High Court Rajasthan High Court - Jodhpur

Smt. Sukhminder Kaur vs State & Ors on 9 April, 2009

Rajasthan High Court – Jodhpur
Smt. Sukhminder Kaur vs State & Ors on 9 April, 2009
                                                         1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                        AT JODHPUR


                     J U D G M E N T


              CIVIL WRIT No. 8714 of 2008

                   SMT. SUKHMINDER KAUR
                            V/S
                       STATE & ORS.

Date of Judgment           :         09th April, 2009


                        PRESENT
               HON'BLE SHRI N P GUPTA,J.
               HON'BLE SHRI C.M.TOTLA,J.


Mr. CHAITANYA GAHLOT, for the appellant / petitioner
Mr. BK MEHAR, G.A. for the State Respondent.


BY THE COURT : (PER HON'BLE GUPTA,J.)

This petition for issuance of direction, in

the nature of habeas corpus, has been filed by the

petitioner, whose husband is undergoing sentence.

The facts of the case are, that petitioner’s

husband, hereafter referred to as ‘the accused’, was

convicted by the Court of Addl. Sessions Judge No.1.,

Sri Ganganagar by judgment dt. 15.10.2004, in Sessions

Case No. 37/93, for the offences under Sections 8/21

and 8/23 of the Narcotic Drugs and Psychotropic

Substances Act, 1985, and sentenced to 20 years

rigorous imprisonment and a fine of Rs. 2 lakh, in

default to undergo one year’s rigorous imprisonment

for the offence under Section 8/21, and with rigorous

imprisonment for another term of 20 years with a fine

of Rs. 2 lakh, in default to undergo one year’s

rigorous imprisonment for the offence under Section
2

8/23. This judgment was challenged by the accused by

way of S.B. Criminal Appeal No. 1111/2004, before this

Court, which was decided vide judgment dt. 23.7.2008,

and thereby the substantive sentences for both the

offences were reduced to 10 years on each of the

counts. However, the sentences of fine, and the

sentences of rigorous imprisonment in default of

payment of fine were maintained. Admittedly these

convictions and sentences have become final.

The case of the petitioner then is, that as

on the date of the filing of the petition, he has

undergone about 11 years and one month judicial

custody, and that since all the sentences were ordered

to run concurrently, and since the substantive

sentences ran concurrently, after completion of the

period of 10 years, the substantive sentences came to

an end. With this it is contended, that the accused

has completed further one year’s rigorous imprisonment

also in default of payment of fine, and since all the

sentences were made to run concurrently, the accused

was entitled to be set at liberty after completion of

said one year’s rigorous imprisonment in default of

payment of fine, but he has not been released. Thus,

his detention is illegal. The case of the petitioner

further is, that he has orally been given out, that as

he has been awarded one year’s rigorous imprisonment

in default of payment of fine for two offences, those

sentences of imprisonment he has to suffer one after

another, while according to the petitioner, since

there was only one warrant, and the sentences were

ordered to run concurrently, the stand of the jail

authority is violative of Article 14, 19 and 21 of the
3

Constitution.

It is in the next place contended, that the

sentences of imprisonment to be suffered, in default

of payment of fine stands on different footing, than

the sentences of imprisonment, substantively imposed,

inasmuch as the sentence of imprisonment in default of

payment of fine is only imprisonment, and is not a

sentence as such, but it is a penalty which the person

incurs, on account of non payment of fine, as the

sentence is something which the offender must undergo

unless it is set aside, or remitted in part, or in

whole, either in appeal, or in revision, or in other

judicial proceedings, or otherwise, while imprisonment

in default of payment of fine is required to be

undergone, either because he is unable to pay the

amount, or refuses to pay such fine, and he can always

avoid imprisonment by paying such amount. By raising

this submission it is sought to be contended, that the

rigour of Section 32A of the N.D.P.S. Act, prohibiting

admissibility of remission to the accused, convicted

under the said Act, is not attracted, as that

prohibition is attracted only with regard to

substantive sentences, and if considered on those

parameters, with respect to period of imprisonment

suffered in default of payment of fine, the accused

earns remission, which is about 4 months a year, and

that is also required to be accounted for, for

computing the period of imprisonment to be undergone

in default of payment of fine.

The next submission made is that since the

accused was imposed rigorous imprisonment, and
4

accordingly he had to work in jail factory, and he did

work, for which he is required to be paid, and the

amount payable to him for the work so done, for the

period of 11 years of his custody, is liable to be

adjusted against the fine, which he is liable to pay,

and proportionately the period of imprisonment is

required to be reduced.

Next submission made is, that the jail

authorities are paying only Rs. 9/- per day, on the

ground, that the amount of diet and clothing etc. are

deducted from the wages earned, but looking to the

cost of diet and cloth, borne by the respondent, if

deducted from the scale of minimum wages, payment of

Rs. 9/- per day is wholly illegal, and has prayed for

direction to calculate the amount of wages, after

deduction of appropriate cost of diet and clothing

etc. from the scale of minimum wages, at present, and

to adjust the amount so arrived at, against the amount

of fine, and to compute the period of imprisonment to

be undergone by him, and to release him accordingly.

A reply to the writ petition has been filed

annexing the photostat copy of the judgment of this

Court. From a look thereat, we find, that the

substantive sentence of imprisonment, awarded to the

accused for both the offences are reduced to

imprisonment to the period of 10 years on each count.

However, the sentence of fine as imposed, and

imprisonment to be undergone in default of payment of

fine, as ordered by the learned trial court, was

maintained, and only substantive sentences were

ordered to run concurrently, and it was further
5

expressly mentioned, that after serving out the

rigorous imprisonment for 10 years, the period of

sentence of imprisonment in default of payment of fine

shall be counted separately. Further reply to the writ

petition has been filed wherein the fact of

conviction, and imposition of sentence were not

disputed, and it was pleaded that the petitioner was

required to undergo one year’s rigorous imprisonment

in default of payment of fine of Rs. 2 lakh, and

another period of one year’s rigorous imprisonment in

default of payment of fine of Rs. 2 lakh for the two

offences as above, and has to serve both the sentences

separately, and independently. It is contended that

since the sentence of imprisonment to be suffered in

default of payment of fine have not been made to run

concurrently the accused has to undergo two years

rigorous imprisonment. It was pleaded that even as per

the provisions of Cr.P.C., the sentence of

imprisonment in default of payment of fine is

independent of sentence of imprisonment, and has to be

served separately having failed to pay the fine for

each of the sentences. It was also pleaded that the

bar of Section 32-A is very much attracted even

against earning remission where the accused is

undergoing sentence of imprisonment in default of

payment of fine as that too is very much a part of the

sentence within the meaning of Section 32-A. Thus, it

was contended that the accused is not in illegal

custody.

Then, an additional reply has further been

filed on 6.3.2009, pleading interalia, that the

payment of wages, for doing the work by the prisoner,
6

is matter which is governed by the circular dt.

1.11.2000. In the circular, the amount to be paid to

skilled and unskilled prisoners, are prescribed.

According to which, the prisoners of the category of

the present accused is to be paid the wages at the

rate of Rs. 9/- per day. Then it is pleaded, that the

convict has worked in jail from 30.7.2005 to 5.3.2009,

from out of which he was on interim bail for a period

of 3 months and 2 days, and therefore, he has earned

the wages to the tune of Rs. 10,800/- only, for doing

the work in jail. Some calculations have also been

given about the balance of fine to be remaining due,

for which he has to suffer imprisonment. It has been

prayed that the petition be dismissed.

Arguing the writ petition learned counsel for

the petitioner submits, that there is no provision

under the Criminal Procedure Code or Indian Penal

Code, making provision about the sentence of

imprisonment to be suffered in default of sentence of

payment of fine, requiring to be run concurrently, or

consecutively, and therefore, on general principles,

they are required to be held to run concurrently.

Then, about the nature of sentence of imprisonment, to

be suffered in default of payment of fine, learned

counsel relied upon judgment of Hon’ble the Supreme

Court in Shantilal Vs. State of M.P., reported in 2008

Cri.L.J.-386. Then it was contended, that according to

Prisons Rules, 1951 Section-III, the prisoner is

entitled to remission, and in view of the spirit of

the nature of imprisonment to be suffered in default

of sentence of payment of fine, it was contended, that

bar of Section 32A should be held to be not attracted.
7

Then, the submission about adjustment of the wages

earned by accused, by working in jail, in payment of

sentence of fine, was pressed into service. Reliance

was also placed on the judgment of this Court in D.B.

Civil Writ Petition No. 6462/2007 Rishipal Vs. State

of Rajasthan, decided on 13.3.2008, to contend, that

the period of parole should be considered period

served out as a sentence. Reliance was also placed on

another judgment of the Hon’ble Supreme Court, in Dadu

@ Tulsidas Vs. State of Maharashtra, reported in 2000

Cr.L.J.-4619, to contend, that therein substantial

part of the provisions of Section 32A have been struck

down as ultra vires the Constitution. Since during

course of arguments, an objection was raised on the

side of the respondent, about maintainability of the

habeas corpus petition, reliance was placed on the

judgment of the Hon’ble Supreme Court in Deepak Bajaj

Vs. State of Maharashtra, reported in 2008 AIR-SCW-

7788, to contend, that even in such circumstances the

habeas corpus petition would be maintainable.

Learned Public Prosecutor on the other hand

submitted, that by this petition, the petitioner

indirectly seeks to have the judgment of conviction

and sentence reviewed, by praying for making the two

sentences of imprisonment in default of payment of

fine to run concurrently, which cannot be done in

habeas corpus jurisdiction. Regarding Shantilal’s case

it was contended, that that judgment was rendered in

regular appeal, while in the present case the

conviction and sentence of imprisonment has already

become final. Then it was contended, that so far

Section 32-A is concerned, this part of the provision,
8

prohibiting admissibility of remission, has clearly

been upheld by the Hon’ble Supreme Court. Then,

regarding wages it was submitted, that the rate of

wages has been prescribed by the circular Annexure

R/2, which has not been assailed by the petitioner,

and so far as the matter of actual working days of the

prisoner is concerned, that is a matter of accounting,

for which the accused can always make representation,

which will be decided in accordance with law, which

right of the prisoner is recognised under Article 161

of the Constitution, but then on that count habeas

corpus petition cannot be maintained. Thus it was

prayed, that the petition be dismissed.

We have heard learned counsel and have

considered the relevant legal provisions, and the case

law cited by the learned counsel for the petitioner.

We may at this place refer to provisions of

Section 64 of the Indian Penal Code, which clearly

provides, that in every case of an offence, punishable

with imprisonment as well as fine, in which the

offender is sentenced to a fine, whether with or

without imprisonment, and in every case of an offence

punishable with imprisonment or fine, or with fine

only, in which the offender is sentenced to a fine, it

shall be competent to the Court, which sentences such

offender, to direct by the sentence, that in default

of payment of the fine, the offender shall suffer

imprisonment for a certain term, which imprisonment

shall be in excess of any other imprisonment to which

he may have been sentenced, or to which he may be

liable under a commutation of a sentence. Thus, by
9

virtue of the provisions of Section 64, it is

competent for Court to direct, that the sentence in

default of payment of fine, shall be undergone in

addition to the substantive imprisonment, imposed for

the offences concerned. Then, we come to the

provisions of Section 427 Cr.P.C., which read as

under:-

“427. Sentence on offender already sentenced for
another offence.-(1) When a person already
undergoing a sentence of imprisonment is sentenced
on a subsequent conviction 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 sentence shall
commence immediately.

(2) When a person already undergoing a sentence of
imprisonment for life is sentenced on a subsequent
conviction to imprisonment for a term or
imprisonment for life, the subsequent sentence
shall run concurrently with such previous
sentence.”

Thus, per force sub-section (1) the sentences

are to run consecutively, i.e. one after another,

unless the Court directs, that subsequent sentence

shall run concurrently with such previous sentence.

However, according to sub-section (2), when a person

is already undergoing sentence of imprisonment for

life, even when is subsequently convicted and

sentenced to imprisonment for life, the subsequent

sentence is to run concurrently with previous
10

sentence. Thus, the contention based on general

principles does not stand good, inasmuch as the

general principle is contained in Section 427(1), and

thus according to general principle the sentences are

to run consecutively, unless the Court otherwise

directs. Accordingly, on the general principles, the

sentence of imprisonment to be suffered in default of

payment of fine is also required to be run

consecutively, unless the Court otherwise directs.

Obviously there is no provision of law, brought to our

notice, by either side, that in absence of any such

specification, the sentence of imprisonment to be

suffered in default of payment of fine, for different

offences, is to run concurrently. Obviously, neither

the learned trial court, nor this Court, while

deciding the appeal, directed the period of

imprisonment to be suffered, in default of payment or

fine, to run concurrently, and therefore, in our view

it would not be open for us, exercising habeas corpus

jurisdiction, to hold, that they should run

concurrently, or to direct, that they should run

concurrently. Resultantly the period of imprisonment

to be suffered in default of payment of fine imposed

under the two offences is to run consecutively.

Then, we take up the contention based on the

period of parole. As an abstract legal proposition,

Rishipal’s judgment apart, even Hon’ble the Supreme

Court in Dadu’s case has clearly held in para-6, where

it was dealing with the case under the N.D.P.S. Act

itself, as under:-

“6. Parole is not a suspension of the sentence.
11

The convict continues to be serving the sentence
despite granting of parole under the Statute,
Rules, Jail Manual or the Government Orders,
“Parole” means the release of a prisoner
temporarily for a special purpose before the
expiry of a sentence, on the promise of good
behaviour and return to jail. It is a release from
jail, prison or other internment after actually
been in jail serving part of sentence.”

Therefore, on this aspect there is no

controversy. The question remains, as to how it is

applicable in the present case. It is nowhere the

allegation, that after serving out the substantive

sentences for the two offences, the accused ever

enjoyed any parole, while suffering imprisonment,

required to be undergone in default of payment of

fine, nor is it shown, that the respondents are

treating any period of time, which may have been

enjoyed by the accused as parole, as a period not

undergone as imprisonment in default of payment of

fine. Therefore, this only remains an academic

submission.

Then, we take up the question of

admissibility of remission. A Division Bench of this

Court in Santosh Vs. Union of India, reported in 1998

Cri.L.J. -612, had dealt with the aspect of

admissibility of remission in cases of persons

convicted under the N.D.P.S. Act, as the vires of

provisions of Section 32-A were challenged, and the

provision was held to be constitutionally valid, and

this part of the provision has been upheld by the

Hon’ble Supreme Court also in Dadu’s case. Therefore,

we have to proceed on the basis, that this part of

Section 32-A, where it bars the admissibility of

remission, is a valid legislation.

12

The question then is, as to whether the bar

is attracted only qua the substantive sentence of

imprisonment, or imprisonment to be suffered in

default of payment of fine as well. We may straight-

way quote the provisions of Section 32-A of the

N.D.P.S. Act, which reads as under:-

“32-A. No suspension, remission or commutation in
any sentence awarded under this Act:-

Notwithstanding anything contained in the Code of
Criminal Procedure, 1973 (2 of 1974) or any other
law for the time being in force but subject to the
provisions of Section 33, no sentence awarded
under this Act (other than Section 27) shall be
suspended or remitted or commuted.”

A look at the above provision shows, that

except the sentences awarded for offence under Section

33, no sentence awarded under the Act, can be

suspended, or remitted, or commuted. Reverting to

Section 64 IPC, that makes it clear, that sentence of

fine is also very much a sentence. It is very much a

part of the punishment, imposable under the relevant

provisions of the relevant Act, for the offence found

to have been committed by the accused, and in the

present case, the sentences of fine have been imposed

for the two offences, found to have been committed,

being Section 8/21 and 8/23 of the N.D.P.S. Act. Thus,

the sentences of fine, do very much constitute

“sentence awarded under this Act” within the meaning

of Section 32-A of the N.D.P.S. Act, and in

Dadu’s case, the Hon’ble Supreme Court, in para-15 has

clearly upheld, this part of the provision of Section

32-A, by holding as under:-

13

“15…..There is, therefore, no vice of
unconstitutionality in the section in so far as it
takes away the powers of the Executive conferred
upon it under Ss. 432 and 433 of the code, to
suspend, remit or commute the sentence of a
convict under the Act.”

On the face of this legal position, in our

view, the accused cannot claim to have earned any

remission, on account of his having served

imprisonment, in default of payment of fine either.

There is no dispute in the legal proposition,

as propounded in Shantilal’s case, by the Hon’ble

Supreme Court, that the imprisonment to be suffered on

account of default of payment of fine is only mode of

recovery, and it is to be proportionate. In this

regard it is not the case of the petitioner, that he

has made any payment of fine as such, and the only

contentions raised are, firstly, that the amount of

wages earned by him for the work done in the jail

factory is required to be adjusted in payment of fine,

and the period of imprisonment to be undergone is

required to be proportionately reduced, and the second

contention raised is, about the rate of wages, which

should be paid to the accused, for the work done,

thirdly there appears some dispute also, about the

period of, or number of days, for which the accused

has worked in the factory.

Out of the above three contentions, so far

the first one is concerned, we find force therein,

that the amount of wages earned by the accused, by

working in jail factory, and which is payable to the

accused, is required to be adjusted by way of payment
14

of fine, and the period of imprisonment to be

undergone by him in default of payment of fine, is

required to be proportionately reduced. In our view,

the respondents also can have no legal or justifiable

objection to this proposition.

So far as the second aspect is concerned, the

matter of rate of wages to be paid, is a matter

governed by the circular dt. 1.11.2000 Annexure R/2,

which has been issued by the State Government, and

parameters have also been laid down, as to who shall

be taken to be skilled, and who is to be taken to be

unskilled, and it has been prescribed that the nature

of work shall be assigned accordingly. According to

this circular the skilled shall work in the jail

factory, and unskilled prisoner should work in jail

maintenance, wherein prisoners are kept. This circular

obviously is not under challenge before us. That apart

the question as to how this rate is to be arrived at,

involves various factors to be taken into account, and

for that, obviously uniform parameters were, and are,

required to be laid down, and making any interference

therein, would require a detailed investigation into

bundle of disputed questions of fact, which obviously

is not within the scope of our jurisdiction, while

exercising habeas corpus jurisdiction. Therefore, in

the present case, as appears from the history ticket

of the accused prisoner, as was requisitioned by us

from the learned Public Prosecutor, it is clear, that

the accused was deputed to work in the maintenance,

obviously being unskilled labour. It is a different

story, that we also find an order in the history

ticket, that the prisoner shall work in the factory.
15

Therefore, in our view, for whatever period

he has worked, the wages earned by him are required to

be computed, in accordance with the circular Annexure

R/2.

Then, the question is as to for what period

of time he has worked. In the petition it has been

claimed, that he had worked for all the time he

remained in jail, while from the said history ticket,

it transpires that the prisoner had enjoyed one parole

of 12 days, and had got temporary suspension of

sentence, as contra distinguished from parole also,

and it also transpires, that at times the accused had

voluntarily absented from work regularly also. In view

of the above, in our habeas corpus jurisdiction, we do

not stand advised to undertake this detailed exercise,

to go into all these disputed questions of fact, as to

on what particular date or dates the accused had

worked, or on what particular date or dates he

voluntarily absented, so also, as was attempted by the

learned counsel for the petitioner to contend, as to

what is the procedure prescribed for recording, that

the accused had absented from work. Therefore, we are

not inclined to go into this aspect of the matter.

We are not impressed with the contention of

the learned Public Prosecutor, that the accused should

make representation under Article 161 of the

Constitution, instead of approaching this Court in

habeas corpus jurisdiction. From bare reading of

Article 161 it is clear, that it confers power on His

Excellency to grant pardons, reprieves, respites, or
16

remissions of punishment or to suspend, remit or

commute the sentence of any person, convicted of any

offence, against any law relating to a matter to which

the executive power of the State extends. As found

above, the power of the Executive, to suspend, remit,

or commute, stands abrogated by Section 32-A, and by

claiming the relief as claimed in this petition, about

computation of rate of wages, and calculation of the

days for which he has worked, does not fall within the

expression pardons, reprieves, respites or remission

of punishment. The accused claims only his right, and

not any mercy or indulgence.

In that view of the matter the jail

authorities are required to make calculations, and

computations, themselves. Obviously, if the accused

finds, that any error is committed in such calculation

or computation, as a result of which he happened to be

detained in custody, for period of time, beyond what

he was required to be detained according to the

accused, then obviously, he is free to take

appropriate legal action against the detaining

authority, for appropriate and adequate compensation.

Consequently, the present petition is

disposed of as under:-

(1) It is held that imprisonment, to be

suffered by the accused in default of payment of fine

imposed for the two offences, is to be suffered

consecutively, and not concurrently.

(2) The accused is not entitled to remission,
17

for the period of imprisonment undergone by him in

default of payment of fine, imposed for the offence

under Section 8/21 and 8/23 of the N.D.P.S. Act.

(3) Period of parole enjoyed by the accused,

while undergoing imprisonment in default of payment of

fine, is required to be treated as a period of

imprisonment undergone.

(4) The wages, which the accused has earned,

for the work done in the jail, is required to be

computed in accordance with Circular Annexure R/2.

(5) The jail authorities are required to

calculate the actual number of days, on which the

prisoner has worked, by verifying it from the record,

and after giving reasonable opportunity of hearing to

the petitioner, and then to compute the wages for that

period, in accordance with Annexure R/2.

(6) The wages so earned by the accused person

are liable to be adjusted in the amount of fine

imposed on the accused, in default of payment whereof

he is undergoing imprisonment, and the period of

imprisonment, required to be undergone by him in

default of payment of fine, is required to be

proportionately reduced.

(7) The jail authorities are directed to

accordingly undertake the exercise, within a period of

four weeks from today, and then to release the

prisoner on completion of the sentence, by calculating

them as above.

18

(8) If the accused finds, that any error is

committed in such calculation or computation, as a

result of which he happened to be detained in custody,

for period of time, beyond what he was required to be

detained according to the accused, then obviously, he

is free to take appropriate legal action against the

detaining authority, for appropriate and adequate

compensation.

( C.M.TOTLA ),J.                      ( N P GUPTA ),J.


/Sushil/