Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narendra Kumar vs State Of Chhattisgarh
2025 Latest Caselaw 2553 Chatt

Citation : 2025 Latest Caselaw 2553 Chatt
Judgement Date : 21 March, 2025

Chattisgarh High Court

Narendra Kumar vs State Of Chhattisgarh on 21 March, 2025

Author: Ramesh Sinha
Bench: Ramesh Sinha
                                                          1




                                                                          2025:CGHC:13570-DB
                                                                                             NAFR

                            HIGH COURT OF CHHATTISGARH AT BILASPUR


                                            WPCR No. 417 of 2024


               Narendra Kumar S/o Visheshar Aged About 48 Years R/o Village- Banbarad,
               Ward No. 14, P.S.- Ahirwar, District- Durg (C.G.) Presently Lodged In Durg
               Central Jail, Durg (C.G.)
                                                                                     ... Petitioner(s)
                                                      versus
               1 - State Of Chhattisgarh Through- Additional Secretary, Home (Jail)
               Department, Government Of Chhattisgarh, Mahanadi Bhawan, Atal Nagar,
               Nawa Raipur, District- Raipur, District- Raipur (C.G.)


               2 - Director General (Prisons And Rehabilitation Services) Jail Department,
               Jail Headquarters, Sector-19, Nava Raipur, Atal Nagar, Raipur (C.G.)


               3 - Jail Superintendent Durg Central Jail, Durg (C.G.)

                                                                                     ... Respondents
                                  (Cause title taken from Case Information System)


               For Petitioner                  :      Ms. Aditi Singhvi, Advocate

               For Respondents/State           :      Mr. Shashank Thakur, Deputy A.G. and
                                                      Mr. Shaleen Singh Baghel, Dy. G.A.


                                 Hon'ble Shri Ramesh Sinha, Chief Justice
                                Hon'ble Shri Ravindra Kumar Agrawal, Judge

                                                   Order on Board
           Digitally
           signed by
           VEDPRAKASH
VEDPRAKASH DEWANGAN
DEWANGAN   Date:
           2025.03.26
           20:43:36
           +0530
                                           2


Per Ramesh Sinha, C.J.

21/03/2025

1. The petitioner has filed the present writ petition under Article 226 of the

Constitution of India claiming the benefit of remission and setting aside

the order dated 13.09.2024 and prayed the following reliefs in the writ

petition:-

"10.1 The Hon'ble Court may kindly be pleased to

declare Rule 358(3) (छ) the Chhattisgarh Prison Rules

1968 as ultra vires Articles 14 and 21 of the

Constitution and Section 473 of the Bhartiya Nagarik

Suraksha Sanhita, 2023 (old Section 432 of the

Cr.P.C.).

10.2 The Hon'ble Court may kindly be pleased to

declare the notification dated 14.12.2001 (Annexure

P/1) as being invalid, non est and null and void for

want of publication in Official Gazette as required

under provisions of Section 59 of the Prisons Act,

1894.

10.3 That, the Hon'ble Court may kindly be pleased to

quash the order dated 13.09.2024 (Annexure P/2)

passed by the respondent authorities and direct the

Respondent State to prematurely release the

petitioner in accordance with law, in the interest of

justice.

10.4 This Hon'ble Court may kindly be pleased to

grant any other relief as it may deem fit in the interest

of justice."

2. At the outset, learned counsel for the petitioner would submit that he is

not pressing the relief as claimed in Para 10.1 of his writ petition

challenging the constitutionality of the provisions of Rule 358(3)(g)

(two) of the Chhattisgarh Prison Rules, 1968. He would submit that in

the matter of "Ravi Yadu v. State of Chhattisgarh" (Criminal Appeal

No. 1500 of 2017), the Hon'ble Supreme Court has partly allowed the

appeal filed by the appellant vide order dated 31.01.2024 and directed

to register a suo moto Writ Petition (Criminal) with the caption "In Re:

Remission Policy of Chhattisgarh", which is registered as Case No.

SMW (Crl) No. 000001/2024 on 06.02.2024 and issued notice in the

case. The circular No. 7280/Warrant/J.GU./2017, Raipur, dated

20.09.2017 issued by the Director General, Prison and Correctional

Services, Chhattisgarh Raipur, is held to be beyond the scope and

ambit of Section 432 of CRPC and also Rule 358 of Chhattisgarh

Prison Rules, 1968 and held that the circular is illegal and ultra vires of

the institute and the rule itself and since the issue is sub judice before

the Hon'ble Supreme Court, the petitioner is not pressing the relief as

prayed in Para 10.1 of the writ petition and submits that the petitioner

may be granted the other reliefs as claimed in Para 10.2 and 10.3 of

the writ petition in view of the order dated 11.09.2024, passed in

WPCR No. 189 of 2024 (Shameem @ Shamimuddin v. State of

Chhattisgarh and Others) and other connected petitions.

3. The submissions made by learned counsel for the petitioner not

pressing the Para 10.1 of the relief column is not opposed by the

learned counsel for the State and would submit that the State will

consider the case of the petitioner in accordance with law with respect

to the entitlement of remission to the petitioner.

4. Considering the submissions made by learned counsel for the parties,

we deem it appropriate to permit the petitioner to not press the Para

10.1 of the relief column of the petition and proceed further and to

decide the petition, accordingly.

5. The facts, in brief, as projected by the petitioner that the petitioner has

been convicted in Sessions Case No. 282 of 1998 vide judgment

dated 10.01.2000 by the learned Additional Sessions Judge, Durg for

the offence under Sections 147, 302/149 and sentenced for R.I. for 2

years and life imprisonment, respectively with default stipulations. The

Criminal Appeal No. 274 of 2000 filed by the petitioner challenging the

conviction and sentence dated 10.01.2000 has been dismissed by the

coordinate Bench of this Court vide its judgment dated 23.03.2015. As

per the pleading made in the writ petition, the SLP (Crl.) No. 6222 of

2016 has also been dismissed by the Hon'ble Supreme Court.

6. On 28.11.2023, the case of the petitioner for grant of remission under

Section 432 of the CRPC was prepared and was sent for the opinion

of the learned trial Court i.e. learned Special Judge, Scheduled Caste

and Scheduled Tribe (Prevention of Atrocities) Act, Durg vide memo

dated 28.11.2023 and requested to submit their opinion for grant of

remission to the petitioner. Vide memo dated 06.12.2023 issued by the

learned trial Court, no objection was informed to the Superintendent,

Central Jail, Durg for grant of remission to the petitioner. Thereafter,

vide letter dated 28.05.2024, the proposal for grant of remission to the

petitioner was sent to the respondent No.2 for his consideration, but

vide order dated 13.09.2024 the respondent No.1 rejected the claim of

the petitioner for grant of remission on the ground that the Law and

Legislative Department, State of Chhattisgarh has not recommended

for grant of remission to the petitioner in the light of the provisions

given in Rule 358(3)(g)(two) of Chhattisgarh Prison Rules, 1968, which

is under challenge in the present writ petition.

7. Learned counsel for the petitioner would submit that the

State/respondent has rejected the claim of the petitioner for grant of

remission in a very casual manner without taking into consideration

the various judgments and judicial pronouncements of this Court as

well as the Hon'ble Apex Court. He would further submit that the claim

of the petitioner for grant of remission has been rejected, whereas the

other accused persons have been granted the benefit of remission for

the same offence, which is unjust. He would further submit that

subordinate legislation cannot override the provisions of the CRPC. He

would further submit that the similarly situated prisoner has filed the

WPCR No. 189 of 2024, in which the coordinate Bench of this Court

had directed the State/respondents to reconsider his case. He would

also submit that the Hon'ble Supreme Court in the matter of "Rajo

alias Rajwa alias Rajendra Mandal v. State of Bihar and Others"

2023 SCC Online SC 1068 dealt with the issue involved in this

petition. He also relied on the judgment passed by the Hon'ble

Supreme Court in "Joseph v. State of Kerela" 2023 SCC Online SC

1211.

8. On the other hand, learned counsel appearing for the State/

respondents while opposing the petition submits that the claim of the

petitioner has rightly been rejected by the authority concerned.

However, in view of the order passed in WPCR No. 189 of 2024, the

State/respondents is ready to reconsider the claim of the petitioner for

remission and will pass an appropriate order in accordance with law.

9. We have heard learned counsel for the parties and perused the

pleadings and documents annexed thereto.

10. The claim of the petitioner for grant of benefit of remission has been

rejected in view of the bar created under Rule 358 of the Rules of

1968. The said rule came into existence vide notification dated

14.12.2001 issued by the Department of Jail, Government of

Chhattisgarh.

11. The Hon'ble Supreme Court, in Rajo alias Rajwa alias Rajendra

Mandal (supra) has observed as under:-

"22. It has been repeatedly emphasized that the aim,

and ultimate goal of imprisonment, even in the most

serious crime, is reformative, after the offender

undergoes a sufficiently long spell of punishment

through imprisonment. Even while upholding Section

433A, in Maru Ram v. Union of India [1981] 1 SCR

1196, this court underlined the relevance of post-

conviction conduct, stating whether the convict,

"Had his in-prison good behavior been rewarded

by reasonable remissions linked to improved

social responsibility, nurtured by familial

contacts and liberal parole, cultured by

predictable, premature release, the purpose of

habilitation would have been served, If law--S.

433-A in this case--rudely refuses to consider the

subsequent conduct of the prisoner and forces

all convicts, good, bad and indifferent, to serve a

fixed and arbitrary minimum it is an angry lat

untouched by the proven criteria of reform."

24. Apart from the other considerations (on the nature

of the crime, whether it affected the society at large,

the chance of its recurrence, etc.), the appropriate

government should while considering the potential of

the convict to commit crimes in the future, whether

there remains any fruitful purpose of continued

incarceration, and the socio-economic conditions,

review: the convict's age, state of heath, familial

relationships and possibility of reintegration, extent of

earned remission, and the post-conviction conduct

including, but not limited to - whether the convict has

attained any educational qualification whilst in

custody, volunteer services offered, job/work done,

jail conduct, whether they were engaged in any

socially aimed or productive activity, and the overall

development as a human being. The Board thus

should not entirely rely either on the presiding judge,

or the report prepared by the police. In this court's

considered view, it would also serve the ends of

justice if the appropriate government had the benefit

of a report contemporaneously prepared by a qualified

psychologist after interacting/interviewing the convict

that has applied for premature release. The Bihar

Prison Manual, 2012 enables a convict to earn

remissions, which are limited to one third of the total

sentence imposed. Special remission for good

conduct, in addition, is granted by the rules. {See

Rules 405 and 413 of the Bihar Prison Manual, 2012.}

If a stereotypical approach in denying the benefit of

remission, which ultimately results in premature

release, is repeatedly adopted, the entire idea of

limiting incarceration for long periods (sometimes

spanning a third or more of a convict's lifetime and in

others, result in an indefinite sentence), would be

defeated. This could result in a sense of despair and

frustration among inmates, who might consider

themselves reformed- but continue to be condemned

in prison.

25. The majority view in Sriharan (supra) and the

minority view, had underlined the need to balance

societal interests with the rights of the convict (that in

a given case, the sentence should not be unduly

harsh, or excessive). The court acknowledged that it

lies within the executive's domain to grant, or refuse

premature release; however, such power would be

guided, and the discretion informed by reason,

stemming from appropriate rules. The minority view

(of Lalit and Sapre JJ) had cautioned the court from

making sentencing rigid:

"73. [...] Any order putting the punishment

beyond remission will prohibit exercise of

statutory power designed to achieve same

purpose Under Section 432/433 Code of Criminal

Procedure In our view Courts cannot and ought

not deny to a prisoner the benefit to be

considered for remission of sentence. By doing

so, the prisoner would be condemned to live in

the prison till the last breath without there being

even a ray of hope to come out. This stark reality

will not be conducive to reformation of the

person and will in fact push him into a dark hole

without there being semblance of the light at the

end of the tunnel."

12. In Joseph (supra), the Apex Court, while dealing with a similar issue,

and directing release of the accused therein with immediate effect, had

observed as under:

"32. To issue a policy directive, or guidelines, over

and above the Act and Rules framed (where the latter

forms part and parcel of the former), and undermine

what they encapsulate, cannot be countenanced.

Blanket exclusion of certain offences, from the scope

of grant of remission, especially by way of an

executive policy, is not only arbitrary, but turns the

ideals of reformation that run through our criminal

justice system, on its head. Numerous judgments of

this court, have elaborated on the penological goal of

reformation and rehabilitation, being the cornerstone

of our criminal justice system, rather than retribution.

                   The    impact   of      applying         such     an    executive

                   instruction/guideline          to     guide     the    executive's

discretion would be that routinely, any progress made

by a long-term convict would be rendered naught,

leaving them feeling hopeless, and condemned to an

indefinite period of incarceration. While the

sentencing courts may, in light of this court's majority

judgment in Sriharan (supra), now impose term

sentences (in excess of 14 or 20 years) for crimes that

are specially heinous, but not reaching the level of

'rarest of rare' (warranting the death penalty), the state

government cannot - especially by way of executive

instruction, take on such a role, for crimes as it deems

it.

33. It is a well-recognized proposition of

administrative law that discretion, conferred widely by

plenary statute or statutory rules, cannot be lightly

fettered. This principle has been articulated by this

court many a time. In U.P. State Road Transport

Corporation & Anr v. Mohd. Ismail & Ors. {[1991] 2

SCR 274}, this court observed:

"It may be stated that the statutory discretion

cannot be fettered by self-created rules or policy.

Although it is open to an authority to which

discretion has been entrusted to lay down the

norms or rules to regulate exercise of discretion

it cannot, however, deny itself the discretion

which the statute requires it to exercise in

individual cases."

34. Likewise, in Chairman, All India Railway Rec.

Board & Ors. v. K. Shyam Kumar & Ors. { [2010] 6 SCR

291} this court explained the issue, in the following

manner:

"Illegality as a ground of judicial review means

that the decision maker must understand

correctly the law that regulates his decision

making powers and must give effect to it.

Grounds such as acting ultra vires, errors of law

and/or fact, onerous conditions, improper

purpose, relevant and irrelevant factors, acting in

bad faith, fettering discretion, unauthorized

delegation, failure to act etc., fall under the

heading "illegality". Procedural impropriety may

be due to the failure to comply with the

mandatory procedures such as breach of natural

justice, such as audi alteram partem, absence of

bias, the duty to act fairly, legitimate

expectations, failure to give reasons etc."

35. The latitude the Constitution gives to the

executive, under Articles 72 and 162, in regard to

matters such as remission, commutation, etc,

therefore, cannot be caged or boxed in the form of

guidelines, which are inflexible.

36. This court's observations in State of Haryana v.

Mahender Singh {(2007) 13 SCC 606} are also relevant

here:

"38. A right to be considered for remission

keeping in view the constitutional safeguards

under Articles 20 and 21 of the Constitution of

India, must be held to be a legal one. Such a

legal right emanates from not only the Prisons

Act but also from the Rules framed thereunder.

39. It is now well-settled that any guidelines

which do not have any statutory flavour are

merely advisory in nature. They cannot have the

force of a statute. They are subservient to the

legislative act and the statutory rules."

37. Classifying - to use a better word, typecasting

convicts, through guidelines which are inflexible,

based on their crime committed in the distant past

can result in the real danger of overlooking the

reformative potential of each individual convict.

Grouping types of convicts, based on the offences

they were found to have committed, as a starting

point, may be justified. However, the prison laws in

India - read with Articles 72 and 161 - encapsulate a

strong underlying reformative purpose. The practical

impact of a guideline, which bars consideration of a

premature release request by a convict who has

served over 20 or 25 years, based entirely on the

nature of crime committed in the distant past, would

be to crush the life force out of such individual,

altogether. Thus, for instance, a 19 or 20 year old

individual convicted for a crime, which finds place in

the list which bars premature release, altogether,

would mean that such person would never see

freedom, and would die within the prison walls. There

is a peculiarity of continuing to imprison one who

committed a crime years earlier who might well have

changed totally since that time. This is the condition

of many people serving very long sentences. They

may have killed someone (or done something much

less serious, such as commit a narcotic drug related

offences or be serving a life sentence for other

nonviolent crimes) as young individuals and remain

incarcerated 20 or more years later. Regardless of the

morality of continued punishment, one may question

its rationality. The question is, what is achieved by

continuing to punish a person who recognises the

wrongness of what they have done, who no longer

identifies with it, and who bears little resemblance to

the person they were years earlier? It is tempting to

say that they are no longer the same person. Yet, the

insistence of guidelines, obdurately, to not look

beyond the red lines drawn by it and continue in

denial to consider the real impact of prison good

behavior, and other relevant factors (to ensure that

such individual has been rid of the likelihood of

causing harm to society) results in violation of Article

14 of the Constitution. Excluding the relief of

premature release to prisoners who have served

extremely long periods of incarceration, not only

crushes their spirit, and instils despair, but signifies

society's resolve to be harsh and unforgiving. The

idea of rewarding, a prisoner for good conduct is

entirely negated."

13. Even this Court, in a number of cases, relying on the decision of the

Supreme Court in "Sangeet v. State of Haryana" AIR 2013 SC 447,

"Mohinder Singh v. State of Punjab" 2013 Cri.L.J. 1559, "Laxman

Naskar v. Union of India" (2000) 2 SCC 595, "Union of India v.

Sriharan" (2016) 7 SCC 1 and "Ram Chander v. State of

Chhattisgarh" AIR 2022 SC 2017 had directed remitted the matter

back to the State to decide the case of the petitioners therein and to

consider the matter in light of the judgments rendered by the Supreme

Court in the cases (supra).

14. Further, in the matter of "In RE: Policy Strategy for Grant of Bail"

Suo Moto Writ Petition (Crl.) No. 4 of 2021 with Special Leave Petition

(Criminal) No. 529 of 2021, vide order dated 18.02.2025, the Hon'ble

Supreme Court has laid down the duty of the Presiding Officers while

considering the claim of remission under Section 432(2) of CRPC

(Section 473 of the BNSS, 2023) and held in Para 20 and 21 of its

judgment that:-

"PRESIDING OFFICER'S DUTY

20) When the Presiding officer's opinion is sought as

per Sub-Sections (2) of Section 432 of the CrPC and

Section 473 of the BNNS, the Presiding Officer must

submit his opinion at the earliest considering the fact

that the issue of liberty of the convict is involved.

21) We, therefore, record the following conclusions:

a) Where there is a policy of the appropriate

Government laying down guidelines for

consideration of the grant of premature release

under Section 432 of the CrPC or Section 473 of

the BNSS, it is the obligation of the appropriate

Government to consider cases of all convicts

for grant of premature release as and when they

become eligible for consideration in terms of the

policy. In such a case, it is not necessary for the

convict or his relatives to make a specific

application for grant of permanent remission.

When the jail manual or any other departmental

instruction issued by the appropriate

Government contains such policy guidelines,

the aforesaid direction will apply;

b) We direct those States and Union Territories

that do not have a policy dealing with the grant

of remission in terms of Section 432 of the CrPC

or Section 473 of the BNSS to formulate a policy

within two months from today;

c) Appropriate Government has the power to

incorporate suitable conditions in an order

granting permanent remission. Consideration of

various factors, which are mentioned in the

paragraph 13 above by way of illustration, is

necessary before finalizing the conditions. The

conditions must aim at ensuring that the

criminal tendencies, if any, of the convict remain

in check and that the convict rehabilitates

himself in the society. The conditions should

not be so oppressive or stringent that the

convict is not able to take advantage of the

order granting permanent remission. The

conditions cannot be vague and should be

capable of being performed;

d) Order granting or refusing the relief of

permanent remission must contain brief

reasons. The order containing reasons should

be immediately communicated to the convict

through the office of the concerned prison. The

copies thereof should be forwarded to the

Secretaries of the concerned District Legal

Services Authorities. It is the duty of the prison

authorities to inform the convict that he has the

right to challenge the order of rejection of the

prayer for the grant of remission.

e) As held in the case of Mafabhai Motibhai

Sagar, an order granting permanent remission

cannot be withdrawn or cancelled without giving

an opportunity of being heard to the convict. An

order of cancellation of permanent remission

must contain brief reasons;

f) The District Legal Services Authorities shall

endeavour to implement NALSA SOP in its true

letter and spirit.

g) Further, the District Legal Services

Authorities shall also monitor implementation of

conclusion (a) as recorded above. For this

purpose, the District Legal Services Authorities

shall maintain the relevant date of the convicts

and as and when they become eligible to a

consideration for grant of premature release,

they shall do the needful in terms of conclusion

(a). The State Legal Services Authorities shall

endeavour to create a portal on which the data

as aforesaid can be uploaded on real time

basis."

15. The order passed by the respondent authorities rejecting the claim of

the petitioner for grant of remission vide order dated 13.09.2024

(Annexure P/2) are non-speaking order and has been passed without

application of mind and without taking into consideration the ratio laid

down by this Court in WPCR 189 of 2024 as well as the Hon'ble

Supreme Court in the cases (supra) and as such the impugned order

dated 13.09.2024 (Annexure P/2) is hereby set aside.

16. Consequently, the matters are remitted to the State Government to

decide the application of the petitioner for remission afresh. The State

Government will call for the opinion of the concerned learned

Additional Sessions Judge/Sessions Judge afresh, who will provide his

opinion on the petitioner's application within one month from the date

of requisition as per Laxman Naskar (supra) and thereafter, the State

Government will decide petitioner's application within two months from

the date of receipt of opinion from learned Judge in light of the

decisions rendered by the Supreme Court in the cases (supra) and

also the observations made herein.

17. The present petition accordingly stands allowed.

                        Sd/-                                           Sd/-
             (Ravindra Kumar Agrawal)                             (Ramesh Sinha)
                      Judge                                         Chief Justice

ved
 

 
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 : MAIMS

 
 
Latestlaws Newsletter