Criminal Misc. No. M-31719 of 2009 (O&M) -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-31719 of 2009 (O&M)
Date of Decision:11.11.2009
Makhan Singh
.....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 Makhan Singh 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.1217-SB of 2000 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
petitioner was convicted and sentenced to undergo rigorous imprisonment
for seven years and to pay a fine of Rs.2,000/- or in default of payment of
fine, to further undergo rigorous imprisonment for six months under Section
304 (Part-II) read with Section 34 of IPC by the Court of learned Sessions
Criminal Misc. No. M-31719 of 2009 (O&M) -2-
Judge, Bathinda vide judgment dated 20.11.2000. He was released on bail
during the pendency of appeal. The appeal was disposed of with the
modification in the order of sentence, which was was reduced to two years
but the fine was maintained. On decision of his appeal No.1217-SB of 2006
vide judgment dated 26.5.2009 passed by this Court, 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.
November 11, 2009 ( HARBANS LAL ) renu JUDGE