High Court Punjab-Haryana High Court

Suraj Mal vs State Of Haryana on 11 November, 2008

Punjab-Haryana High Court
Suraj Mal vs State Of Haryana on 11 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.29474 of 2008
                        Date of decision : 11.11.2008

Suraj Mal                                               .....Petitioner

                        Versus
State of Haryana                                        ...Respondent

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

Present:    Mr. V.K.Jindal, Advocate for the petitioner.


S. D. ANAND, J.

Notice of motion.

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

Deputy Advocate General, Haryana accepts notice on behalf of the

respondents.

The petitioner filed Criminal Misc. No. 1730-M of 2008 for

redressal of his grievance that the competent authority was not inclined to

consider his premature release plea in spite of the fact that he had already

undergone actual sentence for more than 14 years and total period of

sentence undergone by him was for more than 17 years. That petition was

disposed of by a Coordinate Bench of this Court (Sham Sunder, J.) vide

order dated 4.7.2008.

The competent authority (State Level Committee) considered

the premature release of the petitioner in compliance with the order dated

2.7.2008 (Annexure P-4) of this Court and declined the plea by observing

that petitioner would become eligible for consideration of premature

release only after he had undergone total period of sentence for 20 years.

The view flowed from the inference that the matter is governed by the

instructions presently in currency. That order also drew sustenance from

the provisions of Section 433-A of the Code of Criminal Procedure.

In support of the averment that the policy in force on the date

of conviction is to govern the consideration of the issue of the indicated

category, learned counsel relies upon the Apex Court judgment rendered

in State of Haryana Vs. Mahender Singh and others 2007 (12) SCALE

669. It is also pointed out that a Coordinate Bench of this Court (Augustine

George Masih, J) had also passed a similar order on 5.8.2008 in Criminal

Misc. No. 39648-M of 2007 (Annexure P-4/A). It is pointed out that the

position of law indicated by the Apex Court in Mahender Singh’s case

(supra) had been accepted by the respondent-State (“Counsel for the

petitioner relies upon the Supreme Court judgment in a case State of

Punjab Vs. Mohinder Singh and others 2008 Criminal Law General 444 to

submit that the instructions prevalent at the time of conviction of the

petitioner would be applicable to the case of the petitioner for consideration

of his premature release and not the present instructions which have been

applied by the State. This position in law is accepted by the counsel for

the respondent State.”)

The petition shall stand allowed accordingly. The impugned

order passed by the competent authority shall stand quashed. The view

obtained by the State Level Committee in the matter of instructions which

shall govern consideration is held to be invalid. It is held that, in the light of

the Apex Court judgment in Mahender Singh’s case (supra), the

competent authority is obliged to consider the premature release case of

the petitioner in terms of the policy in currency on the date of conviction.

The exercise shall be concluded within seven days from today. It will be

for the State counsel to communicate the order to the competent authority.

Copy of the order be given to the learned State counsel under

the signatures of the Court Secretary.

November 11, 2008                                       (S. D. ANAND)
Pka                                                          JUDGE