Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anirudha Halder & Anr vs The State Of West Bengal
2023 Latest Caselaw 2081 Cal

Citation : 2023 Latest Caselaw 2081 Cal
Judgement Date : 29 March, 2023

Calcutta High Court (Appellete Side)
Anirudha Halder & Anr vs The State Of West Bengal on 29 March, 2023
                   IN THE HIGH COURT AT CALCUTTA
                  CRIMINAL REVISIONAL JURISDICTION
                            APPELLATE SIDE

The Hon'ble JUSTICE BIBEK CHAUDHURI

                           C.R.R 4151 of 2022

                         Anirudha Halder & Anr.
                                   Vs.
                        The State of West Bengal

For the Petitioners:                 Mr. Sudipto Moitra, Sr. Adv.,
                                     Mr. Kartik Kumar Ray, Adv.

For the State:                       Mr. Ranabir Roy Chowdhury, Adv.
                                     Mr. Sandip Chakrabarty, Adv.

Heard on: 11 January, 2023.
Judgment on: 29 March, 2023.

BIBEK CHAUDHURI, J. : -


1.    This is an application under Section 482 of the Code of Criminal

Procedure read with Article 227 of the Constitution of India filed by two of

the life convicts for their premature release under Section 432 read with

Section 433 of the Code of Criminal Procedure.

2.    In connection with Kultali P.S Case No.4(1) of 1985 37 persons were

placed on trial for committing offence punishable under Sections

147/148/324/302 of the IPC. The said case was finally registered as

Session Trial No.3(5) of 1993. On conclusion of trial, the learned

Additional Sessions Judge, Alipore by his judgment acquitted 58 persons

under Section 232 of the Code of Criminal Procedure and remaining 39

persons including the petitioners were placed on trial. The learned
                                       2



Sessions Judge found six persons including the present petitioners guilty

for committing offence punishable under Sections 302/149/323/148/149

of the IPC and acquitted remaining 33 accused persons. The said six

convicts preferred an appeal being CRA No.4 of 1998 before this Court.

State of West Bengal also preferred an appeal against the judgment and

order of acquittal being Govt. Appeal No.17 of 1999 both the appeals were

heard together and disposed by a common judgment dated 28th July,

2005. This Court found five persons guilty of offence including the

petitioners and other persons were acquitted and appeal against them

stood dismissed. It is contended on behalf of the petitioners that they are

in custody since 2005 at present the petitioner No.1 is aged about 74

years and the petitioner No.2 is aged about 84 years. The said two

persons have no criminal antecedents excepting the present case. They

were implicated in the case as they were the active supporters of a

particular political party. It is also stated on behalf of the petitioners that

due to the old age the petitioner No.1 is suffering from various aliments

like Asthama, COPD etc. He was a member of the Panchyat Samity at

Kultali at the relevant point of time. Petitioner No.2 was the headmaster of

a local High School and obtained Post Graduate Degree in History from

the Calcutta University. While in custody, the petitioner No.2 carried on

his academic activities from the correctional home and obtained Master

Degree in English from the Calcutta University. He was also entrusted to

teach other convicts in the correctional home. It is further stated by the

petitioners that out of 11 convicts, the authorities concerned, already
                                       3



released eight of them by invoking the jurisdiction under Section 432 read

with Section 433 of the Code of Criminal Procedure and the corresponding

provisions under the West Bengal Jail Court. Only the petitioners are

languishing in jail for about 18 years.

3.    The petitioners made representations before the authorities for

premature release on 8th September, 2022. Previously their prayer was

favourably considered by the concerned Board, but they could not be

released by the appropriate government as the government did not receive

the opinion of the Presiding Judge of the court before or by which the

conviction was had or confirmed.

4.    It is submitted by Mr. Moitra, learned Senior Counsel on behalf of

the petitioners that the petitioners are life convicts and they are in jail

custody for more than 17 years.

5.    In Dharam Pal & Ors vs. State of U.P & Ors reported in (2013) 9

SCC 798, the Supreme Court directed the life convict to be released since

he had completed 14 years of imprisonment. The superintendent of the

concern jail was directed to release the person forthwith.

6.    Section 432(2) of the Code of Criminal Procedure provides that

whenever an application is made to the appropriate Government for the

suspension or remission of a sentence, the appropriate Government may

require the Presiding Judge of the Court before or by which the conviction

was held or confirmed, to state his opinion as to whether the application

should be granted or refused, together with his reasons for such opinion

and also to forward with the statement of such opinion, a certified copy of
                                        4



the record of the trial or of such record thereof as exists. Thus, a judicial

scrutiny is contemplated in the provisions contained in Section 432(2) of

the Code and sufficient reasons are required to be provided so that the

appropriate government may not take any arbitrary decision with regard

to suspension or remission of sentence. I have already recorded that the

prayer   of   the   petitioners have    premature   release   was previously

considered favourably by the State Sentence Review Board of the

Government of West Bengal but they should not be released by the

appropriate government as the government did not receive the opinion of

the Presiding Judge of the court before or by which the conviction was

held or confirmed. It is urged by Mr. Moitra, learned Senior Counsel on

behalf of the petitioners that recently this Court considered the issue in

WPA 17248 of 2021. In the aforesaid case State Sentence Review Board

refused a prayer for remission of sentence and premature release of a

person who was suffering sentence for about 17 years. A Coordinate

Bench of this Court was pleased to hold:-

              "36. In the present case, it is also to be noted, the SSRB was
              not composed of the exact officers contemplated in the
              guidelines of the NHRC, which is cited by the State itself.
              Whereas a District and Session Judge nominated by the High
              Court is absent, no reference was even made to a court within
              the contemplation of Section 432(2) of the Cr.P.C., although the
              Division Bench, while remanding the matter, specifically
              directed Section 432 to be considered in its entirety and not
              sans sub-section (2) thereof."
                                       5



7.    Thus, the constitutional court held that there are overwhelming

materials on record unerringly indicating towards remission of the

petitioner, there is no justifiable cause to violate the petitioner's right of

equality as enshrined in Article 14 of the Constitution of India in

discriminating against the petitioner to refuse such remission. Since the

respondents, including the SSRB (which was not validly constituted as

per the NHRC guidelines), shirked their responsibility to adhere to the law

and relevant criteria, further remand would unnecessarily rob the

petitioner of his personal liberty for a further inordinate period, for which

this Court cannot be pardoned by its own judicial conscience.

8. In the instant case SSRB recommended premature release of the

petitioners. Further they could not be released in view of the fact that

SSRB did not have the opinion of sentencing or confirming court under

Section 432(2) of the Code. It is already observed that Section 342(2)

prescribes for opinion of the Presiding Judge of the court before or by

which the conviction was held or confirmed. In the instant case the

opinion of the Presiding Judge is not available. Sentence of the petitioners

was confirmed by the High Court at Calcutta.

9. This Court has carefully gone through the judgment passed by this

Court in CRA 4 of 1998 with Government Appeal No.17 of 1999 disposed

of by a common judgment of 28th July, 2005.

10. On perusal of the judgment passed by this Court in appeal it is

found that the entire case was based on circumstantial evidence. The

petitioners are presently aged about 73 years and 84 years respectively.

There is no reason in favour of petitioners' prayer for refusal of premature

release. At the fag end of life they will get mental peace if they are allowed

to lead last few years of their life with their family members.

11. In view of such circumstances, the instant revision is allowed.

12. A copy of this order be sent immediately to the Principal Secretary

Department of Home Affairs, Government of West Bengal.

13. The Principal Secretary, Home Affairs is requested to convene a

meeting of SSRB within a fortnight from the date of communication of this

order and pass formal order of release of the present petitioners.

14. The instant revision is, thus, disposed of.

(Bibek Chaudhuri, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter