High Court Punjab-Haryana High Court

Harnek Singh @ Nek Singh vs State Of Haryana And Others on 23 December, 2008

Punjab-Haryana High Court
Harnek Singh @ Nek Singh vs State Of Haryana And Others on 23 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH


                                         Crl. Misc. No. M-34022 of 2008

                               Date of Decision: December 23, 2008


Harnek Singh @ Nek Singh.

                                                            ... Petitioner

                                Versus

State of Haryana and others.

                                                        ... Respondents


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. Jagjit Gill, Advocate,
            for the petitioner.


S.D. Anand, J. (Oral)

Crl. Misc. Nos. 60028 & 60029 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-34022 of 2008

An earlier plea (Crl. Misc. No. M-37094 of 2007) filed by

the petitioner came to be allowed by a Coordinate Bench of this

Court (Surya Kant, J.) on 15.11.2007 by passing the following order:-

“This petition is disposed of in terms of the order dated

February 22, 2007 passed in Crl. W.P. No. 1179 of 2006

(Surjan Singh vs. State of Punjab).

Crl. Misc. No. M-34022 of 2008 2

In Surjan Singh’s case (supra), the Bench noticed that

though the judgment in Criminal Writ Petition No.839 of 2004 (Ekka

Ram Vs. State of Punjab etc.) had been appealed against, there was

an urgency in the disposal of the relevant pending cases because if

the view taken by the learned Single Judge of this Court [in Ekka

Ram’s case (supra)] was approved by the Apex Court at a later date,

the petitioners might have completed the entire period of sentence

awarded to them in the meantime. That would have rendered the

petitions infructuous. It was in the light thereof that the following

conditional order was passed by the Single Judge in this case:

“(i) Before releasing the petitioner, the concerned

Superintendent of Jail will verify the period undergone by

the convict and the remissions granted under Article 161

of the Constitution of India and that if after subtracting the

period on parole, the convict has undergone the sentence

awarded by the Court, he shall be released temporarily

on bail to the satisfaction of the Chief Judicial Magistrate

during the pendency of the Special Leave Petition filed by

the State of Punjab in case Ekka Ram [SLP (Crl.) No.

2496 of 2006] arising from the final judgment and order

dated 14.09.2005 passed in Criminal Writ Petition No.

839 of 2004. The convict concerned will be granted the

benefit of remission as per the circulars issued by

Government of Punjab under Article 161, after his

conviction.

Crl. Misc. No. M-34022 of 2008 3

(ii) The petitioner will remain on bail during the pendency of

S.L.P. No. 2496 of 2006 in Hon’ble Supreme Court. If as

per the judgment of the Supreme Court, benefit of

remissions under Article 161 is not granted, the convict

will surrender back in jail for undergoing the unexpired

period of sentence.

(iii) At the time of release on bail, the petitioner will give an

undertaking that he will not leave the country without prior

permission of the Court and will keep peace and will

continue informing the Chief Judicial Magistrate

concerned his residential address from time to time.”

The grievance of the petitioner – prisoner is that the

Competent Authority has not complied with the orders passed by this

Court in Crl. Misc. No. M-37094 of 2007 in view of an administrative

order dated 28.06.2006 which had been issued by the Director

General of Prison, Haryana, directing all the Superintendent of Jails

in the State of Haryana to refrain from releasing the convicts under

the N.D.P.S. Act in view of the embargo created by the provisions of

Section 32-A of the N.D.P.S. Act.

The precise grievance is that an administrative order

cannot be allowed to set at naught a judicial order passed by this

Court.

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, Senior Deputy

Advocate General, Haryana, accepts notice on behalf of the State.
Crl. Misc. No. M-34022 of 2008 4

There can be no dispute with the proposition that an

administrative order, issued at whatever level, cannot be said to be

valid enough to set at naught an order passed by this Court on the

judicial side. Once the conditional release of the petitioner had been

ordered by a Single Bench of this Court in Crl. Misc. No. M-37094 of

2007, the implementation of the order could be denied or deferred

only on the basis of an order passed by the Apex Court.

Concededly, the order dated 15.11.2007 passed by a Coordinate

Bench of this Court has not been appealed against till date.

In that view of things, it is illogical for all concerned to

deny the implementation of that judicial order.

The petition shall stand disposed of accordingly with a

direction to the respondents (all of them) to implement the order

dated 15.11.2007 passed by a Coordinate Bench in Crl. Misc. No. M-

37094 of 2007 forthwith. Any delay on their part in implementing that

order would invite a contempt charge. It will be for the State counsel

to communicate the order to the Competent Authority. This order

shall be FAXED to the respondent no.3 for compliance.

Copy of the order be given to the learned State counsel

under the signatures of the Court Secretary.

December 23, 2008                                     ( S.D. Anand)
vkd                                                          Judge