IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(Cr.) No. 6 of 2011
Naresh Prasad Mehta ….. Petitioner
Versus
State of Jharkhand & ors. ….. Respondents
CORAM : HON’BLE THE ACTING CHIEF JUSTICE
…..
For the petitioner : Mr. R.P.Gupta, Adv.
For the Respondent : JC to G.P. III
Dated 29
th
July, 2011
By Court The writ petitioner, Naresh Prasad Mehta, convicted in
Sessions Trial Case No. 155 of 1996/ 42 of 1996 vide judgment and
order dated 29th May, 2000, since has not completed requisite period
of sentence, so as to consider his case for premature release, as he
has not completed sentence of twenty years with remission.
2. Therefore, on this count alone, the petitioner’s writ
petition is dismissed. However, the respondents may consider the
case of the petitioner on completion of requisite period of sentence
again
( Prakash Tatia, A.C.J. )
G.Jha/