Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Calcutta High Court (Appellete Side)

Mohan Sk vs The State Of West Bengal & Ors on 25 September, 2025

25.09.2025
 SL No. 17
Court No. 550
  sk


                             WPA 23087 of 2025
                                 Mohan Sk
                                       Vs
                         The State of West Bengal & Ors.


                   Mr. Apalak Basu
                   Ms. S. Mridha
                   Ms. S. Gupta
                   Mr. Y. Singhal
                      ...for the petitioner

                   Mr. Amitrabrata Roy, Ld.G.P.,
                   Mr. Sudipta Panda
                                ...for the State
                   The State Legal Services Authority, West Bengal
           has filed the present writ petition on behalf of the life
           convict namely Mohan Sk           (have undergone for more
           than 14 years 11 months), who has been convicted by
           the learned Additional Sessions Judge, 1st Court, Suri,
           Birbhum, in connection with Nanoor Police Station Case
           No.     68/2000     dated    27.07.2000     under    Sections
           147/148/149/326/307/302/120B of the Indian Penal
           Code read with 25/27 Arms Act and 9B(2) on the Indian
           Explosive Act.
                   The petitioner has prayed for pre-mature release of
           the life convict since the guidelines prescribed by the
           National Legal Services Authority as well as Hon'ble apex
           Court        are not being followed by the respondent

authorities.

I have gone through the National Legal Services Authority's Standard Operating Procedures on the Process of Premature Release, Parole Furlough of Prisoners, 2022 and also Section 61(2) of the West Bengal Correctional Services Act, 1992.

It is trite to say that National Legal Services Authority has issued Standard Operating Procedure for 2 premature release of the life convicts and the Hon'ble Supreme Court has also directed all the States in India to formulate the policy for premature release, remission of sentences in respect of the life convicts, and the same has been reported in 2025 SCC Online SC 349, In Re:

Policy Strategy for Grant of Bail.
In view of the direction of the Hon'ble Supreme Court, the State should not wait for convict's application for pre-mature release and should take appropriate steps periodically.
It prima facie appears that it is not followed in this matter.
Accordingly, the respondent authorities are directed to consider the prayer of the convict/ petitioner, Mohan Sk in accordance with the relevant guidelines and laws as mentioned above and to pass appropriate order in connection with his prayer of the convict Mohan Sk with the relevant guidelines of NALSA and also in accordance with Section 61(2) of West Bengal Correctional Services Act, 1992 within two months from date and to inform the said decision to the life convict immediately thereupon. This writ petition be treated as prayer for premature release on behalf of the life convict.
With this direction, the instant writ petition is disposed of.
The life convict be informed of this order through the State Legal Services Authority, West Bengal accordingly.
It is true that his prayer for premature release was refused by the State Sentence Review Board on earlier occasion. However, considering his period for detention and also the fact that the Correctional Authority has submitted a fresh conduct report, the respondent authority are directed to reconsider his prayer for premature release of the petitioner in accordance with 3 the guidelines mentioned above and Section 61(2) of the West Bengal Correctional Services Act, 1992.
The order dated 24.3.2025 passed by the State Sentence Review Board is hereby set aside.
Urgent Photostat certified copy of this order, if applied for, be given to the parties upon compliance of all formalities.
All parties are directed to act on the server copy of this order duly downloaded from the official website of the Calcutta High Court.
(Apurba Sinha Ray J.)