High Court Punjab-Haryana High Court

Jarnail Singh vs State Of Punjab And Another on 5 December, 2008

Punjab-Haryana High Court
Jarnail Singh vs State Of Punjab And Another on 5 December, 2008
Criminal Misc. No.M-32124 of 2008                       -1-

                                ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.M-32124 of 2008
                        Date of decision : 5.12.2008

Jarnail Singh                                           .....Petitioner

                        Versus
State of Punjab and another                             ...Respondents

                                ****

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

Present:    Ms. B.P.K. Brar, Advocate for the petitioner.


S. D. ANAND, J.

Notice of motion.

On the asking of the Court, Ms. Manjari Nehru Kaul, Deputy

Advocate General, Punjab accepts notice on behalf of the respondents.

The petitioner had earlier filed Criminal Misc. No. M-1721 of

2008 to obtain the invalidation of the order passed by the competent

authority declining the agriculture parole plea raised by the petitioner-

prisoner on the premise that he had over stayed a parole release in the

year 2006. This Court passed the following order in that matter:-

“The agriculture parole plea filed by the petitioner-prisoner was

declined by the competent authority in view of a report

furnished by District Magistrate, Gurdaspur, that the past

conduct of the petitioner-prisoner did not entitle him to release

on parole. The District Magistrate based his report upon the

information furnished by Senior Superintendent of Police,
Criminal Misc. No.M-32124 of 2008 -2-

****

Gurdaspur. The impugned order indicates that the parole plea

was being declined as the petitioner-prisoner had over stayed

a parole release in the year 2006 and he had to be arrested in

pursuance of a case which came to be registered against him

on that account.

Learned counsel for the petitioner-prisoner argues that though

she is not in a position to contest the correctness of the above

averment, the further release of the petitioner-prisoner on

parole could have been denied to him only for a period of one

year following the violation.

Learned State counsel states that she is not in a position to

deny the averment for want of instructions in the relevant

behalf.

In the light of the fore-going discussion, the impugned order is

set aside. The competent authority is directed to decide the

parole plea of the petitioner afresh within one month from

today.”

Even thereafter, the competent authority declined the

agriculture parole plea of the petitioner by again placing reliance upon the

fact that he had over shot the previous parole.

The competent authority was completely oblivious of the fact

that this Court had noticed, in the course of order dated 27.8.2008, the fact

that the over stay of parole could have enabled the deferment of parole

plea only for a period of one year following the violation. Infact, the

competent authority was required to compulsively respect that finding by

this Court. But it did not do so.

Criminal Misc. No.M-32124 of 2008 -3-

****

The petition shall stand disposed of accordingly with a

direction to the competent authority to pass an order granting parole to the

petitioner-prisoner for a period of one month. The exercise shall be

concluded within three days from today. It will be for the State counsel to

communicate the order to the competent authority.

Copy of the order be given to the learned State counsel under

the signatures of the Court Secretary.

December 05, 2008                                   (S. D. ANAND)
Pka                                                     JUDGE

Note: Whether to be referred to Reporter: Yes/No