IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Writ Petition No.1563 of 2011
Date of Decision : September 15, 2011
Mohinder Singh and others
....Petitioners
Versus
State of Punjab and others
.... Respondents
CORAM : HON'BLE MR. JUSTICE T.P.S. MANN
Present : Mr. Nandan Jindal, Advocate.
Mr. P.S. Paul, Deputy Advocate General, Punjab.
T.P.S. Mann, J. (Oral)
The petitioners have prayed for issuance of
appropriate writ, order or direction holding that they have become
entitled to be released forthwith like their co-accused Baldev
Singh and their further detention was violative of Articles 14, 19
and 21 of the Constitution of India.
It is not in dispute that the pre-mature release cases
of the petitioners were initiated more than a year back. Uptil now,
these cases had been taking rounds of the various levels of the
bureaucratic hierarchy. The Court has been informed by learned
State counsel that the pre-mature release cases of the petitioners
have been sent by the Hon’ble Chief Minister of Punjab to the
Criminal Writ Petition No.1563 of 2011 -2-
Hon’ble Governor of Punjab on 3.8.2011. In support of his stand,
learned State counsel has filed a short affidavit of the
Superintendent, Open Air Jail, Nabha, which is taken on record.
It is also not in dispute that Baldev Singh, co-accused
of the petitioners has already been released, pursuant to his pre-
mature release case being accepted by the State government.
In view of the above, the present petition is disposed
of with a direction that in case the pre-mature release cases of
the petitioners are not finally decided within one month from
today, they be released on parole on their furnishing personal
bonds in the sum of Rs.25,000/- each with two sureties of the like
amount to the satisfaction of the District Magistrate, Sangrur.
In case, the pre-mature release cases of the
petitioners are declined within the stipulated period, the
authorities are not required to release the petitioners on parole.
Also, in the event of the pre-mature release cases of the
petitioners being declined after their release on parole, the State
would be at liberty to take them into custody for undergoing their
sentences.
( T.P.S. MANN )
September 15, 2011 JUDGE
satish