Citation : 2022 Latest Caselaw 11720 ALL
Judgement Date : 30 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 1 Case :- CRIMINAL MISC. WRIT PETITION No. - 31456 of 2021 Petitioner :- Keshav Prasad Respondent :- State Of U.P. Thru Prin.Secy. Home And Ors. Counsel for Petitioner :- Vaibhav Gupta Counsel for Respondent :- G.A.,Gaurav Mehrotra,Vijay Dixit Hon'ble Ramesh Sinha,J.
Hon'ble Mrs. Renu Agarwal,J.
The petitioner, Keshav Prasad, who is aged about 81 years and is languishing in jail for the last more than 40 years in pursuance of the judgment and order dated 02.09.1988 passed in Criminal Appeal No. 141 of 1977 arising out of the judgment and order dated 18.12.1976 passed by the learned District & Sessions Judge, Sitapur in Sessions Trial No. 140 of 1975, is seeking the following reliefs :-
"(i) Issue a writ, order or direction in the nature of Mandamus directing the respondent no.3 and 4 to provide the copy of judgment and order dated 02.09.1988 passed in Criminal Appeal No. 141 of 1977 by this Hon'ble Court or copy of Judgment and Order dated 18.12.1976 passed in Session Trial No. 140 of 1975 by District and Sessions Judge, Sitpaur.
(ii) Issue a writ, order or direction in the nature of Mandamus directing the respondent no.1 and 2 to release the petitioner in terms of Government Orders dated 01.08.2018 and 28.07.2021.
(iii) Issue any other appropriate writ, order or direction which this Hon'ble Court may deem just and proper in the facts of the case.
(iv) To allow the Writ Petition with Cost."
None appears on behalf of the petitioner to press the instant writ petition.
However, Shri Umesh Chandra Verma, learned A.G.A. for the State-respondent and Shri Vijay Dixit, learned Counsel for the High Court/respondents no.3 and 4 are present.
In compliance of the order dated 26.07.2022, Shri Vijay Dixit, learned Counsel for the High Court/respondents no. 3 and 4 has filed today a short counter affidavit duly sworn by Shri Nitish Kumar Rai, Registrar (J), Litigation, stating therein that in pursuance of the application submitted by the family members of the petitioner for obtaining the certified copy of the judgment and order dated 02.09.1988 passed by this Court in Criminal Appeal No. 141 of 1977, a direction was issued by the administration of the High Court for reconstruction of the missing record of the Criminal Appeal No. 141 of 1977 but inspite of best efforts, the same could not be reconstructed. The aforesaid short counter affidavit is taken on record.
Shri Umesh Chandra Verma, learned A.G.A. has also filed an affidavit in compliance of the order dated 26.07.2022, duly sworn by Shri Vijay Kumar Rai, Jailor, Central Jail, Bareilly, stating therein that till 18.08.2022, the petitioner has served the sentence of 21 years 01 month and 15 days without remission and 28 years 02 months 00 days with remission and further Form 'A' submitted by the petitioner for his pre-mature release has been transmitted along with the recommendation of Probation Board, brief note of the case and other relevant papers by the Headquarter of Jail, Lucknow to the State Government for consideration vide letter No. 25980/Probation-3/Meeting/4/2016 dated 10.08.2022. The aforesaid affidavit is taken on record.
Learned Additional Government Advocate submits that the State Government may take appropriate decision on the petitioner's Form 'A' for his premature release at an early date as he has already served out more than 40 years in jail.
Considering the aforesaid facts and circumstances of the case, particularly the fact that Form 'A' with regard to premature release of the petitioner is pending before the State Government and the petitioner has served the sentence of 21 years 01 month and 15 days without remission and 28 years 02 months 00 days with remission, the State Government is directed to make an earnest endeavour to consider and decide the application of the petitioner for premature release Form 'A' forwarded by the Headquarter of Jail, Lucknow vide letter dated 10.08.2022, in accordance with law, expeditiously, say, within a period of six weeks from the date of receipt of a certified copy of this order. The decision so taken shall be communicated to the petitioner forthwith.
Learned Additional Government Advocate is directed to communicate this order to the concerned authority of the State for necessary information and compliance forthwith.
With the aforesaid, the writ petition stands disposed of finally.
(Mrs. Renu Agarwal, J.) (Ramesh Sinha, J.)
Order Date :- 30.8.2022
Anand Sri./-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!