High Court Punjab-Haryana High Court

Shish Ram vs State Of Haryana And Another on 18 December, 2008

Punjab-Haryana High Court
Shish Ram vs State Of Haryana And Another on 18 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                      Crl. Misc. No. M-33449 of 2008

                            Date of Decision: December 18, 2008


Shish Ram
                                                        ... Petitioner

                                Versus

State of Haryana and another.

                                                    ... Respondents


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


Present :   Mr. Varinder Singh Rana, Advocate,
            for the petitioner.


S.D. Anand, J. (Oral)

Crl. Misc. Nos. 58924 & 58925 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-33449 of 2008

Notice of motion.

On the asking of the Court, Mr.S.S. Mor, Senior Deputy

Advocate General, Haryana, accepts notice on behalf of the State.

The petitioner is under incarceration following his

conviction in a case under the N.D.P.S. Act. The plea preferred by

him for his premature release was declined by the Competent

Authority as he is undergoing sentence in a case under the

N.D.P.S. Act. The Competent Authority, in support of that view,
Crl. Misc. No. M-33449 of 2008 2

drew sustenance from the provisions of Section 32-A of the

N.D.P.S. Act.

It is common ground otherwise that the relevant

controversy is pending consideration at the hands of the Apex

Court.

In support of the contention that the embargo indicated

by the provisions of Section 32-A of the N.D.P.S. Act, does not

affect the jurisdictional powers of the Governor of the State to

grant remission in exercise of powers under Section 161 of the

Constitution of India, the learned counsel for the petitioner relies

upon two judgments rendered by this Court in Ekka Ram vs. State

of Punjab in Criminal Writ Petition No. 839 of 2004 decided on

14.09.2005 and Baldev Singh vs. State of Punjab in Criminal

Writ Petition No. 79 of 2005 decided on 1.3.2005. The judgment

in Ekka Ram’s case (supra) is under challenge before the Apex

court in an SLP filed by the State of Punjab.

The learned State counsel does not controvert that

proposition on fact. The pure and simple plea raised on behalf of

the petitioner is that if the disposal of the SLP is delayed, even an

ultimate favourable decision would be of no use because the

petitioner – prisoner would have undergone the entire period of

sentence by that time.

A similar eventuality was adjudicated upon by a

Coordinate Bench of this Court (Satish Kumar Mittal, J.) in Criminal

Misc. No. 51171-M of 2006 (Mahi Ram Vs. The Secretary &
Crl. Misc. No. M-33449 of 2008 3

Financial Commissioner to Government of Haryana and others)

and the following order was passed on 08.11.2006:

“It is ordered that in the meanwhile, the petitioner be

temporarily released, if he fulfills the following terms

and conditions:

i) Before releasing the petitioner, the concerned

Superintendent of Jail will verify the period undergone

by the convict and the remissions granted under Article

161 of the Constitution of India and that if after

subtracting the period on parole, the convict has

undergone the sentence awarded by the Court, he

shall be released temporarily on bail to the satisfaction

of the Chief Judicial Magistrate during the pendency of

Special Leave Petition filed by State of Punjab in case

Ekka Ram [SLP (Crl.) No. 2496 of 2006] arising from

the final judgment and order dated 14.09.2005 passed

in Criminal Writ Petition No. 839 of 2004. The convict

concerned be granted the benefit of remission as per

the circulars issued by Government of Punjab under

Article 161, after his conviction.

ii) The petitioner will remain on bail during the pendency

of S.L.P. No. 2496 of 2006 in the Apex Court. If as per

the judgment of the Apex Court, benefit of remission

under Article 161 is not granted, the convict will

surrender back in jail for undergoing the unexpired

period of sentence.

Crl. Misc. No. M-33449 of 2008 4

iii) At the time of release on bail, the petitioner will give an

undertaking that he will not leave the country without

prior permission of the Court and will keep peace and

will continue informing the Chief Judicial Magistrate

concerned his residential address from time to time.”

This petition involving facts, which are exactly similar to

those involved in Mahi Ram’s case (supra), shall stand disposed of

in terms of order Annexure P/3.

December 18, 2008                                       (S.D. Anand)
vkd                                                           Judge