High Court Patna High Court - Orders

Surendra Prasad vs The State Of Bihar And Ors. on 28 February, 2011

Patna High Court – Orders
Surendra Prasad vs The State Of Bihar And Ors. on 28 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR.W.J.C. No.7 of 2011
      SURENDRA PRASAD, S/O LATE JADO LAL SAH, R/O VILLAGE
      TIKULIA, P.S. CHANPATIYA, DISTRICT WEST CHAMPARAN,
      BETTIAH                       .. PETITIONER

                                  Versus

      1. THE STATE OF BIHAR
      2. IINSPECTOR GENERAL OF PRISON, BIHAR, PATNA
      3. PRINCIPAL SECRETARY, DEPARTMENT OF HOME,
         GOVERNMENT OF BIHAR, PATNA
      4. SECRETARY, DEPARTMENT OF LAW, GOVERNMENT OF BIHAR,
         PATNA
      5. THE SUPERINTENDENT OF SHAHID KHUDI RAM BOSE
         CENTRAL JAIL, MUZAFFARPUR, BIHAR
                                    .. RESPONDENTS
                               ****

/4/ 28 February Heard learned counsel for the petitioner
2011
and the learned counsel for the State.

Petitioner is a convict, who wants a

direction from this Court to the State authorities to

consider granting him remission in respect of

imprisonment for life awarded for offence under

Sections 302 and 376 of the Indian Penal Code.

In paragraph 16 of the writ petition a false

statement has been made that the petitioner has not

moved before this Hon’ble Court earlier in the instant

matter. The writ petition is supported by affidavit

sworn by wife of the petitioner.

2

The counter affidavit filed on behalf of the

respondents no. 3 and 4 discloses the aforesaid

misstatement of a material fact. Copy of an order,

dated 06.11.2009, passed by a Division Bench of this

Court in Cr.W.J.C. No. 522 of 2009 has been annexed

as Annexure “A” to support the fact stated in the

counter affidavit that similar claim of the petitioner was

rejected on merits and such a fact has been suppressed

in the writ petition.

Learned counsel for the petitioner wanted

to show that on merits the earlier Division Bench order

is not in accordance with law subsequently clarified by

the Supreme Court.

However, in view of the fact, noticed

above, we are of the considered view that the attempt

of the petitioner to suppress the material fact while

invoking writ jurisdiction of this Court has to be

deprecated and in view of such conduct the petitioner

has disentitled himself to any relief in the present

proceeding. We are, further, of the considered view

that it is not open for us to sit in appeal over the earlier

Division Bench judgment, contained in Annexure “A”.
3

For the aforesaid reasons, the writ petition

is dismissed.

We have not taken any action against the

petitioner or his wife because petitioner is already in

jail custody and the wife, in the facts of the case,

deserves to be given benefit of doubt that she might not

have been aware of the law and might be acting under

the dictates of her husband.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
S.A.