High Court Punjab-Haryana High Court

Mukhtiar Singh vs State Of Punjab And Others on 7 November, 2008

Punjab-Haryana High Court
Mukhtiar Singh vs State Of Punjab And Others on 7 November, 2008
Crl. Misc. No. M-29100 of 2008                            -1-


IN THE HIGH            COURT OF PUNJAB AND HARYANA AT
CHANDIGARH



                                          Crl. Misc. No. M-29100 of 2008
                                   Date of Decision: November 07, 2008



Mukhtiar Singh.
                                                                   ... Petitioner


                                     Versus

State of Punjab and others.
                                                                ... Respondents


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

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


S.D. Anand, J.

The petitioner – prisoner feeling aggrieved by the non-

consideration of premature release plea, filed a Crl. Misc. No. 39313-M of

2007, in the course whereof, a Coordinate Bench of this Court (Surya Kant,

J.), after noticing that the petitioner – prisoner had already been convicted

on a charge of having over stayed on parole, ordered that the case of the

petitioner would be considered forthwith in accordance with law and as per

the instructions dated 08.07.1991. The plea presently raised is that

postponement of the premature release by five years, though in accord

with the instructions, is not in order.

Notice of motion.

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

General, Punjab, accepts notice on behalf of the State.
Crl. Misc. No. M-29100 of 2008 -2-

It is common ground that the petitioner was prosecuted on a

charge of having overshot parole and was convicted on that charge. In that

view of things, it would be inappropriate for the competent authority to

postpone consideration of premature release plea by five years. By the

very nature of things, the competent authority could have opted either for

the prosecution of the petitioner-prisoner for having over shot parole or it

could have refrained from launching prosecution and defer the

consideration of the premature release plea for a period of five years as

provided under the Rules on the subject. Once the former course of action

had been adopted, resort to deferment, though rule related, would amount

to double jeopardy.

The petition shall stand disposed of with a direction to the

Competent Authority to take a decision afresh on the parole plea of the

petitioner – prisoner in the light of observations made in the fore-going

para within fifteen 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.

November 07, 2008                                           ( S.D. Anand )
Pka                                                                 Judge