High Court Punjab-Haryana High Court

Kulwant Singh vs State Of Punjab And Others on 22 July, 2008

Punjab-Haryana High Court
Kulwant Singh vs State Of Punjab And Others on 22 July, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                              ---


                        Criminal Miscellaneous No. 48352-M of 2007
                        Date of decision: 22.7.2008


Kulwant Singh                                  --- Petitioner
                        Versus
State of Punjab and others                     --- Respondents


                              ---

CORAM:      HON'BLE MR. JUSTICE AJAY KUMAR MITTAL

                              ---


PRESENT: Mr. A.S. Trikha, Advocate
         for the petitioner.

            Mr. Amandeep Singh Assistant Advocate
            General, Punjab

                              ---


AJAY KUMAR MITTAL, J.

This is a petition under Section 482 of the Code of Criminal

Procedure for quashing of order dated 3.9.2007, Annexure P-1, whereby

the prayer of the petitioner for his temporary release on parole has been

rejected by the District Magistrate, Tarn Taran. The petitioner has, thus,

prayed for his release on parole for a period of four weeks under Section

3(1) (d) of the Punjab Good Conduct Prisoners (Temporary Release) Act,

1962 to enable him to meet his family members.

In response to notice of motion, reply was filed on behalf of

respondent Nos. 1 to 3 wherein it has been stated that since the District

Magistrate, Tarn Taran has not recommended the case of the petitioner,

his case for grant of parole was rejected.

             Criminal Misc. No. 48352-M of 2007                       Pa
                                                                     ge
                                                                     nu

I have heard the learned counsel for the petitioner, learned

State counsel and perused the record. The respondents have attached

the order of rejection of the parole case of the petitioner, with the reply

as Annexure R-1. A reading thereof shows that the petitioner’s prayer

was declined on the basis of a report of the Superintendent of Police to

the effect that there was an apprehension of breach of peace in case the

petitioner was released on parole. Learned counsel appearing for the

petitioner relied upon a judgment of this Court in Mohinder Singh Versus

State of Haryana, 2000(1) RCR (Criminal) 239 and contended that such

a ground for rejection of parole is not available under the Act.

On a consideration of the submission of the learned counsel

and in the light of the observations made in the reported case, I am of

the view that the case of the petitioner could not have been rejected

merely on the ground that there was an apprehension of breach of

peace,. While concurring with the view taken in the reported case, it is

held that the order, Annexure P-1 of rejection of prayer of the petitioner,

cannot be legally sustained and consequently, the same is liable to be

quashed. Learned State counsel could not bring to the notice of this

court any material or law that may support the impugned order.

In view of the above, the petition is accepted and the order

Annexure P-1 is quashed. Consequently, the respondents-authorities are

directed to re-consider the case of the petitioner for his temporary

release on parole, in the light of the observations aforesaid and in

accordance with law. The exercise for re-consideration shall be

completed by the respondents, within four weeks of the receipt of a

certified copy of this order.



                                              (AJAY KUMAR MITTAL)
             Criminal Misc. No. 48352-M of 2007           Pa
                                                         ge
                                                         nu
July 22, 2008                                    JUDGE
*RKMALIK*