Criminal Misc. No. M-19724 of 2009                            -1-
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                                 Criminal Misc. No. M-19724 of 2009
                                     Date of Decision:12.10.2009
Satpal Singh
                                                       .....Petitioner
            Vs.
State of Punjab and others
                                                       .....Respondents
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:-   Mr. Nandan Jindal, Advocate for the petitioner.
            Mr. Arshvinder Singh, Deputy Advocate General, Punjab.
                        ****
HARBANS LAL, J.
This petition has been moved by Satpal Singh under Section
482 of Cr.P.C for issuing directions to the respondents to allow him usual
remissions as have been allowed by the Governor of Punjab under Article
161 of the Constitution of India during the period, he remained on bail
during the pendency of appeal 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 parties. The petitioner
was convicted and sentenced to undergo rigorous imprisonment for seven
years under Sections 307/34 of IPC and 27 of Arms Act by the Court of
learned Additional Sessions Judge, Barnala vide judgment dated 8.7.1994.
In view of Annexure P.1, the judgment dated 5.7.2007 rendered by this
 Criminal Misc. No. M-19724 of 2009 -2-
Court in Criminal Writ Petition No.991 of 2006 – Jagdeep Singh v. State of
Punjab and others and 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, this petition is disposed of with a
direction to the competent authority to examine the case of the petitioner
and provide him the benefit of remissions announced from time to time till
before 11.9.2001 and also consider his pre-mature release case.
October 12, 2009 ( HARBANS LAL ) renu JUDGE