Supreme Court of India

Ranjit Singh vs Union Territory Of Chandigarh & … on 23 August, 1991

Supreme Court of India
Ranjit Singh vs Union Territory Of Chandigarh & … on 23 August, 1991
Equivalent citations: 1991 AIR 2296, 1991 SCR (3) 742
Author: J S Verma
Bench: Verma, Jagdish Saran (J)
           PETITIONER:
RANJIT SINGH

	Vs.

RESPONDENT:
UNION TERRITORY OF CHANDIGARH & ANR.

DATE OF JUDGMENT23/08/1991

BENCH:
VERMA, JAGDISH SARAN (J)
BENCH:
VERMA, JAGDISH SARAN (J)
VENKATACHALLIAH, M.N. (J)
OJHA, N.D. (J)

CITATION:
 1991 AIR 2296		  1991 SCR  (3) 742
 1991 SCC  (4) 304	  JT 1991 (3)	550
 1991 SCALE  (2)396


ACT:
 Code  of  Criminal  Procedure, 1973:  Ss.  427,  433A--Life
convict	 --Convicted of another murder--Subsequent  Sentence
of life imprisonment--Whether superimposition to the earlier
life sentence-Remissions or commutation in respect of earli-
er  sentence--Whether  available ipso facto  in	 respect  of
Second sentence.
    Indian Penal Code, 1960: S. 302--Life convict--Trial for
second	    murder--Conviction--Imposition	Of	Life
sentence--Whether both life sentences to run concurrently.
    Constitution of India: Article  32--Offender--Separately
sentenced  to life imprisonment for two	 different  offences
under  section	302 IPC--Court's direction that in  case  of
remissions  or commutation in respect of  earlier  sentence,
the  latter sentenced to run  thereafter-Interpretation	 of-
Writ  Petition challenging the	sentence--Whether  maintain-
able.



HEADNOTE:
    The	 petitioner who was convicted under section  302-IPC
on  6.3.1979  and sentenced to life imprisonment;  was	also
tried  for a second murder committed while he was on  parole
after his conviction and sentence for the first murder,	 and
was convicted under s. '303 IPC. Altering the conviction  to
one  under  s.	302 IPC, for the second	 murder	 this  Court
sentenced him to life imprisonment instead of death sentence
and  by its judgment dated 30.9.1983 directed that  in	case
any  remission	and commutation in respect  of	his  earlier
sentence  'was granted, the latter sentence should  commence
thereafter.
    The petitioner filed a writ petition under Article 32 of
the Constitution. praying for his release on the ground that
both  the life sentences had to run concurrently in  accord-
ance  with s. 1427(2) Cr. P.C., and as he had  undergone  14
years  sentence of imprisonment with remissions at the	time
of  filing the writ petition on .February 19, 1990,  he	 was
entitled to be released.'It was contended that this  Court's
direc, tion dated 30.9.83 was .contrary to s. 427(2) of	 the
Code of Criminal
743
Procedure, 1973 since it amounted to directing that the	 two
sentences of life imprisonment were to run consecutively and
not concurrently.
On  behalf  of	the respondents it was	contended  that	 the
direction of this	 Court, properly construed, was	 not
contrary to.s. 427(2) Cr. P.C. and, therefore, the  question
of  issuing any writ or directions as claimed by  the  peti-
tioners did not arise.
    Disposing of the petition treating it as one for  clari-
fication of the judgment dated 30.9.1983 this Court,
    HELD:  1.1	A  sentence of transportation  for  life  or
imprisonment for life must prima facie be treated as  trans-
portation  or  imprisonment for the whole of  the  remaining
period	of  the convicted person's natural life	 unless	 the
remaining sentence is 'commuted or remitted by the appropri-
ate  authority. This being so at the stage of sentencing  by
the  Court on a subsequent conviction, the earlier  sentence
of  imprisonment for life must be understood in this  manner
and,  therefore,  there can b no question  of  a  subsequent
sentence  of  imprisonment for a term or  for  life  running
consecutively  which is the general rule laid down in  sub-s
(1) ors. 427, Cr. P.C. [747G; 749D-E]
    1.2 The earlier sentence of imprisonment-for life  being
under  stood to mean as sentence to serve the  remainder  of
life in prison unless commuted or remitted by the  appropri-
ate  authority and a person having only one life  span,	 the
sentence  on a subsequent conviction of imprisonment  for  a
term  or imprisonment for life as envisaged by s. 427(2)  of
the  Cr. P.C., can only be superimposed to the earlier	life
sentence  and certainly not added to it since extending	 the
life  span  of	the offender or for that  matter  anyone  is
beyond human might. [749F-G]
    It	cannot be said that a sentence of life	imprisonment
is  to	b treated asasentence of imprisonment  for  a  fixed
term. [748B]
    Gopal  Vinayak Godse v. The Stateof Maharashtra &  Ors.,
[1961]	3 S.C.R. 440 and MaruRam v. Union of India  &  Anr.,
[1981] 1 S.C.R 1196, followed.
    2.1	 The operation of the superimposed  subsequent	sen-
tence  of Iife imprisonment should not be wiped	 out  merely
because in respect of to correspondingI earlier sentence  of
life  imprisonment any remission or commutation was  granted
by the appropriate.authority. [75lF-G]
744
    2.2 In the instant case, the last sentence in the direc-
tion  meant that in case, any remission or  commutation	 was
granted in. respect. of the earlier sentence of life impris-
onment alone then the benefit of that remission or  commuta-
tion  would  not ipso facto be available in respect  of	 the
subsequent sentence of life imprisonment which would contin-
ue  to	be  unaffected by the remission	 or  commutation  in
respect of the earlier sentence alone. The consequence would
be  that the petitioner would not get any practical  benefit
of  any remission or commutation in respect of	his  earlier
sentence  because of the superimposed subsequent  life	sen-
tence  unless the same corresponding benefit in	 respect  of
the subsequent sentence was also granted to the	 petitioner.
It was in this manner that the direction 'was given for	 the
two sentences of life imprisonment not to run  concurrently.
[750E-H; 751A]
    The	 subsequent sentence of imprisonment for  life	had,
therefore, to run concurrently with the earlier sentence  of
imprisonment for life awarded to the petitioner. [750C-D]
    3. The general rule enunciated in sub,section (1) of  s.
427  Cr.  P.C.	is that without the  Court's  direction	 the
subsequent  sentence will not run concurrently but  consecu-
tively. [749G]
    The only situation in which no direction of the Court is
needed to make the subsequent sentence run concurrently with
the  previous  sentence iS provided for in  sub,section	 (2)
which  has  been enacted to avoid any  possible	 controversy
based on sub,section (1) if there being no express direction
of the Court to that effect. [749G-H; 750A]
    Sub,section (2) is in the nature of an exception to	 the
general	 rule enacted under sub-section (1) of	section	 427
0Cr. P.C. [T50A]
    4.1 The mandatory minimum of 14 years' actual  imprison-
ment prescribed by s. 433A Cr. P.C. which has supremacy over
the  Remission Rules and short-sentencing statutes  made  by
the  various  States would not operate against	those  whose
cases were decided by the trial court before the 18th Decem-
ber,  1978  when s. 433A Cr. P.C.'came into  force  but	 the
section	 would apply to those sentenced by the	trial  court
after 18.12.1978 even though the offence was committed prior
to that date. [748D-E]
    Maru Ram v. Union of India & Anr., [1981] 1 S.C.R. 1196,
followed.						   .
745
    4.2 In the instant case, s. 433A Cr. P.C. was applicable
to petitioner in respect of both sentences of life imprison-
ment  since the conviction by the trial court even  for	 the
first murder was after 18.12.1978, the second offence itself
being committed after 18.12.1978.  The mandatory minimum  of
14years' actual imprisonment as required by s. 433A even for
the  first sentence of life imprisonment was not served	 out
by  the	 petitioner,  and, therefore,  irrespective  of	 the
points	raised	in the instant petition on the basis  of  s.
427(2)	Cr. P.C. the petitioner could not claim relief	much
less  a	 writ under Article 32 of the  Constitution  in	 the
absence	 of  the remaining sentence being  remitted  by	 the
Government. [748E-G]
    5.	The petitioner's incarceration was the result  of  a
valid judicial order and, therefore, there could be no valid
claim  to  the infringement of any fundamental	right  which
alone could be the foundation for a writ under Article 32 of
the Constitution. [747E-F]



JUDGMENT:

ORIGINAL JURISDICTION: Writ Petition (Crl.) No. 116 of
1990.

(Under Article 32 of the Constitution of India).
R.K. Garg, N.D. Garg, Rajiv Kr. Garg and P.C. Choudhary
for the Petitioner.

U.R. Lalit and Ms. Kamini Jaiswal for the Respondents.
The Judgment of the Court was delivered by
VERMA, J. The short question arising for decision by us
is the true meaning of Sub-section (2) of Section 427 of the
Code of Criminal Procedure, 1973 and its effect.
For an Offence of murder committed on 17.9.1978 the
petitioner, Ranjit Singh, was convicted under Section 302
I.P.C. by the Sessions Judge on 6..3.1979 and sentenced to
life imprisonment which was confirmed by the High Court of
Punjab & Haryana. While the petitioner was on parole after
his conviction and sentence for first murder, he was tried
for the second murder committed On October 25, 1980 and
convicted under Section 303 I.P.C. This conviction was
altered to one under Section 302 I.P.C. and for the second
murder, also the petitioner was sentenced by this Court on
30.9. 1983 to life imprisonment instead of death sentence.
This Court while disposing of the. petitioner’s appeal, in
this manner, directed as under:

746

“We feel that life imprisonment would be the
proper sentence that should be imposed-upon
the appellant. We accordingly reduce the
sentence of death imposed upon him and, sen-
tence him to suffer rigorous imprisonment for
life. However, since the present murder was
committed by him within a span of one year of
his earlier conviction and that too when he
was released .on parole we are clearly of the
view that the instant sentence of imprisonment
for life awarded to him should not run concur-
rently with his earlier sentence Of life
imprisonment. We therefore, direct that in
case any remission or commutation in respect
of his earlier sentence is granted to him the
present sentence should .commence thereafter.”

The petitioner has now filed this Writ Petition under Arti-
cle 32 of the Constitution for issuance of a suitable writ
or direction to correct,the above direction given in the
0order dated September 30, 1983 to bring it in consonance
with Section 427(2) Cr. P.C. and consequently for his re-
lease on the ground that both life sentences had to run
concurrently in accordance with Section 427(2) Cr. P.C. and
he is entitled to relief because he has undergone fourteen
years sentence of imprisonment with remissions at the time
of filing the Writ Petition on February 19, 1990. This is
how the question of construction of Section 427(2) Cr. P.C.
arises in the present case.

Section 427 of the Code of Criminal Procedure, 1973 is as
under:

“427. Sentence on offender already
sentenced for another offence–(1) When a
person already undergoing a sentence of im-
prisonment is sentenced on a subsequent con-
viction to imprisonment or imprisonment for
life, such imprisonment’ or imprisonment for
life shall commence at the expiration of the
imprisonment to which he has been previously
sentenced, unless the Court directs that the
subsequent sentence shall run concurrently
with such previous sentence:

Provided that where a person, who has, been
sentenced to imprisonment by an order under
Section 122 in default of furnishing security
is, whilst undergoing such sentence, sentenced
to imprisonment for an offence committed prior
to the making of such order, the latter sen-
tence shall commence immediately.

747

(2) When a person already undergoing
a sentence of imprisonment for life is sen-
tenced on a subsequent conviction to. impris-

onment for a term or imprisonment for life,
the subsequent sentence shall run concurrently
with such previous Sentence .’ ‘
Shri R.K. Garg, learned counsel for the petitioner strenu-
ously urged that this Court’s above quoted direction in the
judgment dated 30.9.1983 passed in Criminal Appeal No. 418
of 1982 while affirming the conviction under Section 302
I.P.C. for the second murder and imposing the punishment of
life imprisonment for it ‘also amounts to directing that the
two sentences of life imprisonment are tO run consecutively
and not concurrently which is in direct conflict with Sub-
section (2) of Section 427 Cr. P.C. He ,urged that the life
‘span of a person Could be only one and therefore ,any
subsequent life sentence must run concurrently and not
consecutively which is the clear mandate :of Section 427(2).
On this basis, it was, urged that this Court’s direction in
the above manner on the petitioner’S conviction for the
second offence of murder is contrary-to Section 427(2) of
the Code 01 Criminal Procedure, 1973. This is the basis of
the reliefs claimed on behalf of the .petitioner. In reply,
Shri U.R. Lalit. appearing. on behalf of respondents, con-
tended that the direction of this Court properly construed
is not contrary to Section 427(2) Cr. P.C. and, therefore,
the question of issuing any writ or directions claimed by
the petitioner does not arise.

We may straightaway mention that the question of grant
of relief under Article 32 of the Constitution does not
arise on the above facts. The petitioner’s incarceration is
the result of a valid judicial order and, therefore,’ there
can be no valid claim to the infringement of any fundamental
right which alone can be the foundation for a writ under
Article 32 of the COnstitution. The only question, it ap-
pears, therefore, is about the correct construction of the
direction given by this Court in its judgment dated
30.9.1983 in Criminal Appeal No. 418 of 1982 in the fight of
the true meaning of Section427(2) Cr. P.C.
The meaning of a sentence of imprisonment for life is no
longer res integra; It was held by a Constitution Bench in
Gopal Vinayak Godse v. The State of Maharashtra and Others,
[1961] 3 S:C.R. 440 that a sentence of transportation for
life or imprisonment for life must prima facie be treated as
transportation Or imprisonment for the whole of the remain-
ing period of the convicted person’s natural life. It was
further held:

748

“Unless the said sentence is commut-
ed or remitted by appropriate authority under
the relevant provisions of the Indian Penal
Code or the Code of Criminal Procedure, a
prisoner sentenced to life imprisonment is
bound in law to serve the life term in
prison.”

The contention that a sentence of life imprisonment was to
be treated as a sentence of imprisonment for a fixed term
was expressly rejected. This view was followed and reiterat-
ed in Maru Ram v. Union of India & Ant., [1981] 1 S.C.R.
1196 while considering the effect of Section 433A introduced
in the Code of Criminal Procedure, 1973 with effect from
18.12.1978. The Constitution Bench in Maru Ram summarised
one of its conclusions as under:

“We follow Godse’s case (supra) to hold that
imprisonment for life lasts until the last
breath, and whatever the length of remissions
earned, the prisoner can claim release only if
the remaining sentence is remitted by Govern-
ment.”

Another conclusion in Maru Ram was that the mandatory mini-
mum of 14 years’ actual imprisonment prescribed by Section
433A which has supremacy over the Remission Rules and
short-sentencing statutes made by the various States will
not operate against those whose cases were decided by the
trial court before the 18th December, 1978 when Section 433A
came ‘into force but Section 433A would apply to those
sentenced ‘by the trial court after 18.12.1978 even though
the offence was committed prior to that date. From these
decisions it is obvious that the mandatory minimum of 14
years’. actual imprisonment prescribed by Section 433A is
applicable to petitioner in respect of both sentences of
life imprisonment since the conviction by the trial court
even for the first murder was after 18.12.1.978, the second
offence itself being committed after ‘18.12.1978. There is
no dispute that the mandatory minimum of 14 years’ actual
imprisonment, as required by Section 433A even for the first
sentence of life imprisonment, has not been served out by
the petitioner and, therefore, irrespective of the points
raised in this petition on the basis of Section 427(2) Cr.
P.C. the petitioner cannot claim relief much less a writ
under Article 32 of the Constitution in the absence of the
remaining sentence being remitted by the Government. This
alone is sufficient to refuse any relief under Article 32 of
the Constitution.

The question now is of the meaning of Section 472(2) Cr.
P.C, and its effect, in the present case, in view of the
above quoted direc-

749

tion Of this Court in its judgment dated 30.9.1983.
Sub-section (1) of Section 427Cr. P.C. provides for the
situation when a person already undergoing a sentence of
imprisonment is sentenced on a subsequent conviction to
imprisonment or life imprisonment. In other words, Sub-
section (1) of Section 427 Cr. P.C. deals with an offender
who while undergoing sentence for a fixed term is’ subse-
quently convicted to imprisonment for a fixed term or for
life. In such a situation, the first sentence, being for a
fixed term, expires on a definite date which is known when
the subsequent conviction is made., Sub-section (1) says
that in’ such a situation, the date of expiry of the first
sentence which the offender is undergoing being known,
ordinarily the subsequent sentence would commence at the
expiration of the first term of imprisonment unless the
Court .directs the subsequent sentence to run concurrently
with the previous sentence. Obviously, in cases’ covered by
Sub-section (1)where the sentence is for a fixed’ term, the
subsequent sentence Can be consecutive unless directed to
run concurrently. Sub-section (2), on the other hand, pro-
vides for an offender “alreadly undergoing sentence of
imprisonment for life” who is sentenced on a subsequent
conviction to imprisonment for a term or for life. It is
well-settled since the decision of this Court in Gopal
Vinayaka Godse and reiterated in Maru Ram that imprisonment
for life is a sentence for the remainder or the life of the
offender unless the remaining sentence is commuted or remit-
ted by the appropriate authority. This being so at-the.stage
of sentencing by the Court On a subsequent conviction, the
earlier sentence of imprisonment for life must be understood
in this manner and, therefore, there can be no question of a
subsequent sentence of. impriosnment for a term or for life
running consecutively which is the general rule laid down in
Sub-. section (1) of Section 427. As rightly contended’by
Shri Garg, and not disputed by Shri Lalit, the earlier
sentence of imprisonment for life being understood to mean
as sentence to serve the remainder of life in prison unless
commuted or remitted by the appropriate authority and a
person having only one life’ span, the sentence on a subse-
quent conviction of imprisonment for a term or imprisonment
for life can only be superimposed to the earlier life sen-
tence and certainly not added to it since extending the life
span of the offender or for that ‘matter anyone is
beyond .human might. It is this obvious situation which is
stated in sub-section (2) of Section 427 since the general’
rule enunciated in sub-section (1) thereof is that without
the Court’s direction the subse-. quent sentence will. not
run concurrently, but consecutively. The only situation in
which no direction of the Court is needed to make the subse-
quent sentence run concurrently with the previous sentence
is
750
provided for in Sub-section (2) which has been enacted to
avoid any possible controversy based on Sub-section. (1) if
there be no express direction of the Court to that effect.
Sub-section (2) is in the nature of anexCeption to the
general rule enacted in Sub-section (1) of Section 427
that’a sentence on subsequent conviction commences on expiry
of the first sentence unless the Court directs it to run
concurrently. The meaning and purpose of Sub-sections (1) &
(2)of Section 427 and the object of en,acting Sub-section
?)is, therefore, Clear..

We are not required to say anything regarding the practical.
effect of remission or commutation of the sentences since
that question does not arise in the present case. The
limited controversy before us has been indicated. The only
question now is of ‘the meaning and effect of the above
quoted direction in this Court’s judgment dated 30.9.1983 It
is obvious that the direction .of this Court must be con-
strued to harmonise with Section 427(2) Cr. P.C. which is
the statutory mandate apart from being the obvious truth.
The subsequent sentence of imprisonment for life has, there-
fore, to run concurrently with the read as sentenceof
imprisonment for life awarded to the petitioner. Thed
exercise is to construe the last sentence in the direction
which re under:

“We, therefore, direct that in case any remission
or commutation .in respect of his earlier sentence is grant-
ed to him the present sentence should commence thereafter.”
It is in the background of this ultimate direction that the
proceeding portion has to be read. This last sentence in the
direction means that in case, any remission or commutation
is granted in respect of the earlier. sentence. of life
imprisonment alone then the benefit of that remission
or .commutation will not ipso facto be available in respect
of the sub. sequent sentence of life imprisonment which
would continue to be unaffected by the remission or commuta-
tion in respect of the earlier sentence alone. In other
WordS, the operation of the superimposed subsequent sen-
tence, of life imprisonment shall not be wiped out .merely
because in respect of the corresponding earlier sentence of
life imprisonment any remission or commutation has been
granted by the appropriate authority. The consequence is
that the petitioner would not ‘get any practical ‘benefit
of any remission or commutation respect of his earlier
sentence because of the superimposed subsequent life sen-
tence unless the same corresponding benefit in respect of
the subsequent sentence. is also .granted tO the petitioner.
It is in this manner that the direction is given for the,
two Sentences of life impri-

751

sonment not to run concurrently.

The ultimate direction contained in the last sentence is
obviously for this purpose. So construed the direction of
this Court in the judgment dated 30.9.1983 in Criminal
Appeal No. 418 of 1982 fully harmonises with Section 427(2)
Cr. P.C. This is the clarification we make of this Court’s
judgment dated 30.9. 1983 in Criminal Appeal No. 4 18 of
1982.

We have already stated that this petition ‘for the
issuance of a writ Under Article 32 of the Constitution is
untenable. We have, there-

‘ fore, treated it as a petition for clarification of the
judgment dated 30.9.1983 in Criminal Appeal No. 418 of 1982.
Accordingly, the petition is disposed of with this clarifi-
cation.

R.P.					 Petition disposed
of.
752