Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Kishan vs The State Of Karnataka
2026 Latest Caselaw 2264 Kant

Citation : 2026 Latest Caselaw 2264 Kant
Judgement Date : 13 March, 2026

[Cites 27, Cited by 0]

Karnataka High Court

Sri Kishan vs The State Of Karnataka on 13 March, 2026

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                                   1

                                                                NC: 2026:KHC:15413
                                                              WP No. 25250 of 2025


                      HC-KAR                                                   R
                            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                                DATED THIS THE 13TH DAY OF MARCH, 2026

                                                BEFORE

                               THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                             WRIT PETITION NO.25250 OF 2025 (GM-POLICE)
                                                                POLICE)

                      BETWEEN

                      SRI KISHAN
                      S/O LALARAMJI,
                      AGED ABOUT 36 YEARS,
                      R/AT 3RD CROSS,
                      VENKATAPURA,
                      KORAMANGALA,
                      BENGALURU-560034
                                  560034

                      CURRENTLY SERVING SENTENCE IN
                      CENTRAL PRISON, MYSORE.
                                                                      ... PETITIONER

                      (BY SRI. PRADEEP PATIL., ADVOCATE FOR
                          SRI. PRATHAP S.S., ADVOCATE)

                      AND
Digitally signed by
VARSHA N
RASALKAR                1. THE STATE OF KARNATAKA
Location: HIGH
COURT OF                   BY THE PRINCIPAL SECRETARY,
KARNATAKA
                           HOME DEPARTMENT,
                           VIDHANA SOUDHA,
                           BENGALURU-560001
                                      560001


                        2. THE DIRECTOR GENERAL OF POLICE
                           PRISONS AND CORRECTIONAL
                           SERVICES,
                           NO.9, SHESHADRI ROAD,
                           GANDHI NAGAR,
                           BENGALURU-560009
                                      560009
                                  2

                                                NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


     3. THE CHIEF SUPERINTENDENT
        CENTRAL PRISON,
        MYSORE-570007
                570007
                                                   .... RESPONDENTS
(BY SRI. PRADEEP C.S., AAG A/W
    SMT. K.P. YASHODHA., AGA)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT,
ORDER OR DIRECTION IN THE NATURE OF MANDAMUS TO THE R3
TO RELEASE THE PETITIONER FROM PRISON FORTHWITH, IN VIEW
OF THE ORDER PASSED BY THE HONORABLE APEX COUT IN
SUKHDEV YADAV @ PEHALWAN V/S STATE OF NCT OF DELHI AND
OTHERS IN CRIMINAL APPEAL NO.3271 OF 2025, PRODUCED AS
ANNEXURE -C.


       THIS WRIT PETITION COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 05.02.2025, THIS DAY, THE
COURT PRONOUNCED THE FOLLOWING:
                     FOLLOWING


                            CAV ORDER

1.     The Petitioner is before the Court seeking for the
       following reliefs:
            a) Issue a writ, order or direction in the nature of
            Mandamus to the respondent No.3 to release the
            petitioner from prison forthwith, in view of the
            order passed by the Hon'ble Apex Court in
            Sukhdev Yadav @ Pehalwan v/s State of NCT of
            Delhi & Others in Criminal Appeal No. 3271 of
            2025) produced a as Annexure-C.

            b) Pass such other order/s directions considering
            the facts and circumstances of the case together
            as to costs in the interest of justice.
                                  3

                                                NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


2.   The    petitioner    was    convicted      for   the    offences
     punishable under Section 302, 364A of Indian Penal
     Code
        e      and    awarded        death     sentence       in    SC
     No.463/2003 by the IV Additional City Civil and
     Sessions Court, Mayo Hall Unit, Bengaluru.                      A
     challenge having been made, this Court in Criminal
     Appeal No.1197/2008 vide judgment dated 6.6.2013
     modified the death sentence to life imprisonment.
     The said modified order reads as under:-
                                      under:

            "On thorough consideration of the facts, we find
            that the case does not appears to be one of the
            rarest of rare case. It may be fact that it is a
            gruesome murder and two innocent children h    have
                                                            ave
            been murdered. But none the less, the murder
            does not appear to be rarest of rare case, which
            calls for death sentence. Accordingly, the death
            sentence awarded by the trial court is modified and
            accused nos.1 to 3 are sentenced to life
            imprisonment.
            It is further directed that accused nos.1 to 3 shall
            not be given commutation after completion of
            fourteen years of imprisonment as a matter of
            routine. The accused have to serve the life
            sentence and they should be in jail in terms of
            Section 57 of IPC. Accordingly, the reference and
            appeals are disposed of."

3.   The petitioner claims to have undergone twenty
     years of actual imprisonment as on 15.1.2025. His
     conduct     being    satisfactory    and    there      being   no
     adverse report as per the Imprisonment Certificate
     dated 15.1.2025, the petitioner claims that he is
     entitled to premature release.
                                        4

                                                      NC: 2026:KHC:15413
                                                   WP No. 25250 of 2025


    HC-KAR


4.       Sri.Pradeep Patil/Sri.Prathap S.S., learned counsel
         for the petitioner in this regard relies upon the
         decision of the Hon'ble Apex Court in the case of
         Sukhdev Yadav @ Pehalwan vs. State of (NCT of
         Delhi) & others1more particularly Paras 3.2, 15,
         15.1, 15.2, 15.3, 15.4 and 16, which are reproduced
         hereunder for easy reference:
                3.2. The relevant facts of the case are that on
                17.02.2002, FIR No. 192/2002 was registered at P.S.
                Kavi Nagar, District Ghaziabad, Uttar Pradesh under
                Section 364/34 of the Indian Penal Code, 1860
                (hereinafter, "IPC") on the basis of a complaint filed by
                Smt. Nilam Katara i.e. complainant and mother of the
                deceased. On 28.05.2008, after completion of
                investigation and trial, his co
                                             co-convicts - Vikas Yadav
                and Vishal
                       shal Yadav - were convicted for commission of
                offences under Sections 302, 364, 201 read with
                Section 34 of the IPC in SC No. 78/2002 by the
                Additional Sessions Judge (01), New Delhi, ("Sessions
                Court"). Thereafter, they were sentenced to undergo life
                imprisonment
                     isonment as well as fine of Rs. 1,00,000/-
                                                        1,00,000/ each
                under Section 302 of the IPC and in default of payment
                of fine, to undergo simple imprisonment for one year.
                They were sentenced to rigorous imprisonment for ten
                years and fine of Rs. 50,000/
                                       50,000/- each for their conviction
                under Section 364/34 IPC and in default of payment of
                fine, to undergo simple imprisonment of six months,
                and rigorous imprisonment for five years and fine of Rs.
                10,000/-- each under Section 201/34 IPC and in default
                of payment of fine, to under
                                        undergo
                                             go simple imprisonment for
                three months. All sentences were to run concurrently.

                15. The sentence imposed on the appellant herein,
                inter alia, is recapitulated as under:

                "Life imprisonment which shall be 20 years of actual
                imprisonment without consideration of remission, and
                fine of Rs. 10,000/
                            10,000/-."

                The word "which" used after the words "life
                imprisonment", is an interrogative pronoun, related
1
    Criminal Appeal No.3271/2025 dated 29.7.2025
                                  5

                                                 NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


         pronoun and determiner, referring to something
         previously mentioned when introducing a clause giving
         further information
                   infor      . Therefore, the sentence of life
         imprisonment is determined as twenty years which is of
         actual imprisonment. Further, during the period of
         twenty years, the appellant cannot seek remission
         during his sentence of twenty years of imprisonment
         i.e., after
                 ter completion of fourteen years as per Section
         433A of the CrPC but must continue his sentence for a
         period of twenty years without any remission
         whatsoever. Therefore, the appellant has no right to
         make any application for remission of the above
         sentence for a period of twenty years.
         15.1. In Criminal Appeal Nos. 1531-1533
                                         1531 1533 of 2015 filed
         by Vikas Yadav as well as in Criminal Appeal Nos. 1528-
                                                           1528
         1530 of 2015 which also included the appeal filed by the
         appellant herein, the imposition of a fixed term
         sentence on the appellants by the High Court was also
         questioned but this Court observed that such a term of
         sentence on the appellants by the High Court could not
         be found fault with. Placing reliance on Gopal Singh v.
         State of Uttarakhand, (2013) 7 SCC 545, at paragraph
         84 of its judgment in the aforesaid criminal appeal, this
         Court observed that "Judged on the aforesaid
         parameters, we reiterate that the imposition of fixed
         terms sentence is justified."

         15.2. In the instant case, as already noted, the life
         imprisonment     being     twenty    years    of     actual
         imprisonment was without consideration of remission.
         Soon after the period of twenty years is completed, in
         our view, the appellant has to be simply released from
         jail provided the other sentences run concurrently. The
         appellant is not under an obligation to make an
         application seeking remission of his sentence on
         completion of ttwenty
                          wenty years. This is simply for the
         reason that the appellant has completed his twenty
         years of actual imprisonment and in fact, during the
         period of twenty years, the appellant was not entitled to
         any remission. Thus, in the instant case, on completion
         of the twenty years' of actual imprisonment, it is wholly
         unnecessary for the appellant to seek remission of his
         sentence on the premise that his sentence is a life
         imprisonment i.e. till the end of his natural life. On the
         other hand, learned senior counsel appearing for the
         respondent
         respondent-State        and      respondent-complainant
                                                      complainant
         contended that once the period of twenty years is over,
         which was without any consideration of remission, the
         appellant had to seek remission of his sentence (life
                                  6

                                                NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


         imprisonment) by making an ap       application
                                                plication to the
         Sentence Review Board which would consider in
         accordance with the applicable policy and decide
         whether the remission of sentence imposed on the
         appellant has to be granted or not. Such a contention
         cannot be accepted for the following reas
                                              reasons:

         (i) firstly, because, in the instant case, the sentence of
         life imprisonment has been fixed to be twenty years of
         actual imprisonment which the appellant herein has
         completed;

         (ii) secondly, during the period of twenty years the
         appellant was not en
                           entitled to seek any remission; and

         (iii) thirdly, on completion of twenty years of actual
         imprisonment, the appellant is entitled to be released.
         15.3. This is because in this case, instead of granting
         death penalty, alternative penalty of life imprisonment
                                                      imprisonmen
         has been awarded which shall be for a period of twenty
         years of actual imprisonment. That even in the absence
         of death penalty being imposed, life imprisonment of a
         fixed term of twenty years was imposed which is
         possible only for a High Court or this Co
                                                Court
                                                  urt to do so. The
         period of twenty years is without remission inasmuch as
         the appellant is denied the right of remission of his
         sentence on completion of fourteen years as per Section
         432 read with Section 433
                                 433-A
                                     A of the CrPC. Such a right
         has been denied by the High Court but that does not
         mean that on completion of twenty years of
         imprisonment the appellant has to still seek reduction of
         his sentence on the premise that he was awarded life
         imprisonment which is till the end of his natural life. If
         that was so, the High Court would have specified it in
         those terms. On the other hand, the High Court has
         imposed life imprisonment which shall be twenty years
         of actual imprisonment without consideration of
         remission. The High Court was of the view that for a
         period
              od of twenty years, the appellant has to undergo
         actual imprisonment which would not take within its
         meaning any period granted for parole or furlough.

         15.4. In the instant case, the actual imprisonment of
         twenty years was admittedly completed by the appellant
         on 09.03.2025 which was without any remission. If that
         is so, it would imply that the appellant has completed
         his period of sentence. In fact, the award of the
         aforesaid sentence was also confirmed by this Court. On
         completion of twenty years of actual imprisonment on
                                 7

                                               NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


         09.03.2025, the appellant was entitled to be released.
         The release of the appellant from jail does not depend
         upon further consideration as to whether he has to be
         released or not and as to whether remission has to be
         granted to him or not by the Sentence Review Board. In
         fact, the Sentence Review Board cannot sit in judgment
         over what has been judicially determined as the
         sentence by the Hig
                           Highh Court which has been affirmed by
         this Court. There cannot be any further incarceration of
         the appellant herein from 09.03.2025 onwards. On the
         other hand, in the instant case, the appellant's prayer
         for furlough was refused by the High Court and,
         thereafter,
                 ter, this Court granted furlough only on
         25.06.2025 as he had completed his actual sentence by
         then, pending consideration of the amended prayer
         made by the appellant herein on completion of his
         sentence on 09.03.2025. Therefore, the continuous
         incarceration of the appellant from 09.03.2025 onwards
         incarceration
         was illegal. In fact, on 10.03.2025, the appellant ought
         to have been released from prison as he had completed
         the sentence imposed on him by the High Court as
         affirmed by this Court.

         16. A copy of this order shall shall be circulated by the
         Registry of this Court to all the Home Secretaries of the
         States/Union Territories to ascertain whether any
         accused/convict has remained in jail beyond the period
         of sentence and if so, to issue directions for release of
         such accus
              accused/convicts,
                    ed/convicts, if not wanted in any other case.


     4.1. By relying on Sukhdev Yadav @ Pehalwan,
         learned counsel submits that where a sentence
         of life imprisonment is specified to mean a fixed
         term of actual imprisonment without remission,
         the convict becomes entitled to be released
         immediately upon completion of the said period
         of actual imprisonment,
                   imprisonment, and such release does
         not depend upon any further consideration by
         the Sentence Review Board or the grant of
                              8

                                          NC: 2026:KHC:15413
                                       WP No. 25250 of 2025


HC-KAR


          remission by the State. He would therefore
          contend that once the period of sentence
          imposed      by   the   Court    has    been       fully
          undergone, any continued incarceration would
          be illegal, as held by the Hon'ble Supreme
          Court in the aforesaid decision.
     4.2. He relies on Section 57 of the IPC, which reads
          as under:


          57. Fractions of terms of punishment
                                           punishment.----In
          calculating fractions of terms of punishment,
          imprisonment ffor
                          or life shall be reckoned as
          equivalent to imprisonment for twenty years.


     4.3. Placing reliance on the aforesaid provision,
          learned counsel submits that life imprisonment
          is to be reckoned as equivalent to twenty years
          of imprisonment, and therefore a convict who
          has been sentenced to life imprisonment would
          be entitled to be released upon completion of
          twenty years of imprisonment. It is further
          contended that unless a specific minimum
          period of incarceration is prescribed in the
          order   of    conviction,   a   sentence
                                          sentence    of      life
          imprisonment must be understood as being
          satisfied upon completion of twenty years of
          imprisonment. On that premise, it is submitted
                               9

                                            NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


          that the petitioner having completed the said
          period of incarceration, the continued detention
          is illegal and the present petition deserves to be
          allowed.


5.   Sri.Pradeep     C.S.,   learned     Additional    Advocate
     General would submit that:
     5.1. The interpretation sought to be placed by the
          petitioner on the operative portion of the
          judgment passed in the aforesaid Criminal
          Appeal is wholly misconceived. The petitioner
          was   originally   convicted    and   sentenced     to
          death, which, in appeal, came to be commuted
          to life imprisonment. The mere reference to
          Section 57 of the Indian Penal Code in the
          judgment does not mean that the sentence of
          life
           ife imprisonment is restricted to a period of
          twenty years. A sentence of life imprisonment
          ordinarily     means    imprisonment         for   the
          remainder of the natural life of the convict,
          unless specifically limited by the Court.
     5.2. He would further submit that it is only
                                             only in cases
          where    the   conditions    governing      premature
          release or remission are satisfied that a convict
          may be released before completion of the entire
          life term. Normally, a convict becomes eligible
                                 10

                                                   NC: 2026:KHC:15413
                                                WP No. 25250 of 2025


HC-KAR


         to seek premature release after undergoing
         fourteen       years        of     actual        imprisonment.
         However, in the present case, as this Court has
         made reference to Section 57 of the IPC, the
         petitioner would not even be entitled to seek
         premature release until completion of twenty
         years of imprisonment.
     5.3. Learned Additional Advocate
                             Advocate General would
         further contend that the reliance placed by the
         petitioner     on   the      decision       of    the   Hon'ble
         Supreme        Court        in     Sukhdev         Yadav         is
         misplaced. In the said case, the Court had
         specifically     fixed           the    sentence        of      life
         imprisonment to mean twenty year
                                     years
                                         s of actual
         imprisonment without remission, and it was on
         the basis of such a judicial determination that
         the Hon'ble Supreme Court held that the
         sentence stood completed upon the convict
         undergoing          twenty             years       of        actual
         imprisonment.
     5.4. In the present case, however, the sentence
         imposed is simple life imprisonment without
         any judicial restriction limiting it to twenty
         years. Such a restriction cannot be read into
         the judgment merely by referring to Section 57
                              11

                                              NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


          of the IPC. According to the learned Additional
          Advocate
           dvocate     General,      any     such    interpretation
          would be erroneous and would defeat the
          purpose of sentencing.
     5.5. He would further submit that while considering
          questions relating to sentence and release, the
          Court must have regard not only to the rights
          of the conv
                 convict,
                     ict, but also to the interests of the
          victim and the society at large. A sentence of
          life imprisonment must therefore be understood
          in   its     ordinary      legal     sense,     namely,
          imprisonment for the remainder of the natural
          life of the convict, unless expressly limited
                                                limited by
          the Court.
     5.6. Learned Additional Advocate General reiterates
          that Section 57 of the IPC merely provides that
          for the purpose of calculating fractions of terms
          of   punishment,    life    imprisonment       may     be
          reckoned as equivalent to twenty years. The
          said pro
               provision
                   vision does not determine the actual
          duration of a sentence of life imprisonment, nor
          does it mandate the release of a convict after
          completion of twenty years.
     5.7. He   further    submits     that     the    question   of
          remission or premature release falls entirely
                                     12

                                                     NC: 2026:KHC:15413
                                                 WP No. 25250 of 2025


    HC-KAR


              within    th
                        the
                          e      domain        of     the      appropriate
              Government, in exercise of its powers under
              Section 473 of the Bharatiya Nagarik Suraksha
              Sanhita, 2023 (earlier Section 432 of the Code
              of Criminal Procedure). Therefore, Section 57 of
              the IPC cannot be invoked to restrict or a
                                                       alter
              the period of a sentence of life imprisonment.
         5.8. He relies on the judgment of the Hon'ble Apex
              Court in the case of Gopal Vinayk Godse vs.
              State of Maharashtra and others2, more
              particularly Paras 8 and 9 which are reproduced
              hereunder for easy reference:
                8. Briefly stated the legal position is this: Before Act
                26 of 1955 a sentence of transportation for life could
                be undergone by a prisoner by way of rigorous
                imprisonment for life in a designate
                                            designated d prison in India.
                After the said Act, such a convict shall be dealt with
                in the same manner as one sentenced to rigorous
                imprisonment for the same term. Unless the said
                sentence is commuted or remitted by appropriate
                authority under the relevant provision
                                                provisions of the Indian
                Penal Code or the Code of Criminal Procedure,, a
                prisoner sentenced to life imprisonment is bound in
                law to serve the life, term in prison prison.. The rules
                framed under the Prisons Act enable such a prisoner
                to earn remissions
                          remissions- ordinary, special and State-andand
                the said remissions will be given credit towards his
                term of imprisonment. For the purpose
                                                    purpose of working
                out the remissions the sentence of transportation for
                life is ordinarily equated with a definite period, but it
                is only for that particular purpose and not for any
                other purpose. As the sentence of transportation for
                life or its prison equivalent,
                                   equivalent, the life imprisonment, is
                one of indefinite duration, the remissions so earned
                do not in practice help such a convict as it is not
                possible to predicate the time of his death. That is

2
1961 SCC OnLine SC 70
                                   13

                                                  NC: 2026:KHC:15413
                                              WP No. 25250 of 2025


HC-KAR


               why the rules provide for a procedure to enable the
               appropriate Gov
                            Government
                                ernment to remit the sentence under
               Section 401 of the Code of Criminal Procedure on a
               consideration of the relevant factors, including the
               period of remissions earned. The question of
               remission is exclusively
                             exclusively within the province of the
               appropriate Government; and in this case it is
               admitted that, though the appropriate Government
               made certain remissions under Section 401 of the
               Code of Criminal Procedure
                                    Procedure,, it did not remit the
               entire sentence. We, therefore, hold that the
               petitioner has not yet acquired any right to release.
               9. The petitioner made an impassioned appeal to us
               that if such a construction be accepted, he would be
               at the mercy of the appropriate
                                        appropriate Government and
               that the said Government, out of spite, might not
               remit the balance of his sentence, with the result
               that he would be deprived of the fruits of remissions
               earned by him for sustained good conduct, useful
               service and even donation of blood. The Constitution
               as well as the Code of Criminal Procedure confer the
               power to remit a sentence on the executive
               Government and it is in its exclusive province. We
               cannot assume that the appropriate Government will
               not exercise its jurisdiction in a reasonable
                                                  reasonable manner.

     5.9. By     relying     upon      Gopal     Vinayak        Godse,
                                                                Godse
         learned Additional Advocate General submits
         that a sentence of life imprisonment ordinarily
         means imprisonment for the remainder of the
         natural life of the convict, unless the sentence
         is commuted or remitted
                        remitted by the appropriate
         Government in exercise of its statutory powers.
         He would further submit that the said judgment
         clearly lays down that the reference to twenty
         years in Section 57 of the IPC is only for the
         limited purpose of calculating fractions of te
                                                     terms
         of punishment, and cannot be construed as
                                     14

                                                     NC: 2026:KHC:15413
                                                WP No. 25250 of 2025


    HC-KAR


              fixing   the    duration     of    a   sentence      of     life
              imprisonment        at     twenty      years.    Therefore,
              according to him, the petitioner cannot claim
              release merely on completion of twenty years
              of imprisonment.
         5.10. He relies on the judgment of the Hon'ble Apex
              Court in the case of Mohinder Singh vs. State
              of Punjab3, more particularly Paras 26 and 27,
              which    are    reproduced        hereunder       for     easy
              reference:


                 26. Life imprisonment cannot be equivalent to
                 imprisonment for 14 years or 20 years or even 30
                 years, rather it always means the whole natural life.
                 This Court has always clarified that the punishment
                 of a fixed term of imprisonment so awarded would
                 be subjec
                      subjectt to any order passed in exercise of
                 clemency powers of the President of India or the
                 Governor of the State, as the case may be. Pardons,
                 reprieves and remissions under Article 72 or Article
                 161 of the Constitution of India are granted in
                 exercise of prerogative
                              prerogative power. As observed in State
                 of U.P. v. Sanjay Kumar [(2012) 8 SCC 537 : (2012)
                 3 SCC (Cri) 970] (SCC p. 546, para 24) there is no
                 scope of judicial review of such orders except on
                 very limited grounds such as the non
                                                    non-application
                                                         application of
                 mind while passin
                               passing the order, non-consideration
                                                      consideration of
                 relevant material, or if the order suffers from
                 arbitrariness. The power to grant pardons and to
                 commute sentences is coupled with a duty to
                 exercise the same fairly, reasonably and in terms of
                 restrictions imposed in several
                                            several provisions of the
                 Code.

                 27. In order to check all arbitrary remissions, the
                 Code itself provides several conditions. Sub-sections
                                                          Sub sections
                 (2) to (5) of Section 432 of the Code lay down basic

3
(2013) 3 SCC 294
                                     15

                                                      NC: 2026:KHC:15413
                                                WP No. 25250 of 2025


HC-KAR


                procedure for making an application to the
                appropriate Government fo  forr suspension or remission
                of sentence either by the convict or someone on his
                behalf. We are of the view that exercise of power by
                the appropriate Government under sub-section
                                                        sub section (1)
                of Section 432 of the Code cannot be suo motu for
                the simple reason that this this is only an enabling
                provision and the same would be possible subject to
                fulfilment of certain conditions. Those conditions are
                mentioned either in the Jail Manual or in statutory
                rules. This Court in various decisions has held that
                the power of remission cannot be exercised
                arbitrarily. In other words, the decision to grant
                remission has to be well informed, reasonable and
                fair to all concerned. The statutory procedure laid
                down in Section 432 of the Code itself provides this
                check on the possible misuse of power by the
                appropriate Government. As rightly observed by this
                Court in Sangeet v. State of Haryana [(2013) 2 SCC
                452 : (2012) 11 Scale 140] , there is a
                misconception that a prisoner serving life sentence
                has an indefeasible right to release on compl
                                                          completion
                                                                etion of
                either 14 years' or 20 years' imprisonment. A
                convict undergoing life imprisonment is expected to
                remain in custody till the end of his life, subject to
                any     remission    granted     by   the   appropriate
                Government under Section 432 of the Code which in
                turnn is subject to the procedural checks mentioned
                in the said provision and further substantive check in
                Section 433-A
                         433    of the Code.




     5.11. By     relying     upon       Mohinder       Singh,     learned
          Additional Advocate General submits that the
          law is well settled that life imprisonment
                                        imprisonment means
          imprisonment for the remainder of the natural
          life of the convict, unless the sentence is
          commuted           or   remitted       by    the    appropriate
          Government in exercise of its statutory or
          constitutional powers. Therefore, according to
                                    16

                                                   NC: 2026:KHC:15413
                                               WP No. 25250 of 2025


    HC-KAR


              him, the petitioner cannot claim an automatic
              right of release merely on completion of twenty
              years of imprisonment.

         5.12. He relies on the judgment of the Hon'ble Apex
              Court in the case of Life Convict Bangal @
              Khoka @ Prasanta Sen vs. B.K.Srivastava and
              others4, more particularly Para 17, which is
              reproduced hereunder for easy reference:

                17. The last decision which is directly on the point
                similar to the case on hand is Mohd. Munna v. Union
                of India [(2005) 7 SCC 417 : 2005 SCC (Cri) 1688] .
                The said case arose in a writ petition filed under
                Article 32 of the Constitution. According to the
                petitioner therein, the length of duration of
                imprisonment for life is equivalent to 20 years'
                imprisonment and that too subject to further
                remission admissible under law. It was further
                pointed out th
                             that
                               at on completion of this term, he was
                liable to be released under Rule 751(c) of the West
                Bengal Jail Code. The petitioner relied on the
                Explanation to Section 61 of the West Bengal
                Correctional Services Act, 1992 (West Bengal Act 32
                of 1992) whereunder im    imprisonment
                                             prisonment for life is
                equated to a term of 20 years' imprisonment. As
                said earlier, it is a case identical to the case on
                hand. Here again, the Explanation to Section 61 of
                the West Bengal Act was pressed into service. After
                going into the very same provi
                                           provisions
                                                sions and considering
                the decision of the Privy Council in Kishori Lal case
                [(1944 45) 72 IA 1 : (1945) 58 LW 251 : AIR 1945
                [(1944-45)
                PC 64] as well as the decision of the Constitution
                Bench in Gopal Vinayak Godse case [AIR 1961 SC
                600 : (1961) 1 Cri LJ 736] , this Court concluded
                thus: (Mohd. Munna case [(2005) 7 SCC 417 : 2005
                SCC (Cri) 1688] , SCC pp. 425-27,
                                           425      paras 13-17)

                "13. The counsel contended that by virtue of Rule
                751(c) of the West Bengal Jail Code, the petitioner

4
(2013) 3 SCC 425
                             17

                                            NC: 2026:KHC:15413
                                        WP No. 25250 of 2025


HC-KAR


         was liable to be released from jail on c
                                                completion
                                                  ompletion of
         twenty years. He also relied on the Explanation to
         Section 61 of the West Bengal Correctional Services
         Act, 1992 (W.B. Act 32 of 1992) wherein the
         imprisonment for life is equated to a term of twenty
         years' simple imprisonment for the purpose of
         remission. But there is no provision either in the
         Penal Code or in the Code of Criminal Procedure
         whereby life imprisonment could be treated as
         fourteen years or twenty years without there being a
         formal remission by the appropriate Government.
         Section 57 of the Penal Code reads as follows:

         '57.Fractions
          57.Fractions of terms of punishmentpunishment.-- --In
         calculating fractions of terms of punishment,
         imprisonment for life shall be reckoned as equivalent
         to imprisonment for twenty years.'

         The above section is applicable for ththe
                                                 e purpose of
         remission when the matter is considered by the
         Government under the appropriate provisions. This
         very plea was placed before the Judicial Committee
         of the Privy Council in Kishori Lal v. King Emperor
         [(1944
         [(1944-45)   72 IA 1 : (1945) 58 LW 251 : AIR 1945
         PC 64] and the Privy Council held as under: (IA p.
         10 : AIR p. 67)
         '... Assuming that the sentence is to be regarded as
         one of twenty years, and subject to remission for
         good conduct, he had not earned remission sufficient
         to entitle him to discharge at  at the time of his
         application, and it was therefore rightly dismissed,
         but in saying this, Their Lordships are not to be
         taken as meaning that a life sentence must and in all
         cases be treated as one of not more than twenty
         years, or that the convict is nec
                                        necessarily
                                           essarily entitled to
         remission.'

         14. The Prisons Rules are made under the Prisons
         Act and the Prisons Act by itself does not confer any
         authority or power to commute or remit sentence. It
         only provides for the regulation of the prisons and
         for the terms of the prisoners confined therein.
         Therefore, the West Bengal Correctional Services Act
         or the West Bengal Jail Code do not confer any
         special right on the petitioner herein.

         15. In Godse case [AIR 1961 SC 600 : (1961) 1 Cri
         LJ 736] , the Constitution Bench of this Court held
         that the sentence of imprisonment for life is not for
                               18

                                               NC: 2026:KHC:15413
                                          WP No. 25250 of 2025


HC-KAR


         any definite period and the imprisonment for life
         must, prima facie, be treated as imprisonment for
         the whole of the remaining period of the convicted
         person's
           rson's natural life. It was also held in AIR para 5
         as follows: (AIR p. 603 : SCR pp. 444-45)
                                            444

         '5. ... It does not say that transportation for life shall
         be deemed to be transportation for twenty years for
         all purposes; nor does the amended section which
         substitutes the words "imprisonment for life" for
         "transportation for life" enable the drawing of any
         such     all
                  all-embracing
                      embracing    fiction.  A    sentence    of
         transportation for life or imprisonment for life must
         prima facie be treated as transportation or
         imprisonment ffor
                         or the whole of the remaining period
         of the convicted person's natural life.'
         16. Summarising the decision, it was held in AIR
         para 8 as under: (AIR pp. 603-04
                                      603    : SCR p. 447)

         '8. Briefly stated the legal position is this: Before Act
         26 of 1955 a sentence o  off transportation for life could
         be undergone by a prisoner by way of rigorous
         imprisonment for life in a designated prison in India.
         After the said Act, such a convict shall be dealt with
         in the same manner as one sentenced to rigorous
         imprisonment for the same term. Unless the said
         sentence is commuted or remitted by appropriate
         authority under the relevant provisions of the Penal
         Code or the Code of Criminal Procedure, a prisoner
         sentenced to life imprisonment is bound in law to
         serve the life term in pri
                                 prison.
                                    son. The Rules framed under
         the Prisons Act enable such a prisoner to earn
         remissions
         remissions--ordinary,      special and State--and  and the
         said remissions will be given credit towards his term
         of imprisonment. For the purpose of working out the
         remissions the sentence of ttransportation
                                          ransportation for life is
         ordinarily equated with a definite period, but it is
         only for that particular purpose and not for any
         other purpose. As the sentence of transportation for
         life or its prison equivalent, the life imprisonment, is
         one of indefinite duration, the remissions so earned
         do not in practice help such a convict as it is not
         possible to predicate (sic predict) the time of his
         death. That is why the Rules provide for a procedure
         to enable the appropriate Government to remit the
         sentence under Section 401 of the Code of Criminal
         Procedure on a consideration of the relevant factors,
         including the period of remissions earned. The
         question of remission is exclusively within the
                                 19

                                               NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


            province of the appropriate Government; and in this
            case it is admitted
                        admitted that, though the appropriate
            Government made certain remissions under Section
            401 of the Code of Criminal Procedure, it did not
            remit the entire sentence. We, therefore, hold that
            the petitioner has not yet acquired any right to
            release.'

            We are bound b  by
                             y the above dicta laid down by the
            Constitution Bench and we hold that life
            imprisonment is not equivalent to imprisonment for
            fourteen years or for twenty years as contended by
            the petitioner.

            17. Thus, all the contentions raised by the petitioner
            fail and
                 and the petitioner is not entitled to be released
            on any of the grounds urged in the writ petition so
            long as there is no order of remission passed by the
            appropriate Government in his favour. We make it
            clear that our decision need not be taken as
            expression of our view that the petitioner is not
            expression
            entitled to any remission at all. The appropriate
            Government would be at liberty to pass any
            appropriate order of remission in accordance with
            law."


     5.13. By relying upon Bangal @ Khoka @ Prasanta
         Sen,    learned        Additional
                                Additional     Advocate      General
         submits that the legal position is well settled
         that life imprisonment cannot be equated to a
         fixed term of fourteen or twenty years, and
         unless there is a specific judicial direction
         limiting the sentence or an order of remission
         by the appropriate Government, a convict
         undergoing      life    imprisonment        cannot      claim
         release merely on completion of twenty years
         of imprisonment
                              20

                                            NC: 2026:KHC:15413
                                          WP No. 25250 of 2025


HC-KAR


     5.14. On the basis of the aforesaid judgments,
          learned Additional Advocate General submits
          that the decision of the Hon'ble Supreme Court
          in Sukhdev Yadav would have no application
          to the facts of the present case, as in that
          matter the sentence of life imprisonment had
          been specifically restricted by the Court to
          twenty years of actual imprisonment without
          remission.

     5.15. In the present case, however, the sentence
          imposed upon the petitioner is simple life
          imprisonment without any judicial restriction
          limiting it to a fixed term. Therefore, according
          to   him,    the   petitioner     cannot    claim   an
          automatic right of release upon completion of
          twenty years of imprisonment.

     5.16. He would further submit that the question of
          remission or premature release lies within the
          exclusive     domain      of      the      appropriate
          Government, to be considered in accordance
          with the applicable statutory provisions and
          policy.. Consequently, there can be no question
          of directing the release of the petitioner merely
          on the basis that he has completed twenty
                                   21

                                            NC: 2026:KHC:15413
                                          WP No. 25250 of 2025


HC-KAR


             years of imprisonment, as contended on behalf
             of the petitioner.

6.   Heard Sri.Pradeep Patil learned counsel for the
     petitioner     and     Sri.Pradeep     C.S.,   AAG    for
     respondents. Perused papers.

7.   The points that would arise for consideration are:

     (i)       Whether the judgment passed by this
               Court in Criminal Appeal No.1197/2008,
               while commuting the death sentence to
               life imprisonment and directing that the
               accused shall serve the sentence "in
               terms of Section 57 of the IPC", can be
               construed as restricting the sentence of
               life imprisonment to a fixed term of
               twenty years of imprisonment?

     (ii)      Whether the petitioner is entitled to
               claim release from pri
                                  prison
                                      son merely on the
               ground that he has completed twenty
               years of imprisonment, by placing
               reliance on Section 57 of the Indian
               Penal Code and the judgment of the
               Hon'ble Supreme Court in Sukhdev
               Yadav @ Pehalwan vs. State (NCT of
               Delhi)?

     (iii)     Whether, in the abs absence
                                      ence of a specific
               judicial direction restricting the duration
               of the sentence, a sentence of life
               imprisonment must be understood as
               imprisonment for the remainder of the
               natural life of the convict, subject to
                             22

                                        NC: 2026:KHC:15413
                                     WP No. 25250 of 2025


HC-KAR


             commutation or remission in accordance
             with law?

     (iv)    Whether    the   petitioner  has   any
             enforceable legal right to be released
             upon completion of twenty years of
             imprisonment, or whether the question
             of remission or premature release lies
             within the exclusive domain of the
             appropriate Government under the
             applicable
              pplicable statutory provisions and
             policy?

     (v)     Whether the continued incarceration of
             the petitioner after completion of
             twenty years of imprisonment can be
             said to be illegal, so as to warrant the
             issuance of a writ of mandamus
             directing his release?

     (vi)    What is the scope of interference by this
             Court under Articles 226 and 227 of the
             Constitution of India in matters relating
             to   sentence    remission,   premature
             release and executive powers exercised
             by the appropriate Government?

     (vii)   What Order

8.   I answer the above points as follows
9.   Answer to Point No. (i):
                            (i):Whether
                                Whether the judgment
     passed by this Court in Criminal Appeal
     No.1197/2008, while commuting the death
     sentence to life imprisonment and directing that
     the accused shall serve the sentence "in terms
     of Section 57 of the IPC
                           IPC",", can be construed as
     restricting the sentence of life imprisonment to
     a fixed term of twenty years of imprisonment?
                                23

                                               NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR




   9.1.   Sri. Pradeep Patil, learned counsel for the
          petitioner, submits that the petitioner was
          originally convicted and sentenced to death by
          the
           he IV Additional City Civil and Sessions Court,
          Mayo Hall Unit, Bengaluru in SC No.463/2003,
          for offences punishable under Sections 302 and
          364A    of    the    Indian       Penal   Code,      1860
          (hereinafter referred to as 'IPC'). He submits
          that on appeal, this Court in Criminal
                                        Criminal Appeal
          No.1197/2008, vide judgment dated 6.6.2013,
          commuted       the        death    sentence     to    life
          imprisonment, while further directing that: (a)
          the accused 'shall not be given commutation
          after   completion         of     fourteen    years    of
          imprisonment as a matter of routine';
                                      routine'; and (b)
          'the accused have to serve the life sentence
          and they should be in jail in terms of Section
          57 of IPC.'

   9.2.   The learned counsel submits that the phrase 'in
          terms of Section 57 of IPC' is a judicial
          direction that restricts and defines the life
          sentence
             tence as a sentence of twenty years of
          actual imprisonment. He submits that Section
          57 of the IPC equates imprisonment for life
                                 24

                                             NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


          with     imprisonment      for    twenty     years   'in
          calculating fractions of terms of punishment',
          and that when the Court expressly directed the
          accused to serve the sentence 'in terms of
          Section 57 of IPC', the Court judicially fixed the
          life sentence at twenty years -- the equivalent
          period specified by Section 57.

   9.3.   The learned counsel places heavy reliance on
          the decision of the Hon'ble Supre
                                      Supreme
                                            me Court in
          Sukhdev Yadav
                  Yadavand submits that the Hon'ble
          Supreme Court held that where a life sentence
          is expressed as being equivalent to twenty
          years of actual imprisonment, the sentence
          stands     fully    completed     upon     the   convict
          undergoing twenty years, and the convict is
          entitled to be simply released from jail without
          any further application for remission to the
          Sentence Review Board.

   9.4.   Sri. Pradeep Patil submits that the petitioner
          has, as on 15.01.2025, completed twenty years
          of     actual      imprisonment    with    satisfactory
          conduct and no adverse report, as certified in
          the Imprisonment Certificate dated 15.01.2025.
          He submits that the sentence imposed by this
                                 25

                                                NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


          Court      stands     fully    undergone,      and      the
          continued detention of the petitioner is illegal
          and unconstitutional, warranting the immediate
          issuance of a writ of mandamus directing his
          release.

   9.5.   He relies on Section 57 of the IPC, which reads:
          'Fractions
            ractions     of     terms      of     punishment.--In
                                                  punishment.
          calculating fractions of terms of punishment,
          imprisonment for life shall be reckoned as
          equivalent to imprisonment for twenty years.'
          He submits that this provision, when read in
          conjunction with the judgment of this Co
                                                Court in
          Criminal Appeal No.1197/2008, means that the
          petitioner's   sentence        stands    satisfied    upon
          completion of twenty years, and that any
          further incarceration is illegal.

   9.6.   Sri. Pradeep C.S., learned Additional Advocate
          General (hereinafter 'AAG'), appearing along
          with Smt. K.P. Yashodha, learned Additional
          Government          Advocate     (hereinafter        'AGA'),
          submits that the interpretation placed by the
          petitioner on the operative portion of the
          judgment in Criminal Appeal No.1197/2008 is
                                26

                                                NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


          wholly misconceived and contrary
                                  contrary to well-
                                              well
          settled law.

   9.7.   The learned AAG submits that the operative
          portion of Criminal Appeal No.1197/2008 does
          not   fix   or    restrict     the    sentence             of   life
          imprisonment to twenty years. The substantive
          sentence awarded is 'life imprisonment',
                                    imprisonment', these
          are the exact
                  exact words used. The subsequent
          direction 'in terms of Section 57 of IPC' is not a
          conversion of the life sentence into a fixed
          twenty
          twenty-year
                 year       sentence.     It        is,    at    most,       a
          specification that the accused must undergo a
          minimum        period     of    actual           imprisonment
          equiva
          equivalent
                lent to the period under Section 57
          before      any    question          of         remission         or
          commutation        arises.     The         expression           'life
          sentence' remains the operative term.

   9.8.   The learned AAG submits that if this Court had
          intended     to   restrict     the    sentence             of   life
          imprisonment       to     twenty      years           of    actual
          imprisonment, it would have done so in clear
          and express terms,
                      terms as the High Court in
          Sukhdev Yadav did, using the formulation
          'Life imprisonment which shall be 20 years of
                                     27

                                                   NC: 2026:KHC:15413
                                               WP No. 25250 of 2025


HC-KAR


          actual imprisonment without consideration of
          remission.' No such
                         such language was used in
          Criminal Appeal No.1197/2008. In the absence
          of such specific language, the direction 'in
          terms of Section 57 of IPC' cannot be construed
          as having judicially fixed the sentence at
          twenty years.

   9.9.   The learned AAG relies on 'Gopal Vinayak
                                           Vin
          Godse', a Constitution Bench decision of the
          Hon'ble Supreme Court.which holds that the
          equating of life imprisonment with a definite
          period        for   the        purpose   of   working   out
          remissions is 'only for that particular purpose
          and not for any other purpose.' He submits that
          this    binding      Constitution        Bench   precedent
          settles the scope of Section 57 of the IPC and
          negates the petitioner's interpretation.

   9.10. He      also     relies    on     'Mohinder Singh'       and
          'Bangal @ Khoka',
                    Khoka', both of which conclusively
          hold that life imprisonme
                         imprisonment
                                   nt means the whole
          natural life and cannot be equated with a fixed
          term of fourteen or twenty years. He submits
          that the decision of the Hon'ble Supreme Court
          in Sukhdev Yadav is factually and legally
                              28

                                             NC: 2026:KHC:15413
                                          WP No. 25250 of 2025


HC-KAR


         distinguishable, being premised on a specific
         and explicit
             explicit judicial direction fixing the life
         sentence at twenty years
                            years, which is entirely
         absent in the judgment of this Court in Criminal
         Appeal No.1197/2008.

   9.11. I have heard learned counsel for both parties
         with   care   and      have      perused    the   record,
         including the judgment
                       judgment in Criminal Appeal
         No.1197/2008,       the    relevant       paragraphs   of
         Sukhdev       Yadav
                       Yadav,,     the     Constitution    Bench
         decision in Gopal Vinayak Godse,, and the
         decisions in Mohinder Singh and Bangal @
         Khoka
         Khoka.. The central question arising under
         Point (i) is one of pure construction: does the
         phrase 'in terms of Section 57 of IPC' in the
         judgment of Criminal Appeal No.1197/2008,
         read in its full context, amount to a judicial
         restriction of the life sentence to a fixed term of
         twenty years of imprisonment?

   9.12. The
          he operative portion
                       portion of the judgment in
         Criminal      Appeal        No.1197/2008,          dated
         6.6.2013,     reads:      'the    death     sentence   is
         modified and accused nos.1 to 3 are sentenced
         to life imprisonment. It is further directed that
                                29

                                                     NC: 2026:KHC:15413
                                                 WP No. 25250 of 2025


HC-KAR


         accused    nos.1      to        3       shall   not    be     given
         commutation after com
                           completion
                              pletion of fourteen years
         of imprisonment as a matter of routine. The
         accused have to serve the life sentence and
         they should be in jail in terms of Section 57 of
         IPC.' This is the sentence imposed that must be
         interpreted.

   9.13. The first and foundational obser
                                    observation
                                          vation is that
         the sentence imposed is expressed as 'life
         imprisonment' and then further and separately
         as 'the life sentence.' The Court used the term
         'life sentence' as the substantive and governing
         term of the punishment. The sentence is not
         described a
                   as
                    s a sentence 'which shall be twenty
         years'    or    'of    twenty              years       of    actual
         imprisonment.'        The       use        of   the    term     'life
         sentence' as the operative description is of
         decisive significance.

   9.14. The    second    observation               is   structural.     The
         judgment in Criminal Appeal No.1197/2008
                                     No.1197/2008
         contains two distinct and sequential directions:
         Direction (A): The accused shall not be given
         commutation after completion of fourteen years
         of    imprisonment         as       a    matter       of    routine.
                                 30

                                                 NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


         Direction (B): The accused have to serve the
         life sentenceand they
                          they should be in jail in terms
         of Section 57 of IPC. These are two separate
         and complementary directions. Direction (A)
         deals    with    the    period     of    fourteen    years
                                                              years,
         prohibiting routine commutation at that stage.
         Direction (B) uses the expression 'life sentence'
         as the operative term and adds the Section 57
         reference as the specification of the minimum
         period of actual imprisonment.

   9.15. The combined reading of both Directions is this:
         (a) the accused must serve a life sentence; (b)
         they must be in jail, and their period
                                         period of actual
         imprisonment for the purpose of Section 57
         equivalent is twenty years,
                              years meaning twenty
         years is the minimum actual imprisonment
         before     any       question       of     remission     or
         commutation can arise, replacing the otherwise
         applicable fourteen-year
                    fourteen      period under
                                          nder Section
         433-A
             A CrPC. This reading gives full effect to
         both     directions         and    maintains        internal
         consistency in the judgment. On the contrary,
         the petitioner's reading
                          reading, that the life sentence
         was     fixed   at   twenty       years,
                                           years    would     render
         Direction (A) redundant and unnecessary, since
                             31

                                          NC: 2026:KHC:15413
                                        WP No. 25250 of 2025


HC-KAR


         if the sentence was fixed at twenty years, there
         would be no question of commutation even
         after fourteen years at all.

   9.16. The rule against surplusage in statutory and
         judicial interpretation is well-established.
                                    well established. Every
         word in a judgmen
                   judgmentt or order is presumed to
         have been used deliberately and to carry
         meaning. Courts are not to be understood as
         having used words without purpose. If the
         petitioner's reading were accepted, Direction
         (A) would become meaningless
                          meaningless, for why would
         a Court prohibit
                 prohibit commutation after fourteen
         years if the sentence itself was fixed at twenty
         years and would automatically end at that
         point? This internal incongruity is sufficient to
         demolish the petitioner's interpretation.

   9.17. I now turn to the decision in Sukhdev Yadav,
                                               Yada
         upon which the petitioner strongly relies. In
         Sukhdev Yadav
                 Yadav,, the sentence imposed by the
         High Court was expressed in the following
         terms: 'Life imprisonment which shall be 20
         years    of     actual     imprisonment     without
         consideration    of      remission,   and   fine   of
         Rs.10,000/
          s.10,000/-.'
                    .' The Hon'ble Supreme Court at
                               32

                                           NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


         Para 15 of the said judgment analysed the
         word 'which' used after 'Life imprisonment' and
         held that it is 'an interrogative pronoun, related
         pronoun        and    determiner,      referring     to
         something        previously      mentioned         when
         introducing a clause giving further information'
         that
          hat the sentence of life imprisonment is
         'determined as twenty years which is of actual
         imprisonment.'

   9.18. The critical and material distinction between
         Sukhdev Yadav and the present case is as
         follows. In Sukhdev Yadav,, the High Court
         specifically     used     the     formulation      'Life
         imprisonment which shall be 20 years of actual
         imprisonment'
         imprisonment', here, the word 'which' links 'Life
         imprisonment' directly and definitionally to '20
         years of actual imprisonment,' converting the
                                                   th
         nature of the sentence from an indeterminate
         one to a determinate one. The sentence was
         fixed, not merely described. In the present
         case, no such definitional linkage exists. The
         words used are 'life sentence' and 'in terms of
         Section 57 of IPC',
                       IPC'        these are not words of
         definition but words of duration reference. The
         contrast is stark and unmistakable. Sukhdev
                             33

                                           NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


         Yadav is, therefore, clearly distinguishable on
         the language and facts.

   9.19. I shall now examine Section 57 of the IPC in
         detail. Section 57 reads: 'Fractions of terms of
         punishment.
         punishment.--In
                     In calculating fractions of terms
         of punishment, imprisonment for life shall be
         reckoned as equivalent to imprisonment for
         twenty   years.'    The    marginal     heading    is
         'Fractions   of    terms   of     punishment.'    The
         language of Section 57 is clear and its scope is
         expressly limited. It applies 'in calculating
         fractions of terms of punishment.' It does not
         say that life imprisonment shall be deemed to
         be twenty years for all purposes, or that a
         convict sentenced to life imprisonment shall
                                                shal be
         released after twenty years. It is a specific and
         limited provision for arithmetic calculation.

   9.20. This limited scope of Section 57 of the IPC has
         been definitively established by the Hon'ble
         Supreme Court of India. In Gopal Vinayak
         Godse
         Godsewherein the Hon'ble Constitution Bench
         held: 'For the purpose of working out the
         remissions the sentence of transportation for
         life is ordinarily equated with a definite period,
                                34

                                                NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


         but it is only for that particular purpose and not
         for any other purpose.' The Constitution Be
                                                  Bench
         elaborated       that       the    sentence      of    life
         imprisonment 'is one of indefinite duration, the
         remissions so earned do not in practice help
         such a convict as it is not possible to predicate
         the time of his death.' This is a binding decision
         of a Constitution Bench.
                           Bench. It cannot be departed
         from.

   9.21. In Mohinder Singh,
                     Singh, the Hon'ble Supreme
         Court reiterated, in unambiguous terms: 'Life
         imprisonment        cannot        be     equivalent     to
         imprisonment for 14 years or 20 years or even
         30 years, rather it always means the whole
         natural life
                 life.'' This statement leaves no room for
         the contention that a reference to Section 57 of
         the IPC in a judgment, or that Section 57 itself,
         fixes the duration of life imprisonment at
         twenty years.

   9.22. In Bangal @ Khoka
                     Khoka,, the Hon'ble Supreme
         Court,   after    a        comprehensive
                                    comprehensive      survey    of
         precedent, concluded: 'We are bound by the
         above dicta laid down by the Constitution
         Bench and we hold that life imprisonment is not
                                35

                                                NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


         equivalent to imprisonment for fourteen years
         or for twenty years as contended by the
         petitioner.
         petitioner.' This Court is more bound by this
         dicta.

   9.23. The submission of Sri. Pradeep Patil that
         Section 57 of the IPC operates as a sentence
                                             sentence-
         defining provision
                  provision, fixing life imprisonment at
         twenty    years
                   years,      is    directly   contrary     to   the
         consistent     interpretation          of     the   Hon'ble
         Supreme Court in Gopal Vinayak Godse,
         Mohinder Singh and Bangal @ Khoka.
                                     Khoka. These
         decisions    are   binding       on    this    Court.    The
         argument must be and is rejected.

   9.24. A   contextual     reading      of     the    judgment    in
         Criminal Appeal No.1197/2008 also supports
         the above interpretation. The case involved the
         gruesome murder of two innocent children. The
         original sentence was death. This Court found it
         was not the 'rarest of rare' case warranting
         death, but did not treat it as a routine case
         either. The judgment imposed a specific bar
         against
             nst     routine        commutation        and   directed
         service of the life sentence 'in terms of Section
         57 of IPC.' These directions reflect this Court's
                               36

                                             NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


         intention   that   the     accused     must   serve     a
         substantial minimum period before even being
         eligible for any remission consideration,
                                    conside        they do
         not reflect an intention to cap the sentence at
         twenty years. Reading the directions as capping
         the sentence at twenty years would be wholly
         inconsistent with the gravity of the offence and
         the evident purpose of the directions.

   9.25. For the for
                 foregoing reasons, I answer Point No.
         (i) by holding that the judgment passed by this
         Court in Criminal Appeal No.1197/2008, while
         commuting      the        death    sentence   to      life
         imprisonment and directing that the accused
         shall serve the sentence 'in terms of Section 5
                                                       57
         of the IPC', cannot be construed as restricting
         the sentence of life imprisonment to a fixed
         term of twenty years of imprisonment. The
         direction specifies the minimum period of actual
         imprisonment; it does not convert or fix the life
         sentence as a twenty
                       twenty-year sentence.


10. Answer to Point No. (ii): Whether the petitioner
    is entitled to claim release from prison merely
    on the ground that he has completed twenty
    years of imprisonment, by placing reliance on
    Section 57 of the Indian Penal Code and the
                             37

                                          NC: 2026:KHC:15413
                                       WP No. 25250 of 2025


HC-KAR


    judgment of the Hon'ble Supreme Court in
    Sukhdev Yadav @ Pehalwan vs. State (NCT of
    Delhi)?

   10.1. Sri. Pradeep Patil, learned counsel for the
         petitioner, submits that the petitioner has
         served twenty years of actual imprisonment as
         on   15.01.2025.        He   contends   that
                                                 that   upon
         completion   of   twenty     years,   the   sentence
         imposed by this Court 'in terms of Section 57 of
         IPC' stands fully served, and the petitioner is
         entitled to be released forthwith,
                                 forthwith exactly as the
         Hon'ble Supreme Court directed in Sukhdev
         Yadav
         Yadav.

   10.2. Learned counsel
                 counsel relies on Para 15.2 of Sukhdev
         Yadav, which holds that 'on completion of the
         twenty years of actual imprisonment, it is
         wholly unnecessary for the appellant to seek
         remission of his sentence on the premise that
         his sentence is a life imprisonment i.e. till the
         end of his natural life.' He submits that this
         principle applies directly to the petitioner's
         case, since this Court's direction 'in terms of
         Section 57 of IPC' is, according to him, identical
         in substance to the direction 'Life imprisonment
         which shall be 20 years' in Sukhdev Yadav
                                             Yadav.
                                38

                                               NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


   10.3. He submits that any other interpretation would
         require the petitioner to make an application
         for remission before           the    Sentence    Review
         Board,     which   would       be     unreasonable     and
         contrary to the spirit of the judgment in
         Criminal
            minal     Appeal        No.1197/2008.     Since     the
         sentence has been served, the question of
         remission simply does not arise.

   10.4. Sri. Pradeep C.S., learned AAG, submits that
         the petitioner is not entitled to claim automatic
         release upon completion of twenty years. He
         submits
              ts that Section 57 of the IPC is not a
         provision that mandates the release of a life
         convict after twenty years. Its operation is
         confined to calculating fractions of punishment.
         This     limited   purpose       of     Section   57    is
         established by the Constitution Bench in
                                               in Gopal
         Vinayak Godse and confirmed in Mohinder
         Singh and Bangal @ Khoka.

   10.5. The learned AAG submits that the reliance
         placed by the petitioner on Sukhdev Yadav is
         misplaced, as already submitted under Point
         (i). He reiterates that Sukhdev Yadav is based
         entirely
             rely on the specific language used by the
                            39

                                         NC: 2026:KHC:15413
                                     WP No. 25250 of 2025


HC-KAR


         High Court in that case,'Life
                            case 'Life imprisonment
         which shall be 20 years of actual imprisonment
         without consideration of remission
                                  remission'' which is
         materially different from the language used in
         Criminal Appeal No.1197/2008. The
                                       The ratio of
         Sukhdev Yadav cannot be imported into the
         present case by a strained reading of the
         direction 'in terms of Section 57 of IPC.'

   10.6. The learned AAG submits that the question of
         premature release lies within the exclusive
         domain of the appropriate Government
                                   Government under
         Section   432/433-A
                   432/433 A      CrPC     (now   Sections
         473/474 BNSS). In the absence of an order of
         remission by the appropriate Government, the
         petitioner has no legal right to release, and no
         writ of mandamus can be issued.

   10.7. Under Point (ii), I must determine whether the
         petitioner is entitled to claim release merely on
         the ground of completion of twenty years of
         imprisonment, relying on Section 57 of the IPC
         and   Sukhdev     Yadav
                           Yadav..   The    analysis   must
         proceed on the foundation alrea
                                   already
                                        dy laid under
         Point (i), namely, that the judgment in Criminal
                             40

                                              NC: 2026:KHC:15413
                                        WP No. 25250 of 2025


HC-KAR


         Appeal   No.1197/2008         did    not     fix   the   life
         sentence at twenty years.

   10.8. Section 57 of the IPC must be analysed first.
         The provision reads: 'Fractions of terms of
         punishment.
         punishment.--In calculating fractions of terms
         of punishment, imprisonment for life shall be
         reckoned as equivalent to imprisonment for
         twenty years.' The marginal note -- 'Fractions
         of terms of punishment' -- is the key to the
         purpose of the provision. It applies only when
         fractions of terms of
                            of punishment are required
         to be calculated, typically for the purpose of
         computing remissions admissible under the
         prison   rules    or    the      relevant          statutory
         provisions. It does not operate as a provision
         determining      when   a     life   sentence        stands
         completed.

   10.9. The Constitution Bench in Gopal Vinayak
         Godse (Para 8) specifically addressed this. The
         Court referred to the practice of equating the
         life sentence with a definite period 'for the
         purpose of working out the remissions' and
         held that such equating is 'only for that
         particular   purpose    and     not    for     any    other
                                        41

                                                       NC: 2026:KHC:15413
                                                    WP No. 25250 of 2025


HC-KAR


         purpose.' This restriction is plain: Section 57
         operates only for calculating remissions and
         fractions; it does not determine the actual
         duration of the sentence. Reliance on Section
         57      to       claim    that the         sentence
                                                    sentence has been
         completed              upon        serving    twenty    years    is,
         therefore, contrary to this binding Constitution
         Bench decision.

   10.10. Para        9    of     Gopal       Vinayak    Godse     is    also
         instructive. The petitioner therein made an
         'impassioned appeal' contending that if a life
         sentence means imprisonment for the whole
         natural life, he would be 'at the mercy of the
         appropriate Government' which 'out of spite,
         might not remit the balance of his sentence.'
         The      Constitution              Bench     acknowledged       this
         concern but held: 'The Constitution as well as
         the Code of Criminal Procedure confer the
         power to remit a sentence on the executive
         Government and it is in its exclusive province.
         We       cannot          assume        that    the     appropriate
         Government will not exercise its jurisdiction in
         a reasonable manner.' This reasoning
                                    reasoning applies
         with equal force in the present case.
                                 42

                                                   NC: 2026:KHC:15413
                                               WP No. 25250 of 2025


HC-KAR


   10.11. In Mohinder Singh (Para 27), the Hon'ble
         Supreme        Court    specifically           addressed      and
         rejected the claim of a convict serving life
         imprisonment to 'indefeasible right to release
         on completion of either 14 years or 20 years
         imprisonment.' The Court stated clearly: 'A
         convict    undergoing            life     imprisonment         is
         expected to remain in custody till the end of his
         life, subject to any remission granted by the
         appropriate Government under Section 432 of
         the   Code.'     The        expectation
                                     expectation         of   natural-life
                                                              natural
         imprisonment,          subject          only    to    executive
         remission, is the settled legal position. No
         amount of reliance on Section 57 of the IPC
         alters this.

   10.12. In Bangal @ Khoka (Para 17), the Hon'ble
         Supreme Court, applying the ratio of Gopal
         Vinaya
         Vinayak        Godse            and       Mohd.         Munna,
                                                                 Munna
         categorically rejected a similar claim and held:
         'We   hold      that     life    imprisonment            is   not
         equivalent to imprisonment for fourteen years
         or for twenty years as contended by the
         petitioner.' The petitioner               therein      was not
         entitled to b
                     be
                      e released 'on any of the grounds
         urged in the writ petition so long as there is no
                                  43

                                                   NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


         order of remission passed by the appropriate
         Government in his favour.'

   10.13. On the reliance placed on Sukhdev Yadav, I
         have already held, under Point (i), that the said
         decisio
         decision
                n     is        factually     distinguishable.      In
         Sukhdev           Yadav
                           Yadav,,          the      sentence      was
         definitionally fixed at 'Life imprisonment which
         shall be 20 years of actual imprisonment
         without     consideration           of     remission.'    The
         completion of twenty years in that case was the
         completion of a judicially-fixed
                                    fixed sentence. In the
         present case, no such judicially-fixed
                               judicially fixed sentence
         exists. The petitioner has completed twenty
         years of imprisonment pursuant to a continuing
         life    sentence,
                 sentence        he   has     not    completed     the
         sentence. The ratio of Sukhdev Yadav has,
         therefore, no application.

   10.14. Para    15.2     of    Sukhdev          Yadav,   which   the
         petitioner particularly relies upon, must be read
         in context. The Hon'ble Supreme Court was
         addressing the specific situation where the
         sentence had already been judicially fixed at
         twenty
             ty years of actual imprisonment and the
         convict had completed those twenty years. The
                              44

                                             NC: 2026:KHC:15413
                                        WP No. 25250 of 2025


HC-KAR


            observation that 'it is wholly unnecessary for
            the appellant to seek remission' was made
            because the sentence had been completed by
            judicial design. The same observation cannot
            be transplanted into a case where the sentence
            is a continuing life sentence and has not been
            fixed at twenty years.

      10.15. Accordingly, I answer Point No. (ii) by holding
            that the petitioner is not entitled to claim
            release from prison merely on the groun
                                              ground that
            he    has     completed     twenty      years    of
            imprisonment. Section 57 of the IPC does not
            mandate or authorise release after twenty
            years; the decision in Sukhdev Yadav is
            distinguishable and not applicable to the facts
            of this case; and the three binding decis
                                                decisions
                                                     ions of
            the Hon'ble Supreme Court in Gopal Vinayak
            Godse
            Godse,      Mohinder     Singh   and   Bangal    @
            Khoka
            Khoka, conclusively negate such a claim.


11.    Answer to Point No. (iii):   Whether, in the
       absence of a specific judicial direction
       restricting the duration of the sentence, a
       sentence of life imprisonment must be
       understood as imprisonment for the remainder
       of the natural life of the convict, subject to
                                 45

                                                  NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


     commutation or remissio
                    remission
                            n in accordance with
     law?

   11.1. Sri. Pradeep Patil, learned counsel for the
         petitioner, does not directly contend that the
         general    principle,
                    principle        life   imprisonment      means
         imprisonment for remainder of natural life
                                               life, is
         incorrect. His contention is that in the present
         case, this Court has given a specific judicial
         direction (viz., the direction 'in terms of Section
         57 of IPC') that restricts and fixes the duration
         of the sentence. He submits that this specific
         judiciall direction takes the case outside the
         scope     of   the    general      principle,   making    it
         governed by the Sukhdev Yadav principle
         instead.

   11.2. He     submits       that    Sukhdev         Yadav    itself
         recognises that courts have the power to fix the
         duration of a life sentence at a specific
                                          specific term,
         and that where such a direction exists, the
         general principle does not apply. He argues that
         this    Court's      judgment       in    Criminal   Appeal
         No.1197/2008 contains such a direction.

   11.3. Sri. Pradeep C.S., learned AAG, submits that in
         the absence of a specific judicial direction
                               46

                                           NC: 2026:KHC:15413
                                        WP No. 25250 of 2025


HC-KAR


         restricting the duration of a life sentence to a
         fixed term, the sentence must be understood,
         in    accordance     with    well-settled
                                      well settled         law,   as
         imprisonment for the remainder of the natural
         life of the convict. He submits that this principle
         is established
              tablished by the Constitution Bench in
         Gopal Vinayak Godse
                       Godse,, reaffirmed by the
         Hon'ble Supreme Court in Mohinder Singh
         and Bangal@ Khoka,
                     Khoka, and is not departed from
         in Sukhdev Yadav
                    Yadav.. He submits that in the
         present case, there         is no      specific    judicial
         direction fixing the sentence at twenty years.
         The general principle therefore applies, and the
         sentence is imprisonment for the remainder of
         natural life.

   11.4. Point (iii) raises a question of general legal
         principle that has a direct bearing on the
         outcome of this cas
                         case.
                            e. The question: must a
         sentence of life imprisonment, in the absence of
         a    specific   judicial   direction    restricting      its
         duration, be understood as imprisonment for
         the remainder of the natural life of the convict?

   11.5. The answer is provided by a long, consistent
                                           consisten
         and unbroken line of decisions of the Hon'ble
                               47

                                            NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


         Supreme Court of India. The Constitution Bench
         in Gopal Vinayak Godse (Para 8) declared: 'A
         sentence      of     transportation    for     life    or
         imprisonment for life must prima facie be
         treated as transportation or imprisonment
                                      imprisonment for
         the whole of the remaining period of the
         convicted person's natural life.' The use of the
         phrase 'must prima facie be treated' establishes
         this as the default rule -- the starting point of
         any analysis of life imprisonment.

   11.6. The qualification 'unless
                           'unless the said sentence is
         commuted or remitted by appropriate authority'
         in Gopal Vinayak Godse identifies the only
         legitimate routes by which the sentence may
         end before the natural death of the convict: (a)
         commutation or remission by the appropriate
         Government
             rnment under the CrPC (now BNSS); (b)
         commutation or remission by the President of
         India or the Governor of the State in exercise of
         the prerogative powers under Articles 72 and
         161 of the Constitution of India respectively; or
         (c)   a   specific   judicial   dire
                                         direction
                                             ction    fixing   the
         sentence at a definite term (as discussed in
         Sukhdev Yadav).
                 Yadav). In the absence of any of
                                  48

                                                 NC: 2026:KHC:15413
                                               WP No. 25250 of 2025


HC-KAR


         these routes, the sentence continues for the
         remainder of the convict's natural life.

   11.7. In Mohinder Singh (Paras 26 and 27), the
         Hon'ble      Supreme           Court      reaffirmed      this
         principle:     'Life     imprisonment          cannot      be
         equivalent to imprisonment for 14 years or 20
         years or even 30 years, rather it always means
         the whole natural life.' The Hon'ble Supreme
         Court also expla
                    explained
                         ined the constitutional scheme:
         pardons and remissions under Articles 72 and
         161 of the Constitution are prerogative powers
         of the executive, subject to limited judicial
         review. The power of remission under Section
         432 CrPC is also vested in the executive. The
         power of courts is to impose sentence; the
         power to subsequently alter                   or remit the
         sentence (except in specific circumstances) lies
         with the executive.

   11.8. In Bangal @ Khoka (Para 17), the principle
         was   restated         with    the     same    clarity:   'life
         imprisonment is not equivalent to imprisonment
         for fourteen years or for twenty years.' The
         Hon'ble      Supreme          Court    clarified   that   the
         petitioner therein would not be entitled to
                               49

                                               NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


         release 'so long as there is no order of
         remission      passed          by     the      appropriate
         Government in his
                       h favour.'

   11.9. It is also appropriate to note Article 21 of the
         Constitution of India, which guarantees that no
         person shall be deprived of his life or personal
         liberty     except        according       to    procedure
         established by law. The continued incarceration
         of the petitioner
                petitioner pursuant to a valid sentence of
         life imprisonment is in full conformity with
         Article   21   --     it   is   deprivation      of    liberty
         according to a procedure established by law,
         namely,     the    procedure         of   conviction       and
         sentencing under the IPC and CrPC by a
         competent court. The general principle that life
         competent
         imprisonment       means       imprisonment          for   the
         whole natural life is, therefore, constitutionally
         valid and cannot be challenged on the ground
         of violation of Article 21.

   11.10. Regarding the petitioner's contention that this
         case
           se falls outside the general principle by virtue
         of a specific judicial direction (the direction 'in
         terms of Section 57 of IPC'), this Court has
         already held under Point (i) that the said
                                  50

                                                NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


            direction does not restrict or fix the duration of
            the sentence at twenty years. The specific
            judicial    direction     exception     recognised     in
            Sukhdev Yadav (and discussed in the context
            of   sentences      specifically    worded     as    'Life
            imprisonment which shall be 20 years of actual
            imprisonment') does not apply in the absence
            of such specific language. The general principle
            therefore operates in full force in the present
            case.

      11.11. Accordingly, I answer Point no. (iii) by holding
            that in the absence of a specific judicial
            direction     restricting     the   duration   of     the
            sentence, the sentence of life
                                      life imprisonment
            imposed on the petitioner must be understood
            as imprisonment for the remainder of his
            natural     life,   subject    to     commutation      or
            remission in accordance with law.

12.    Answer to Point No. (iv):         Whether the
       petitioner has any enforceable legal right
                                            right to be
       released upon completion of twenty years of
       imprisonment, or whether the question of
       remission or premature release lies within the
       exclusive    domain    of    the    appropriate
       Government under the applicable statutory
       provisions and policy?
                            51

                                         NC: 2026:KHC:15413
                                     WP No. 25250 of 2025


HC-KAR


   12.1. Sri. Pradeep Patil, learned counsel for the
         petitioner, submits that the petitioner has an
         enforceable legal right to be released upon
         completion of twenty years of imprisonment.
         He submits that this right flows from the
         judicial   direction   in       Criminal   Appeal
         No.1197/2
         No.1197/2008,
                  008, read in conjunction with Section
         57 of the IPC and the principle in Sukhdev
         Yadav
         Yadav.. He submits that the right to release
         upon completion of the judicially
                                judicially-fixed
                                           fixed period is
         a judicial right, not merely an executive favour.
         It is not a matter of remission or executive
         discretion; it is a matter of the sentence having
         been completed.

   12.2. Sri. Pradeep C.S., learned AAG, submits that
         the petitioner has no enforceable legal right to
         automatic release upon completion of twenty
         years. He submits that the power of remission
                                             remission
         and premature release is vested exclusively in
         the appropriate Government under Section 432
         of the CrPC (now Section 473 of the BNSS),
         subject to the constraints of Section 433-A
                                               433
         CrPC (now Section 474 BNSS). He extracts and
         relies upon these provisions.
                           provis
                               52

                                                NC: 2026:KHC:15413
                                          WP No. 25250 of 2025


HC-KAR


   12.3. Section 473(1) of the BNSS (corresponding to
         Section 432(1) CrPC) reads: 'When any person
         has been sentenced to punishment for an
         offence, the appropriate Government may, at
         any time, without conditions or upon any
         conditions which the person sentenc
                                     sentenced
                                            ed accepts,
         suspend the execution of his sentence or remit
         the whole or any part of the punishment to
         which he has been sentenced.
                           sentenced.'

   12.4. The use of the word 'may' in Section 473(1) of
         the BNSS makes the exercise of the power
         purely     discretionary     with       the   appropriate
                                                       appro
         Government. The convict does not have an
         automatic or absolute right to remission or
         release.

   12.5. The learned AAG relies on Para 27 of Mohinder
         Singh,, which states: 'there is a misconception
         that a prisoner serving life sentence has an
         indefeasible right
                      right to release on completion of
         either 14 years or 20 years imprisonment.' He
         submits that the present case involves precisely
         this   misconception        being       raised   by   the
         petitioner.   He     submits     that     the    Sentence
         Review      Board,        when    it     considers    any
                               53

                                            NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


         application for premature release, must do so
         in accordance with the applicable policy and the
         statutory provisions, and the Court cannot pre-
                                                    pre
         empt or substitute that exercise of discretion.

   12.6. Point (iv) requires this Court to determine
         whether the petitioner has an enforceable
                                       enforceable legal
         right to automatic release upon completion of
         twenty years, or whether the question of
         premature release lies within the exclusive
         domain of the appropriate Government.

   12.7. As held under Points (i), (ii) and (iii), the
         petitioner has no enforceable legal right to
         automatic release, because: (a) the sentence
         imposed is life imprisonment and not a twenty-
                                                twenty
         year sentence (Point i); (b) Section 57 of the
         IPC does not mandate release after twenty
         years (Point ii); and (c) life imprisonment
         means imprisonmen
               imprisonmentt for the remainder of
         natural life (Point iii). These three findings
         collectively   and        conclusively   exclude   the
         existence of an enforceable legal right to
         automatic release.

   12.8. The statutory scheme governing remission and
         premature release of life convicts is Sections
                               54

                                                 NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


         432, 433 and 433-A
                      433 A of the CrPC (now Sections
         473, 474 and 475 of the BNSS). The scheme is
         as follows: Section 432/473 BNSS vests in the
         appropriate    Government               the    discretionary
                                                        discretionary
         power to suspend or remit the sentence, at any
         time,   with   or     without       conditions.           Section
         433/474    BNSS       vests        in    the       appropriate
         Government      the        power        to    commute          life
         imprisonment         to        rigorous            or      simple
         imprisonment        for    a    term         not        exceeding
         fourteen
               en   years.         Section       433
                                                 433-A/474
                                                     A/474          BNSS
         imposes a restriction: where a sentence of
         imprisonment for life has been imposed on
         conviction for an offence for which death is one
         of the punishments provided by law, the
         appropriate Government shall not exercise its
         powers
            ers of release or commutation unless the
         person has served at least fourteen years of
         imprisonment.

   12.9. In the present case, the original conviction was
         under Sections 302 and 364A IPC, both of
         which   provide      for    death        as    one        of   the
         punishments. Therefore, Section
                                 Sect    433-A
                                             A CrPC /
         Section 474 BNSS applies, and the minimum
         period of actual imprisonment before remission
                                  55

                                                 NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


         can even be considered is fourteen years.
         However, as held, this Court in Criminal Appeal
         No.1197/2008           modified       this    threshold         to
         twenty years by its direction 'in terms of
         Section 57 of IPC.' Thus, the petitioner was not
         eligible for even consideration of remission until
         he   had     served          twenty     years    of      actual
         imprisonment.

   12.10. Having now served twenty years, the threshold
         for eligibility to apply for remissi
                                      remission
                                             on has been
         crossed.    The       petitioner      has     crossed         from
         ineligibility to eligibility. He is now eligible to
         make an application for premature release or
         remission       to    the    appropriate       Government.
         However, eligibility to apply is different from
         having     an     enforce
                           enforceable
                                   able        legal   right      to    be
         released. The appropriate Government must
         still consider the application on its merits, in
         accordance with applicable policy, taking into
         account     all      relevant   factors.      The     decision
         whether     to       remit    the     sentence      or    grant
         premature release
                   release remains with the appropriate
         Government.
                                     56

                                                   NC: 2026:KHC:15413
                                              WP No. 25250 of 2025


HC-KAR


   12.11. The power of remission is constitutionally and
         statutorily vested in the executive. It is a power
         coupled with a duty to exercise it fairly and
         reasonably, as held by the Hon'ble Supreme
         Court in Mohinder Singh (Para 27). The Court
         can ensure that this power is exercised fairly,
         reasonably and in accordance with law,
                                           law but it
         cannot itself exercise the power by directing
         the release of the convict. This distinction,
                                          distinction
         between ensuring fair exercise of the power
         and     exercising          the    power      itself,
                                                       itself        is     the
         constitutional boundary between the judiciary
         and the executive.

   12.12. Accordingly, I answer Point No. (iv) by holding
         that:: (a) The petitioner has no enforceable
         legal    right        to        automatic      release            upon
         completion of twenty year
                              yearss of imprisonment.
         (b) The question of remission or premature
         release lies within the exclusive domain of the
         appropriate Government under the applicable
         statutory     provisions           and      policy.        (c)     The
         petitioner,      having           crossed     the       minimum
         threshold        of        twenty        ye
                                                  years
                                                    ars        of         actual
         imprisonment, is now eligible to apply for
         premature release/remission to the appropriate
                               57

                                              NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


            Government,     which     shall     consider          such
            application on its merits in accordance with
            applicable law and policy.

13.    Answer to Point No. (v):          Whether the
       continued
           tinued incarceration of the petitioner after
       completion of twenty years of imprisonment
       can be said to be illegal, so as to warrant the
       issuance of a writ of mandamus directing his
       release?

      13.1. Sri. Pradeep Patil, learned counsel for the
            petitioner,   submits     that
                                      that      the     continued
            incarceration of the petitioner after completion
            of twenty years of actual imprisonment is illegal
            and unconstitutional. He draws the Court's
            attention to Para 15.4 of Sukhdev Yadav,
                                              Yadav
            where the Hon'ble Supreme Court held: 'There
            cannot be any
                      any further incarceration of the
            appellant herein from 09.03.2025 onwards...
            the continuous incarceration of the appellant
            from 09.03.2025        onwards    was     illegal.'    He
            submits that the same logic applies to the
            petitioner
            petitioner, since he has completed twenty years
            and the sentence was specified 'in terms of
            Section 57 of IPC', the continued detention post
            completion of twenty years is illegal.
                                 58

                                               NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


   13.2. Learned         counsel     submits       that    since    the
         detention is illegal, the writ jurisdiction of tthis
         Court under Articles 226 and 227 of the
         Constitution of India is directly attracted, and a
         writ of mandamus must issue directing the
         third        respondent     to   release    the    petitioner
         forthwith. He relies on the well
                                     well-established
                                          established
         principle that a writ of habeas corpus or
         mandamus may be issued when a person is
         detained without lawful authority.

   13.3. Sri. Pradeep C.S., learned AAG, submits that
         the continued incarceration of the petitioner is
         not illegal. The petitioner is detained pursuant
         to a valid warrant of commi
                               commitment
                                    tment issued by a
         competent court, pursuant to a valid and
         subsisting sentence of life imprisonment. Since
         the sentence of life imprisonment has not been
         completed,           commuted,      or      remitted,      the
         continued detention is entirely lawful. The
         analogy with Sukhdev Yadav is misconceived,
         as      in    that   case    the   sentence       had     been
         specifically fixed at twenty years and had been
         fully        undergone.     No     such    completion       of
         sentence has occurred in the present case.
                             59

                                           NC: 2026:KHC:15413
                                       WP No. 25250 of 2025


HC-KAR


   13.4. The   learned     AAG   submits    that   a   writ   of
         mandamus can be issued only
                                only to compel the
         performance of a mandatory public duty. In the
         present case, there is no mandatory duty on
         the third respondent to release the petitioner.
         The duty of the third respondent is to hold the
         petitioner in custody pursuant to the valid
         warrant of commitment, and that duty is being
         lawfully performed. No writ of mandamus,
         therefore, can or should issue.

   13.5. Point (v) requires determination of whether the
         continued incarceration is illegal. The answer to
         this question flows from the answers already
         given
           ven to Points (i) through (iv).

   13.6. A detention is illegal when it lacks legal
         authority
         authority, when there is no valid court order or
         warrant authorising the detention, or when the
         sentence pursuant to which the detention is
         maintained has been fully undergone, or w
                                                 when
         the   detention    violates   a    constitutional    or
         statutory provision. None of these conditions is
         satisfied in the present case. The petitioner is
         detained   pursuant     to    a   valid   warrant    of
         commitment, pursuant to a valid and subsisting
                                    60

                                                    NC: 2026:KHC:15413
                                                WP No. 25250 of 2025


HC-KAR


         sentence of life imprisonment
                          imprisonment passed by a
         competent          court       and    affirmed     in    Criminal
         Appeal No.1197/2008. The sentence has not
         been completed, commuted, or remitted. The
         detention is therefore lawful.

   13.7. The reliance placed by the learned counsel on
         Para 15.4 of Sukhdev Yadav is specifically
                                            fically and
         expressly      addressed             and   rejected      for   the
         reasons elaborately discussed under Points (i)
         and (ii). In Sukhdev Yadav,, the sentence had
         been       fixed     at        twenty      years    of     actual
         imprisonment by a specific judicial direction,
         and the convict had complet
                             completed
                                    ed that twenty
                                            twenty-
         year sentence. The continued incarceration
         after the sentence was specifically and judicially
         fixed at twenty years and fully undergone
                                         undergone, that
         was held to be illegal. In the present case, no
         such twenty
              twenty-year
                     year sentence was fixed. The
         sentence is
                  is a continuing life sentence. The
         twenty years served are part of the sentence
         but do not constitute the whole sentence.
         Therefore, the continued incarceration is not
         illegal.
                                 61

                                                  NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


   13.8. For a writ of mandamus to issue, the petitioner
         must demonstrate: (a) a clear legal
                                       legal right to the
         performance of a specific act; and (b) a
         corresponding legal duty in the respondent to
         perform that act; and (c) the respondent's
         failure to perform that duty. As held under
         Point (iv), the petitioner has no enforceable
         legal   right     to        auto
                                     automatic
                                         matic       release    upon
         completion of twenty years. Since the first
         prerequisite legal right is not established, the
         foundation for a writ of mandamus is absent.
         The writ cannot issue.

   13.9. It must also be noted that issuing a writ of
         mandamus directing the release of a convict
         whose sentence is validly subsisting would, in
         substance and effect, amount to this Court
         exercising      the       power     of     remission    and
         commutation
         commutation,          a     power        vested   by    the
         Constitution and the statutes in the executive
         Government and not in the judiciary.
                                   judiciary. Such an
         exercise would be ultra vires the jurisdiction of
         this Court in writ proceedings. This Court has
         no power to direct the release of a life convict
         by assuming to itself the power of remission
         that belongs to the appropriate Government.
                                   62

                                                NC: 2026:KHC:15413
                                             WP No. 25250 of 2025


HC-KAR


      13.10. This Court
                  Court is also guided by the principle of
               judicial   restraint    in   matters   of   criminal
               sentencing and execution of sentences. The
               Court's role, in the context of writ jurisdiction,
               is to ensure that the law is applied correctly
               and that fundamental rights are prot
                                               protected
                                                   ected, not
               to substitute its discretion for that of the
               sentencing court or the executive. As long as
               the detention is pursuant to a valid sentence
               and the prisoner's fundamental rights are not
               violated, this Court does not interfere with the
               continued exe
                         execution of the sentence.

      13.11.   For the above reasons, I answer point No. (v0
               by holding that the continued incarceration of
               the petitioner after completion of twenty years
               of imprisonment is not illegal, and that no writ
               of mandamus can be issued directing his
               release.
                 lease.

14.     Answer to Point No. (vi): What is the scope of
        interference by this Court under Articles 226
        and 227 of the Constitution of India in matters
        relating to sentence remission, premature
        release and executive powers exercised by the
        appropriate Government?
                                   63

                                                  NC: 2026:KHC:15413
                                            WP No. 25250 of 2025


HC-KAR


   14.1. Sri. Pradeep Patil, learned counsel for the
         petitioner, submits that this Court has full and
         ample jurisdiction under Articles 226 and 227
         of the Constitution of India to examine the
         legality of the petitioner's detention and to
         issue appropriate directions. He submits that
         the
          he question before the Court is not one of
         remission      or   executive       discretion,
                                             discretion     it   is   a
         question of interpreting a judicial direction and
         enforcing the legal right flowing from it. He
         submits that this question is squarely within the
         writ jurisdiction of this
                              thi Court.

   14.2. He submits that where a Court has given a
         direction
         direction, whether expressly or by implication,
                                            implication
         for release upon completion of a specific period,
         the enforcement of that direction is a judicial
         function, not an executive one. The present
         case, according to him, involves enforcing such
         a direction.

   14.3. Sri. Pradeep C.S., learned AAG, submits that
         while the High Court's writ jurisdiction under
         Articles 226 and 227 is wide, it is not unlimited.
         In   matters        of        sentence     remission     and
         premature release, the Court's jurisdiction is
                              64

                                              NC: 2026:KHC:15413
                                         WP No. 25250 of 2025


HC-KAR


         supervisory and review-based,
                         review        the Court can
         ensure that the appropriate Government acts in
         accordance with law, but cannot itself exercise
         the executive power of remission or substitute
         its   judgment   for     that   of    the    appropriate
         Government in
                    in deciding whether a convict
         should be released.

   14.4. He submits that in the present case, there has
         been no application for remission before the
         appropriate Government, no order on such
         application, and no illegality in the continued
         detention. In such circumstances,
                            circumstances, there is
         nothing for this Court's writ jurisdiction to act
         upon.

   14.5. The scope of this Court's writ jurisdiction under
         Articles 226 and 227 of the Constitution of
         India   is   unquestionably      wide.       Article    226
         empowers this Court to issue directions, orders
         or writs,
            writs including writs in the nature of habeas
         corpus, mandamus, prohibition, quo warranto
         and certiorari
             certiorari, to any person or authority
         including the Government, for the enforcement
         of    fundamental    rights     and    for    any      other
         purpose. Article 227 vests in this
                                       this Court the
                              65

                                          NC: 2026:KHC:15413
                                       WP No. 25250 of 2025


HC-KAR


         power of superintendence over all courts and
         tribunals within its territorial jurisdiction.

   14.6. However, the breadth of Article 226 jurisdiction
         does not mean that this Court is entitled to
         exercise    all    governmental      powers.     The
         Constitution carefu
                      carefully
                            lly distributes power among
         the three branches of government, and the
         courts are required to act within the domain
         assigned to them. In          matters of criminal
         sentences, the execution and modification of
         sentences are matters governed by statute,
         and the power
                 power to remit or commute sentences
         is specifically and exclusively vested in the
         appropriate         Government           or      the
         President/Governor under Articles 72/161. This
         Court, in exercise of its writ jurisdiction, cannot
         arrogate to itself the power of remission.

   14.7. In the context of the present case and matters
         of this nature, this Court's writ jurisdiction
         extends to the following permissible forms of
         interference:     (i)    examining    whether    the
         continued detention of the convict is pursuant
         to a valid court order
                          order, if not, a writ
                                            rit of habeas
         corpus may issue; (ii) examining whether the
                             66

                                          NC: 2026:KHC:15413
                                    WP No. 25250 of 2025


HC-KAR


         appropriate Government has failed or refused
         to consider an application for remission in
         accordance with statutory procedure,
                                   procedure if so, a
         mandamus may issue directing consideration of
         the application; (iii) examining whether an
         order of the appropriate Government on a
         remission application is arbitrary, mala fide, or
         vitiated by non-application
                     non             of mind, if so, the
         order may be quashed and fresh consideration
         directed; (iv) giving effect to the completion
                                             completi   of
         a judicially
           judicially-fixed
                      fixed sentence by directing release,
                                                  release
         as was done in Sukhdev Yadav.

   14.8. In the present case, this Court has already held
         that: (a) the continued detention is pursuant to
         a valid life sentence (so no habeas corpus
         issue); (b) there is no appli
                                 application
                                      cation for remission
         before the appropriate Government (so no
         question of the Government having failed to
         consider); (c) no order of remission has been
         passed by the appropriate Government (so no
         question of quashing); and (d) the sentence is
         not a judicia
               judicially-fixed twenty-year
                                       year sentence (so
         Sukhdev Yadav category does not apply).
         None    of   the   permissible    forms    of   writ
         intervention is attracted in the present case.
                                  67

                                                     NC: 2026:KHC:15413
                                               WP No. 25250 of 2025


HC-KAR


   14.9. This Court, however, does take note of the
         direction of the Hon'ble Supreme Court in Para
         16    of   Sukhdev           Yadav,     which      directed    a
         circulation to all Home Secretaries of States
         and Union Territories to ascertain whether any
         convict has remained in jail beyond the period
         of his sentence. This direction was in the
         context of cases where sentences had been
         specifically fixed by judicial direction. For cases
         like the present, where the sentence is a
         continuing       life    sentence,           the   appropriate
         Government's power of remission under Section
         473/474 BNSS is the prescribed mechanism for
         any early release.

   14.10. The scope of this Court's jurisdiction in the
         present case is, therefore: (a) to examine and
         confirm the legality of the detention (b) to
         clarify    the     legal       position       regarding       the
         petitioner's eligibility to apply for premature
         release; and (c) to direct that if an application
         for   premature         release        is     made    by      the
         petitioner, the appropriate Government shall
         consider it on its merits within a reasonable
         time, without being bound by the direction
         against 'routine commutation at fourteen years'
                                   68

                                                NC: 2026:KHC:15413
                                           WP No. 25250 of 2025


HC-KAR


            (which direction has been rendered spent by
            the passage of twenty years). This Court
            cannot, in exercise of its writ jurisdiction, direct
            the automatic release of the petitioner.


15.    Answer to Point No. (vii): What Order?


      15.1. Having answered all Points for Determination,
            this Court must now determine the appropriate
            order to be passed in this writ petition. The
            findings on all six preceding Points, taken
            together, clearly indicate that the primary
            prayer
            prayer,    for a writ of mandamus directing the
            immediate release of the petitioner,
                                     petitioner cannot
                                                 cann  be
            granted.

      15.2. This Court has held that: (a) the life sentence
            was not fixed at twenty years; (b) Section 57
            IPC does not mandate release after twenty
            years;      (c)      life    imprisonment      means
            imprisonment for the remainder of natural life;
            (d) there is no enforceable
                            enforceable legal right to
            automatic         release;    (e)    the    continued
            incarceration is not illegal; and (f) this Court's
            writ jurisdiction does not extend to directing
            release in these circumstances.
                                 69

                                                NC: 2026:KHC:15413
                                              WP No. 25250 of 2025


HC-KAR


   15.3. In the result and for the foregoing reasons, I
             pass the following

                                     ORDER

(i) The writ petition is DISMISSED.

(ii) The prayer for a writ of mandamus directing Respondent No.3 to release the petitioner from prison forthwith is REJECTED.

(iii) It is clarified that the direction in the judgment of this Court in Criminal Appeal No.1197/2008, that the accused shall serve the sentence 'in terms of Section 57 of IPC', does not restrict the sentence of life imprisonment to a period of twenty years. The sentence of life imprisonment imposed on the petitioner is a sentence for the remainder of his natural life, and remains so unless commuted or remitted by the appropriate Government or the President/Governor in accordance with law.

(iv) The petitioner, having served twenty years of actual imprisonment as stipulated in the judgment of this Court in Crimin Criminal al Appeal No.1197/2008, has crossed the minimum

NC: 2026:KHC:15413

HC-KAR

threshold specified by this Court for eligibility for remission consideration. He is accordingly entitled to submit an application for premature release or remission to the appropriate authority in accordance with applicable statutory provisions and the State's remission policy.

(v) If and when such application is made, the appropriate Government/Sentence Review Board shall: (i) consider the same on its individual and case case-specific specific merits; (ii) take into account all all relevant factors including the period of actual imprisonment, the conduct of the petitioner, the nature of the offence, the interests of the victims, and the applicable policy; (iii) not treat the direction against 'routine commutation after completion of fourteen years' in Criminal Appeal No.1197/2008 as an absolute bar to consideration of any application made after completion of twenty years; and (iv) pass a reasoned order thereon within ninety (90) days of receipt of the application.

NC: 2026:KHC:15413

HC-KAR

(vi) Nothing in this judgment judgment constitutes or shall be construed as an expression of opinion that the petitioner's application for premature release, if made, ought to be or shall be granted. The decision on any such application remains entirely within the domain of the appropriate appropriate Government.

(vii) Pending applications, if any, stand dismissed.

Sd/-

(SURAJ GOVINDARAJ) JUDGE

Prs List No.: 19 Sl No.: 2

 
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