Citation : 2022 Latest Caselaw 17576 Mad
Judgement Date : 14 November, 2022
W.P.(MD)No.22805 of 2022
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 14.11.2022
CORAM
THE HON'BLE MR JUSTICE M.S. RAMESH
AND
THE HON'BLE MR JUSTICE N. ANAND VENKATESH
W.P.(MD)No.22805 of 2022
and
W.M.P.(MD)No.16939 of 2022
Ilamayil ... Petitioner
/Vs./
1.State Represented by
The Additional Chief Secretary to Government,
Home (Prison IV) Department,
Secretariat,
Fort St.Geroge,
Chennai – 600 009.
2.The Additional Director General of Prison,
Egmore,
Chennai – 600 008.
3.The Superintendent,
Central Prison,
Madurai. ...Respondents
PRAYER: Petition filed under Article 226 of the Constitution of India to
issue a Writ of Certiorarified Mandamus, calling for the entire records
connected with the Impugned order passed by the 1st Respondent in G.O.(D)
Page 1 of 12
https://www.mhc.tn.gov.in/judis
W.P.(MD)No.22805 of 2022
No.563 Home (Prison-IV) Department dated 07.06.2019 and quash the
same as illegal and direct the 1st Respondent to release the petitioner's
husband namely muthusamy, Son of Karuppan, CP 3828 from the 3rd
Respondent prison.
For Petitioner : Mr.K.Navaneetharaja
For Respondents : Mr.A.Thiruvadi Kumar
Additional Public Prosecutor
ORDER
(Order of the Court was made by N. ANAND VENKATESH, J.)
The subject matter of challenge in this writ petition pertains to
G.O.(D) No.563 Home (Prison-IV) Department dated 07.06.2019, whereby
the request made by the petitioner for the premature release of her husband,
in the light of the G.O.(MD)No.64, Home (Prison-IV) Department, dated
01.02.2018 was rejected by the first respondent.
2.The husband of the petitioner faced trial along with 16 other
accused persons and through judgment dated 10.09.2001, the husband of the
petitioner and others were convicted for offence under Section 302 of IPC
and Section 25(1-B)(a) r/w. Section 4 of Indian Arms Act. Insofar as the
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
offence under Section 302 IPC is concerned, he was sentenced to undergo
life imprisonment and for the offence under the Arms Act, he was sentenced
to undergo six months rigorous imprisonment. The judgment of the trial
Court was also confirmed by this Court in Crl.A(MD)No.991 of 2001
through judgment dated 03.03.2006.
3.In view of the above, the husband of the petitioner had undergone
20 years of imprisonment. Therefore, a representation was made to the
respondent seeking for premature release by relying upon two Government
Orders viz., G.O.(MD)No.1155 Home (Prison-IV) Department, dated
11.09.2008 and G.O.(MD)No.64, Home (Prison-IV) Department, dated
01.02.2018. The representation made by the petitioner was rejected by the
first respondent through the impugned Government Order. Aggrieved by the
same, the present writ petition has been filed before this Court.
4.The respondents have filed a counter affidavit. The main stand that
has been taken by the respondents is that the detenu is not entitled to be
considered for premature release under G.O.Ms.No.1155, dated 11.09.2008,
since the detenu did not satisfy the eligibility criteria of completing 7 years
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
of imprisonment as on 15.09.2008. Insofar as G.O.Ms.No.64, dated
01.02.2018 is concerned, the objection raised by the respondents is that the
detenu has been convicted under the Arms Act and it is a Central Legislation
and hence, the State cannot order for the premature release of the detenu.
5.Heard Mr.K.Navaneetharaja, learned counsel appearing for the
petitioner and Mr.A.Thiruvadi Kumar, learned Additional Public Prosecutor
appearing for the respondents.
6.We carefully considered the submissions made on either side and
perused the materials available on record.
7.We carefully went through the Government Order in G.O.Ms.No.
64, dated 01.02.2018. In the said Government Order, there are certain
categories of offence where the detenu will not be eligible for being
considered for premature release. One such category is where the detenu is
convicted and sentenced in a case, which falls within the purview of Section
435 of the Code of Criminal Procedure. Section 435 of Cr.P.C., deals with
the cases where the State Government can act only after consultation with
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
Central Government. This clause is put against the detenu mainly on the
ground that apart from the detenu being convicted and sentenced for offence
under Section 302 of IPC, he has also been convicted for the offence under
the Arms Act. Therefore, the respondents have taken a stand that the
premature release of the detenu cannot be considered under G.O.Ms.No.64,
dated 01.02.2018, in view of the bar.
8.Insofar as the first ground, we have to consider as to whether there
is a total bar for the respondents to consider the premature release in a case,
where the detenu has been convicted and sentenced for the offence which
has been specified in the relevant Government Order. While dealing with
this issue, the Co-ordinate Bench of this Court in Roja Venkatesh-vs-State
and Ors., reported in (2021)2 L.W(Cri.) 165, has held that even for the
offences, which are shown to be a bar under the relevant G.O., if the
prisoner/detenu has already completed the imprisonment for the relevant
offence, the same cannot be put against the detenu. The reason given by the
Co-ordinate Bench was that as on the date when the premature release is
considered, if the only offence for which the detenu is undergoing sentence
is life imprisonment, that alone should be taken into consideration where for
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
all the other offences, the detenu has already suffered the sentence. While
coming to the conclusion, the Co-ordinate Bench had placed reliance upon
the following judgments:
(a).Union of India-vs-V.Sriharan @ Murugan[(2016) 7 SCC 1]
(b).Sate of Tamil Nadu and Others-vs-P.Veera Bhaarathi[(2019) 18
SCC 71
(c).Sanaboina Sathyanarayana-vs-Government of Andhra Pradesh
and others[(2003) 10 SCC 78]
9.In view of the above issue, we are of the considered view that just
because the detenu was convicted for the offence under Section 25(1-B)(a)
r/w Section 4 of Indian Arms Act, that by itself cannot be a bar for
considering the premature release of the detenu, since the detenu was
sentenced to undergo 6 months imprisonment for the said offence and he
has already suffered the sentence. What remains is only the life
imprisonment, which is now being undergone by the detenu for the offence
under Section 302 IPC.
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
10.The next issue that arises for consideration is as to whether
Section 435 of Cr.P.C., is a complete bar for the State to consider for
premature release. This issue is also no longer res integra and the
Co-ordinate Bench of this Court in the case of C.Amutha-vs-The Home
Secretary, Home Depratment and Ors., reported in 2018(3)MWN (crl.)
342, has held as follows:
“6.By way of reply, Mr.Mohamed Saifulla, learned counsel appearing for the petitioner would submit that the Honourable Supreme Court in Rajiv Gandhi's Assassination case in Union of India Vs.V.Sriharan @ Murugan and others in W.P.(Crl).No.48 of 2014 with Crl.M.P.Nos.6280-6281 of 2017 by order dated 06.09.2018 has held as follows:-
“From the documents filed on 01.09.2018 by the learned counsel, it appears that an application under Article 161 of the Constitution has been filed before the Governor of Tamil Nadu by the respondent-A.G.Perarivalan @ Arivu.
Naturally, the authority concerned will be at liberty to decide the said application as deemed fit.” Therefore, it is clear that the State Government is at liberty to take a decision on this aspect, which can be forwarded to His Excellency The Governor for taking a decision in this regard.
Therefore, it is clear that there is no prohibition for the State Government to make recommendation if it deems fit. It is clear from the records that as on date the petitioner's son has been in jail
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
for the past 14 years 8 months and 4 days. Hence, G.O.Ms.No.64, dated 01.02.2018 is squarely applicable to the facts of the case.
7.Even as per the Judgment of the Honourable Supreme Court, the State Government has got power to decide about the matters, where the offences under Central Government's Act is involved. Therefore, the petitioner's representation for release of her son dated 31.07.2018 has to be considered. It is also seen from the records that the 3rd respondent had already rejected the representation of the petitioner, who is the mother of the convict dated 31.07.2018 as the petitioner's son was involved in the offence under Arms Act.
8.In view of the Judgment of the Honourable Supreme Court in Rajiv Gandhi's Assassination case, the rejection of the petitioner's representation is not sustainable. Therefore, the communication of the 3rd respondent in Letter No.4787/jF.1/2018, dated 25.09.2018 is set aside and the 3rd respondent is directed to reconsider the issue afresh, within a period of six weeks from the date of receipt of a copy of this order as there is no prohibition for the 3rd respondent for making recommendation in view of the offence involved in this case under the Arms Act. To put it in other words, the convict is eligible to get the benefit under G.O.Ms.No.64 as there is no prohibition for the convict to be considered for premature release.”
11.It is clear from the above judgment that even where the offence
involved pertains to a Central Legislation, the State Government has got the
power to decide on the issue of premature release. While coming to such
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
conclusion, the Co-ordinate Bench has placed reliance upon the judgment of
the Hon'ble Apex Court in Rajiv Gandhi's Assassination Case.
12.In the instant case, the impugned G.O was issued only by placing
reliance upon Section 435 of Cr.P.C., and the premature release sought for
by the petitioner was rejected. In view of the above reasoning, we are
inclined to interfere with the impugned G.O., issued by the first respondent
and accordingly, the same is hereby set aside.
13.The matter is remanded back to the file of the third respondent and
the third respondent is directed to make the recommendation/proposal to the
Screening Committee within a period of four weeks from the date of receipt
of a copy of this order. On such receipt of the recommendation/proposal, the
Screening Committee shall take a decision as per G.O.(MD)No.64, Home
(Prison-IV) Department, dated 01.02.2018 keeping in mind the observation
made by this Court in this order and place the recommendation before the
first respondent, within a period of six weeks thereafter and the first
respondent, on receipt of the same, shall pass final orders within a period of
eight weeks thereafter.
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
14.This Writ Petition is allowed with the above directions. No costs.
Consequently, connected miscellaneous petition is closed.
(M.S.R.,J.) (N.A.V.,J.)
14.11.2022
Index : Yes/No
Internet : Yes
Sm
https://www.mhc.tn.gov.in/judis
W.P.(MD)No.22805 of 2022
To:
1.The Additional Chief Secretary to Government, Home (Prison IV) Department, Secretariat, Fort St.Geroge, Chennai – 600 009.
2.The Additional Director General of Prison, Egmore, Chennai – 600 008.
3.The Superintendent, Central Prison, Madurai.
4.The Additional Public Prosecutor, Madurai Bench of Madras High Court, Madurai.
https://www.mhc.tn.gov.in/judis W.P.(MD)No.22805 of 2022
M.S. RAMESH, J.
and N. ANAND VENKATESH, J.
Sm
Order made in W.P.(MD)No.22805 of 2022
Dated 14.11.2022
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!