IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Crl. Misc. No. 43603 of 2008 and
Crl.Misc. No. 49521 of 2008 in
Crl.A. No. 902-DB of 2005
Date of Decision: November 17, 2008
Charanjit Singh etc. ...........Appellants
Versus
State of Punjab ......Respondent
Coram: Hon'ble Mr.Justice S.S.Saron
Hon'ble Mrs. Justice Sabina
PRESENT Mr.S.S.Rana, Advocate for
the applicant-Sukhdev Singh (appellant No.2)
Mr.D.S.Gurna, Advocate for the applicant-
Charanjit Singh (appellant No.1)
Mr.S.S.Bhinder, Addl.A.G. Punjab
**
S.S.Saron,J.
This order will dispose of Crl.Misc. applications No. 43603
and 49521 of 2008 in Crl.Appeal No. 902-DB of 2005 filed by applicants
Sukhdev Singh (appellant No.2) and Charanjit Singh (appellant No.1)
seeking suspension of sentence of imprisonment.
Learned counsel for the State has submitted affidavits of
Kuldeep Singh, PPS-I, Superintendent, Central Jail, Ludhiana mentioning
the period of imprisonment undergone by the applicants-Sukhdev Singh
and Charanjit Singh and the same are taken on record.
Heard counsel for the parties.
The applicants-Sukhdev Singh (appellant No.2) and
Crl. Misc. No. 43603 of 2008 and
Crl.Misc. No. 49521 of 2008 in -2-
Crl.A. No. 902-DB of 2005
Charanjit Singh (appellant No.1) have undergone more than 6 years of
imprisonment which includes 3 years after their conviction. No other case
is pending against them. Both the applicants were granted parole.
However, they have not misused the concession of parole granted to them.
Keeping in view the period of imprisonment undergone by the
respective applicants, the parameters laid down by the Division Bench of
this Court in the case of Dharampal v. State of Haryana 1999 (4) RCR
(Crl.) 600 have been fulfilled. The appeal is not likely to mature for hearing
in near future. It the facts and circumstances, it would be just and
expedient to suspend the sentence of imprisonment of applicants.
Accordingly, the Crl.Misc. applications are allowed and the sentence
of imprisonment of the applicants- Sukhdev Singh (appellant No.2) and
Charanjit Singh (appellant No.1) shall remain suspended during the
pendency of the appeal subject to their furnishing personal bond and surety
each to the satisfaction of the learned Chief Judicial Magistrate, Ludhiana.
(S.S.Saron)
Judge
( Sabina )
Judge
November 17, 2008
arya