Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dharambir & ANR Vs. State of U.P [1979] INSC 117 (16 July 1979)
1979 Latest Caselaw 117 SC

Citation : 1979 Latest Caselaw 117 SC
Judgement Date : 16 Jul 1979

    
Headnote :
The Court dismissed the special leave petition and ruled as follows:

1. Given that the conviction is under Section 302 of the Indian Penal Code, the life imprisonment sentence imposed is not subject to alteration. [2A]

2. A key objective of punitive imprisonment, as constitutionally recognized, is to decriminalize the offender and restore their dignity, self-worth, and status as a good citizen, enabling them to reintegrate into society as a productive individual upon release. [2C-E]

3. Extended prison sentences do not rehabilitate or humanize individuals; rather, they degrade and increase the likelihood of reoffending. Life imprisonment entails years of confinement, which can harden inmates rather than soften them. [2B] Consequently, the Court provided the following directives aimed at fostering a restorative environment for the inmates:
(a) Transfer the two prisoners to an open prison in Uttar Pradesh, contingent upon their meeting specific criteria;
(b) Utilize their skills as agriculturists, either within the prison or for minimal wages outside;
(c) Maintain family connections by allowing visits from family members and permitting the prisoners to visit their families under supervision at least once a year;
(d) Grant the prisoners a two-week parole annually, which can be renewed throughout their incarceration, provided their behavior during the parole is satisfactory. [2E, F, H, 3A-4]
 

Dharambir & ANR Vs. State of U.P [1979] INSC 117 (16 July 1979)

KRISHNAIYER, V.R.

KRISHNAIYER, V.R.

SEN, A.P. (J)

CITATION: 1979 AIR 1595 1980 SCR (1) 1 1979 SCC (3) 645

ACT:

Sentencing process and directions as may be necessary for the ends of justice-Supreme Court Rules 1966 Order XLVII Rule 6.

HEADNOTE:

Dismissing the special leave petition, the Court

HELD: 1. The conviction being one under Section 302 I.P.C., the sentence awarded namely, one of life imprisonment, is beyond interference. [2A]

2. One of the principal purposes of punitive deprivation of liberty, constitutionally sanctioned, is decriminalization of the criminal and restoration of his dignity, self-esteem and good citizenship, so that when the man emerges from the forbidden gates he becomes a socially useful individual. [2C-E]

3. Long prison terms do not humanise or habilitate but debase and promote recidivism. Life imprisonment means languishing in prison for years and years. Such induration of the soul induced by indefinite incarceration hardens the inmates, not oftens their responses. [2B] Therefore, the Court issued the following directions designed to make the life of the sentence inside jail restorative of his crippled psyche: (a) dispatching the two prisoners to one of the open prisons in U.P., if they substantially fulfill the required conditions; (b) being agriculturists by profession they be put to use as agriculturists, whether within or without the prison compass or them small wages; (c) by keeping the prisoners in contact with their family them small wages; (c) by keeping the prisoners in contact with their family (i) by allowing members of the family to visit them and (ii) by permitting the prisoners under guarded conditions at least once a year, to visit their families and (d) the prisoners to be released on parole for two weeks, once a year, which will be repeated throughout their period of incarceration provided their conduct, while at large, is found to be satisfactory. [2E, F, H, 3A-4]

CRIMINAL APPELLATE JURISDICTION : Special Leave Petition (Crl.) No. 202 of 1979.

From the Judgment and Order dated 3-10-1978 of the Allahabad High Court in Crl. Appeal No. 1962/74.

K. B. Rohtagi and Praveen Jain for the Petitioner.

O. P. Rana for the Respondent The Order of the Court was delivered by KRISHNA IYER, J.-We are not impressed with the grounds urged before us and so dismiss the Special Leave Petition.

The conviction being one under section 302 I.P.C. the sentence awarded, namely, 2 one of life imprisonment, is beyond interference. The conviction and sentence must, therefore, stand.

We, however, notice that the petitioners in this case are in their early twenties. We must naturally give thought to the impact on these two young lives of a life sentence which means languishing in prison for years and years. Such in duration of the soul induced by indefinite incarceration hardens the inmates, not softens their responses. Things as they are, long prison terms do not humanise or habilitate but debase and promote recidivism. A host of other vices, which are unmentionable in a judgment, haunt the long careers of incarceration, especially when young persons are forced into cells in the company of callous convicts who live in sex-starved circumstances Therefore, the conscience of the court constrains it to issue appropriate directions which are policy-oriented, as part of the sentencing process, designed to make the life of the sentence inside jail restorative of his crippled psyche. One of the principal purposes of punitive deprivation of liberty, constitutionally sanctioned, is decriminalization of the criminal and restoration of his dignity, self-esteem and good citizenship, so that when the man emerges from the forbidding gates he becomes a socially useful individual.

From this angle our prisons have to travel long distances to meet the ends of social justice.

In the present case, we think it proper to direct that the State Government and the Superintendent of the Prison concerned will ensure that the two prisoners are put to meaningful employment and, if permissible, to open prisons, as an experimental measure. Counsel for the State represents that there are open prisons in the State of Uttar Pradesh.

We direct the State Government to dispatch these two prisoners to one of the open prisons in Uttar Pradesh without standing on technical rules, if substantially they fulfill the required conditions.

We may take advantage of this opportunity to make a general direction to the State Government to draw up a set of rule to reform the pattern of prison life and to transform the present system in itself so that the harsher technologies inherited from imperial times are abandoned in favour of humane processes constitutionally enlivened under the Republic. These days, Prison Commissions are at work in many States and we do hope that the State of Uttar Pradesh will hasten to bring compassion into prisons.

We are told that the prisoners are agriculturists by profession. It is better, therefore, that they are put to use as agriculturists, whether within or without the prison compass. Being young, they should also 3 be trained in any other useful craft, if they have aptitude there for, so that when eventually they emerge from the prison walls, they may become sensitive citizens and not be an addition to the criminals proliferating in the country.

We think that when prisoners are made to work, as these two ought to be under our directions, a small amount by way of wages could be paid and should be paid so that the healing effect on their minds is fully felt. Moreover, proper utilisation of services of prisoners in some meaningful employment, whether as cultivators or as craftsmen or even in creative labour will be good from the society's angle as it reduces the burden on the Public Exchequer and the tension within. Further, the humanizing process will be facilitated by keeping the prisoners in contact with their family. This can be made feasible (a) by allowing members of the family to visit the prisoners and (b) by the prisoners, under guarded conditions, being permitted, at least once a year, to visit their families. We therefore, direct that all these be done by the State Government and the Superintendent under the authority of this Court's order. The prisoners will be permitted to go on parole for two weeks, once a year, which will be repeated throughout their period of incarceration provided their conduct, while at large, is found to be satisfactory. With these directions, we dismiss the Special Leave Petition.

V.D.K. Petition dismissed.

 

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