High Court Madhya Pradesh High Court

Karansingh vs State Of M.P. on 18 August, 1981

Madhya Pradesh High Court
Karansingh vs State Of M.P. on 18 August, 1981
Equivalent citations: 1982 CriLJ 2133
Author: H Mishra
Bench: H Mishra, R Vijayvargia


JUDGMENT

H.G. Mishra, J.

1. This is a petition whereby the petitioner Karansingh claims to be set at liberty forthwith on the ground that before submission of his application to this court he has already undergone 14 years of rigorous imprisonment, including the period of special remissions and remissions,

2. The petitioner Karansingh was sentenced to imprisonment for life by judgment dated 7-4-1971. Including the period of remissions and special remissions on 26-1-1978 the period of undergone sentence comes to 13 years, 7 months and 26 days. There is no dispute between the parties on these facts.

3. Now, the two questions are for consideration (i) whether the petitioner is entitled to be released on the basis of the ratio of Mohansingh v. State of M.P. 1980 MPLJ 665 : 1981 Cri LJ 147 and (ii) whether the petitioner is entitled to the ratio of Maru Ram v. Union of India . So far as the ratio of Mohansingh’s case (supra) is concerned, it appears to have a different field to operate. Its applicability is confined to those cases where after giving margin to remissions and special remissions the sentence comes to 14 years as on 26-1-1978. In this case the period so calculated comes below 14 years on the Aforesaid date. Accordingly the petitioner is not entitled to the benefit of the ratio of Mohansingh’s case (supra). So far as the ratio of Maru Ram’s case (supra) it concerned, their Lordships of the Supreme Court have held that insertion of Section 433A in the Criminal P.C. 1973, is prospective in its operation and its applicability is confined to only those cases where a person has been convicted by the sentence of court after 18-12-1978 when the aforesaid section was inserted and brought into force by the amendment Act No. 45 of 1978. Accordingly, the provisions placed in Section 433A of the Criminal P.C. 1973.are not applicable to the present case.

4. Now, it is not disputed by Shri Surjitsingh that the sentence for life imprisonment was made for 14 years prior to the insertion of the aforesaid provision. Since the petitioner has by now undergone more than 14 years sentence, he is entitled to be set at liberty forthwith.

5. Accordingly, this petition succeeds and is hereby allowed. The petitioner Karansingh is directed to be released forthwith unless required in connection with any other offence.