High Court Punjab-Haryana High Court

Satpal Singh vs State Of Punjab And Others on 12 October, 2009

Punjab-Haryana High Court
Satpal Singh vs State Of Punjab And Others on 12 October, 2009
Criminal Misc. No. M-19724 of 2009                            -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                                 Criminal Misc. No. M-19724 of 2009
                                     Date of Decision:12.10.2009

Satpal Singh
                                                       .....Petitioner
            Vs.

State of Punjab and others
                                                       .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Nandan Jindal, Advocate for the petitioner.

            Mr. Arshvinder Singh, Deputy Advocate General, Punjab.

                        ****
HARBANS LAL, J.

This petition has been moved by Satpal 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 appeal 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 parties. The petitioner

was convicted and sentenced to undergo rigorous imprisonment for seven

years under Sections 307/34 of IPC and 27 of Arms Act by the Court of

learned Additional Sessions Judge, Barnala vide judgment dated 8.7.1994.

In view of Annexure P.1, the judgment dated 5.7.2007 rendered by this
Criminal Misc. No. M-19724 of 2009 -2-

Court in Criminal Writ Petition No.991 of 2006 – Jagdeep Singh v. State of

Punjab and others and 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, 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 12, 2009                                 ( HARBANS LAL )
renu                                                  JUDGE