High Court Jharkhand High Court

Naresh Prasad Mehta vs State Of Jharkhand & Ors on 29 July, 2011

Jharkhand High Court
Naresh Prasad Mehta vs State Of Jharkhand & Ors on 29 July, 2011


              IN THE HIGH COURT OF JHARKHAND AT RANCHI               

                                                    W.P.(Cr.) No. 6 of 2011
Naresh Prasad Mehta                               ….. Petitioner 
    Versus 
State of Jharkhand & ors.                          ….. Respondents  
                                                      
                                           CORAM : HON’BLE THE ACTING CHIEF JUSTICE  
                                                                        …..   

                            For the petitioner      : Mr. R.P.Gupta, Adv.

        For the Respondent  :  JC to G.P. III 

                                                                              Dated  29
  th
    July, 2011
   

       By Court­ The writ petitioner, Naresh Prasad Mehta, convicted in 

Sessions Trial Case No. 155 of 1996/ 42 of 1996 vide judgment and 

order dated 29th May, 2000, since has not completed requisite period 

of sentence, so as to consider his case for premature release, as he 

has not completed sentence of twenty years with remission. 

2. Therefore,   on   this   count   alone,   the   petitioner’s   writ 

petition   is   dismissed.   However,   the   respondents   may   consider   the 

case of the petitioner on completion of requisite period of sentence 

again

      (   Prakash Tatia, A.C.J. )

                                                                                                       
G.Jha/