail during the pendency of appeal. On dismissal of his
appeal No.242-SB of 1998 by this Court in April, 2008, he has been
readmitted to jail. In view of Annexure P.1, the judgment dated 5.7.2007
rendered by this Court in Criminal Writ Petition No.991 of 2006 – Jagdeep
Singh v. State of Punjab and others, Annexure P.2, the judgment dated
24.4.2008 delivered by this Court in Criminal Writ Petition No.1398 of
2007 – Mohan Singh v. State of Punjab and another, Annexure P.3, the
judgment dated 24.10.2008 passed by this Court in Criminal Misc. No. M-
1786 of 2008 – Hardev Singh and others v. State of Punjab and others, this
petition is disposed of with a direction to the competent authority to
examine the case of the petitioner and provide him the benefit of remissions
announced from time to time till before 11.9.2001 and also consider his
pre-mature release case.
October 26, 2009 ( HARBANS LAL ) renu JUDGE