High Court Punjab-Haryana High Court

Jaggu Alias Jaggu Ram vs State Of Punjab And Others on 26 October, 2009

Punjab-Haryana High Court
Jaggu Alias Jaggu Ram vs State Of Punjab And Others on 26 October, 2009
Criminal Misc. No. M-29973 of 2009 (O&M)                        -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                             Criminal Misc. No. M-29973 of 2009 (O&M)
                                      Date of Decision:26.10.2009

Jaggu alias Jaggu Ram
                                                          .....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 Jaggu alias Jaggu Ram 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.242-SB of 1998 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

petitioners was convicted and sentenced to undergo rigorous imprisonment

for five years and to pay a fine of Rs.1,000/- or in default of payment of fine

to undergo rigorous imprisonment for three months by the Court of learned

Additional Sessions Judge, Hoshiarpur vide judgment dated 11.3.1998. He
Criminal Misc. No. M-29973 of 2009 (O&M) -2-

was released on bail during the pendency of appeal. On dismissal of his

appeal No.242-SB of 1998 by this Court in April, 2008, 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.

October 26, 2009                                 ( HARBANS LAL )
renu                                                  JUDGE