High Court Punjab-Haryana High Court

Harpal vs State Of Haryana And Others on 16 March, 2009

Punjab-Haryana High Court
Harpal vs State Of Haryana And Others on 16 March, 2009
Criminal Misc. No. M-465 of 2009                                 -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                   Criminal Misc. No. M-465 of 2009
                                      Date of Decision:16.03.2009

Harpal
                                                          .....Petitioner
            Vs.

State of Haryana and others
                                                          .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Varinder Singh Rana, Advocate for the petitioner.

            Mr. Amit Kaushik, Assistant Advocate General, Haryana.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Harpal under Section 482 of

the Code of Criminal Procedure read with Article 226/227 of the

Constitution of India for holding that he has been illegally deprived of the

benefit of pre-mature release and his further detention is violative of

Articles 14, 19 and 21 of the Constitution of India and he is entitled to be

released forthwith on usual terms and conditions.

The brief facts giving rise to this petition are that the petitioner

was involved in FIR No.421 dated 4.9.1994 registered under Sections 302,

34, 323, 324 IPC at Police Station Tohana. He was convicted and sentenced

on 9.5.1996 by the Court of learned Additional Sessions Judge, Hisar. The

petitioner as per the details of period given in this petition has undergone

more than 10 years of the actual sentence and more than 14 years of the

sentence including remissions. While undergoing the sentence, he
Criminal Misc. No. M-465 of 2009 -2-

maintained good conduct. He was not involved in any other crime. He

earned remissions on account of good conduct and enjoyed the benefit of

parole and furlough. He is a well-behaved convict in the jail. As per

Section 433-A of the Code of Criminal Procedure added on 18.12.1978, the

life convicts who were found guilty for having committed an offence for

which death is one of the punishment provided by law are required to

undergo at least 14 years of imprisonment. As per this Section, the

appropriate government is fully competent to commute the sentence of

imprisonment for life into imprisonment for a term not exceeding 14 years.

In Maru Ram v. Union of India and others, (1981) 1 Supreme Court

Cases 107, the provisions of the said Section have been upheld by the Apex

Court. On 9.5.1996, when the petitioner was convicted, the government

policy dated 4.2.1993 was in force. As per this policy, the petitioner was

required to undergo 10 years’ actual sentence and 14 years sentence

including remissions. The State of Haryana has failed to consider the

petitioner’s case for grant of pre-mature release and deferred the pre-mature

release case of the petitioner till he completes 14 years of actual sentence

and 20 years’ sentence including remissions but without following the

observations rendered by the Apex Court in re: State of Haryana v.

Mahender Singh and others, 2007(4) Recent Criminal Reports

(Criminal) 909.

In the joint written statement, filed on behalf of the

respondents, inter-alia it has been pleaded that in case Maru Ram (supra)

and in another case bearing caption Mohd. Munna v. Union of India and

others, (2005) 7 Supreme Court Cases 417, it has been held that the

sentence of imprisonment for life was nothing else than an imprisonment
Criminal Misc. No. M-465 of 2009 -3-

which lasted till the last breath. The sentence of imprisonment for life is a

imprisonment for whole of the remaining period of the convicted persons’

natural life, unless the same is commuted or remitted by appropriate

authority under the relevant provisions of the Code of Criminal Procedure.

The remission and commutation of sentence is not a fundamental right of a

convict. The Government has framed the pre-mature release policy dated

13.8.2008 in which it has been categorically mentioned that the policy shall

be applicable to all pre-mature release cases of life convicts with effect from

the date of notification irrespective of their date of conviction. The date for

consideration of pre-mature release of a convict would be the date of

completion of his requisite sentence mentioned in the policy. The petitioner

has undergone only 13 years, 7 months and 3 days of the actual sentence

and a total sentence of 19 years, 7 months and 12 days including

remissions. He does not qualify the conditions of pre-mature release as per

Para 2(b) of Haryana Government Pre-mature Release policy dated

13.8.2008.

I have heard the learned counsel for the parties, besides

perusing the record with due care and circumspection. Learned counsel for

the parties have reiterated the averments as enshrined in their respective

pleadings. In Mahender Singh’s case (supra), Maru Ram as well as

Mohd. Munna’s cases were also considered. Their Lordships in re:

Mahender Singh (supra) were pleased to hold that `Although no convict

can be said to have any constitutional right for obtaining remission in his

sentence, he in view of the policy decision itself must be held to have right

to be considered therefor. Whenever, thus a policy decision is made,

persons must be treated equally in terms thereof. A `fortiori’ the policy
Criminal Misc. No. M-465 of 2009 -4-

decision applicable in such cases would be which was prevailing at the time

of his conviction. Furthermore, if the Punjab Rules are applicable in the

State of Haryana in view of the State Re-organisation Act, no executive

instruction would prevail over the statutory Rules. The Rules having

defined `convicts’ in terms whereof a `life convict’ was entitled to have his

case considered within the parameters laid down therein, the same cannot be

taken away by reason of an executive instruction by redefining the term `life

convict’.” It has also been observed that in Mohd. Munna’s case, Maru

Ram’s case (supra) was not considered. Further in re: State of Haryana v.

Bhup Singh and others, 2009(1) Recent Criminal Reports (Criminal)

654, the Apex Court observed as under:-

“We, therefore, are of the opinion that keeping in view the

decision of this Court in Mahender Singh (supra), the

impugned judgment should be modified directing the appellant

to consider the cases of the respondents. It is, therefore,

directed that if the respondents have not already been released,

the State shall consider their cases in terms of the judgment of

this Court in Mahender Singh’s case (supra) having regard to

the policy decision as was applicable on the date on which they

were convicted and not on the basis of the subsequent policy

decision of the year 2002.”

Adverting to the facts of the instant case, there is no gainsaying

the fact that the petitioner was convicted and sentenced on 9.5.1996 in case

FIR referred hereinbefore.

In view of the preceding discussion, the respondents are

directed to consider the case of the petitioner in terms of Mahender Singh
Criminal Misc. No. M-465 of 2009 -5-

and others’ case (supra) as well as Bhup Singh and others’ case (supra),

having regard to the policy decision as was applicable on the date on which

he was convicted within one month from the date of receipt of the certified

copy of this judgment. If the petitioner’s case is covered by the policy

decision applicable in his case, he may be released as per rules.

Disposed of accordingly.

March 16, 2009                                     ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes/No