High Court Punjab-Haryana High Court

Karnail Singh And Another vs State Of Punjab And Others on 22 October, 2009

Punjab-Haryana High Court
Karnail Singh And Another vs State Of Punjab And Others on 22 October, 2009
Criminal Misc. No. M-29487 of 2009 (O&M)                      -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                             Criminal Misc. No. M-29487 of 2009 (O&M)
                                      Date of Decision:22.10.2009

Karnail Singh and another
                                                        .....Petitioners
            Vs.

State of Punjab and others
                                                        .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

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

                        ****
HARBANS LAL, J.

This petition has been moved by Karnail Singh as well as Surjit

Singh under Section 482 of Cr.P.C for issuing directions to the respondents

to allow them usual remissions as have been allowed by the Governor of

Punjab under Article 161 of the Constitution of India during the period,

they remained on bail during the pendency of Criminal Appeal No.363-SB

of 1992 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 petitioners. The

petitioner No.1 was convicted and sentenced to undergo rigorous

imprisonment for five years and to pay a fine of Rs.5,000/- or in default of

payment of fine, to further undergo rigorous imprisonment for six months

under Section 306 of IPC and petitioner No.2 was convicted and sentenced
Criminal Misc. No. M-29487 of 2009 (O&M) -2-

to undergo rigorous imprisonment for four years and to pay a fine of

Rs.5,000/- or in default of payment of fine, to further undergo rigorous

imprisonment for six months under Section 306 of IPC by the Court of

learned Sessions Judge, Faridkot. They were released on bail during

pendency of their appeal. On dismissal of their appeal No.363-SB of 1992

vide judgment dated 4.10.2008 passed by this Court, they have 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 petitioners and provide them the benefit of

remissions announced from time to time till before 11.9.2001 and also

consider their pre-mature release case.

October 22, 2009                                    ( HARBANS LAL )
renu                                                     JUDGE