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 18, Cited by 0]

Madras High Court

Mr.Vanniya Raja vs The State Represented By Its on 5 November, 2024

Author: S.M.Subramaniam

Bench: S.M.Subramaniam

   2024:MHC:3768



                                                                             W.P.No.31815 of 2024

                             IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                            DATED : 05.11.2024

                                                 CORAM :

                     THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
                                                     AND
                        THE HONOURABLE MR. JUSTICE M.JOTHIRAMAN

                                           W.P.No.31815 of 2024

                Mr.Vanniya Raja                                         ... Petitioner

                                                     Vs.

                1.The State Represented by its,
                  The Additional Chief Secretary to Government,
                  Home (Prison-IV) Department,
                  Secretariat, Fort St. George,
                  Chennai – 600 009.

                2.The Director General of Prisons,
                  Gandhi Irwin Road, CMDA Building,
                  2nd Tower, Egmore, Chennai – 600 008.

                3.The Superintendent of Prison,
                  Central Prison at Palayamkottai,
                  Tirunelveli District – 627 002.                       ... Respondents

                Prayer: Writ Petition filed under Article 226 of the Constitution of India,
                praying for the issuance of Writ of Certiorarified Mandamus, directing the 1st
                respondent to call for the records pertains to the impugned order in
                G.O.(D).No.1049, dated 06.09.2024, passed by the 1st respondent and quash


                 Page 1 of 17
https://www.mhc.tn.gov.in/judis
                                                                              W.P.No.31815 of 2024

                the same and direct the respondents to release forthwith the convict /
                petitioner namely Mr.Vanniya Raja, S/o.Karuppasamy.

                                  For Petitioner       : Mr.M.Mohamed Saifulla

                                  For Respondents      : Mr.R.Muniyapparaj
                                                         Additional Public Prosecutor


                                                    ORDER

[Order of the Court is made by S.M.SUBRAMANIAM, J.] Under assail is the order of rejection seeking premature release of the convict prisoner in G.O.(D).No.1049, Home (Prison-IV) Department dated 06.09.2024.

2. The petitioner / convict prisoner was convicted under Section 302 of Indian Penal Code (IPC) for life imprisonment and also convicted under Section 201 of IPC for one year imprisonment. The petitioner is in actual imprisonment for about 13 years. The application seeking premature release was submitted under the scheme approved by the Government in G.O.Ms.No.488, Home (Prison-IV) Department dated 15.11.2021. Under the scheme for premature release in G.O.Ms.No.488 dated 15.11.2021, completion of ten years imprisonment is fixed as criteria. The application Page 2 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 submitted was placed before the State Committee for scrutinisation. The State Committee recommended the case of the petitioner for premature release.

The State Cabinet approved the recommendation of the State Committee, but the Hon'ble Governor disagreed with the decision of the State Cabinet approving the recommendations made by the State Committee. Thus, the impugned order came to be passed and the present writ petition filed.

3. Learned Additional Public Prosecutor appearing on behalf of the respondents has produced the original files relating to the premature release of the petitioner.

4. Perusal of the original files would reveal that the State Level Committee headed by the Director General of Prisons and Correctional Services has recommended the case of the petitioner for premature release implemented in G.O.Ms.No.488 dated 15.11.2021. The Law Department has approved the recommendation of the State Level Committee and the Principal Secretary, Home Department, Law Secretary and the Chief Secretary approved the decision. The State Cabinet also approved the recommendation of the State Level Committee and the Hon'ble Minister for Law and the Hon'ble Chief Minister have signed the approval. However, the Hon'ble Page 3 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 Governor took a dissenting view and made a finding that there is no compelling ground for extraordinary clemency, as the petitioner has not completed 14 years of actual imprisonment.

5. Question arises, whether such general opinion formed by the Hon'ble Governor would be binding on the decision of the State Cabinet, which is otherwise taken pursuant to the recommendations made by the State Committee under the scheme of remission which is statutory in nature?

6. The reasons stated by the Hon'ble Governor that it is premature, would not arise, since the scheme itself prescribed eligibility and the petitioner is otherwise eligible under the scheme for submission of application seeking premature release. While so, the opinion that the application or premature release is premature, is not in consonance with the terms and eligibility criteria stipulated under the scheme. That apart, the decision of the State Cabinet is binding on the Hon'ble Governor.

Page 4 of 17

https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024

7. In this backdrop, we would like to consider the implications of the dissenting opinion of the Hon'ble Governor counter to the decision taken by State Committee as approved by the State Cabinet. The Law regarding the powers of the Hon'ble Governor with reference to the decision taken by the State Cabinet in the matter of premature release / remission has been settled by the Three Judges Bench of the Hon'ble Supreme Court of India in the case of A.G.Perarivalan vs. State through Superintendent of Police, CBI/SIT/ MMDA, Chennai1. The relevant paragraphs are extracted hereunder;

“18. The power to grant pardons, reprieves, respites or remissions of punishment or to suspend, remit or commute the sentence of any person convicted of an offence against any law related to which the executive power of the State extends is vested in the Governor under Article 161 of the Constitution. Article 162 makes it clear that the executive power of the State shall extend to matters with respect to which the legislature of the State has power to make laws. Article 163 of the Constitution provides that there shall be a Council of Ministers with the chief Minister at the head to aid and advise the Governor in the exercise of his functions, except in so far as he is by or under this Constitution required to exercise his functions or any of them in his discretion.

19. The limits within which the executive

1. (2023) 8 SCC 257 Page 5 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 Government can function under the Indian Constitution can be ascertained without much difficulty by reference to the form of the executive which our Constitution has set up. Our Constitution, though federal in its structure, is modelled on the British parliamentary system where the executive is deemed to have the primary responsibility for the formulation of governmental policy and its transmission into law though the condition precedent to the exercise of this responsibility is its retaining the confidence of the legislative branch of the State. The Governor occupies the position of the head of the executive in the State but it is virtually the Council of Ministers in each State that carries on the executive Government. In the Indian Constitution, therefore, we have the same system of parliamentary executive as in England and the Council of Ministers consisting, as it does, of the members of the legislature is , like the British Cabinet, “a hyphen which joins, a buckle which fastens the legislative part of the State to the executive part”.

20. Under the cabinet system of Government as embodied in our constitution the Governor is the Constitutional or formal head of the State and he exercises all his powers and functions conferred on him by or under the Constitution on the aid and advice of his Council of Ministers, save in spheres where the Governor is required by or under the Constitution to exercise his functions in his discretion. Wherever the Page 6 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 Constitution requires the satisfaction of the President or the Governor for the exercise of any power or function by the President or the Governor, as the case may be, as for example in Articles 123, 213, 311(2) proviso (c), 317, 352(1), 356 and 360, the satisfaction required by the Constitution is not the personal satisfaction of the President or of the governor but is the satisfaction of the President or of the Governor in the constitutional sense under the cabinet system of Government. It is the satisfaction of the Council of Ministers on whose aid and advice the President or the Governor generally exercises all his powers and functions.

.......................

24. The law laid down by this Court, as detailed above, is clear and explicit. The advice of the State Cabinet is binding on the Governor in matters relating to commutation/remission of sentences under Article

161. No provision under the Constitution has been pointed out to us nor any satisfactory response tendered as to the source of the Governor's power to refer a recommendation made by the State Cabinet to the President of India. In the instant case, the Governor ought not to have sent the recommendation made by the State Cabinet to the President of India. Such action is contrary to the constitutional scheme elaborated above. It is relevant to point out that the recommendation made by the State Cabinet was on 09.09.2018,which remained pending before the Governor for almost two-

Page 7 of 17

https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 and-a-half years without a decision being taken. It was only when this Court started enquiring about the reason for the decision being delayed, the Governor forwarded the recommendation made by the State Government for remission of the appellant's sentence to the President of India.........

....................

38. 1. The law laid down by a catena of judgments of this Court is well settled that the advice of the State Cabinet is binding on the Governor in the exercise of his powers under Article 161 of the Constitution.

38.2. Non-exercise of the power under Article 161 or inexplicable delay in exercise of such power not attributable to the prisoner is subject to judicial review by this Court, especially when the State Cabinet has taken a decision to release the prisoner and made recommendations to the Governor to this effect.

38.3. The reference of the recommendation of the Tamil Nadu Cabinet by the Governor to the President of India two-and-a-half years after such recommendation had been made is without any constitutional backing and is inimical to the scheme of our Constitution, whereby “ the Governor is but a shorthand expression for the State Government” as observed by this Court.

38.4. The judgment of this Court in M.P.Special Police Establishment has no applicability to the facts of Page 8 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 this case and neither has any attempt been made to make out a case of apparent bias of the State Cabinet or the State Cabinet having based its decision on irrelevant considerations, which formed the fulcrum of the said judgment.

38.5. The understanding sought to be attributed to the judgment of this Court in Sriharan with respect to the Union Government having the power to remit/commute sentences imposed under Section 302 IPC is incorrect, as no express executive power has been conferred on the Centre either under the Constitution or law made by Parliament in relation to Section 302. In the absence of such specific conferment, it is the executive power of the State that extends with respect to Section 302 IPC, assuming that the subject matter of Section 302 IPC is covered by List III Entry 1.

38.6. Taking into account the appellant's prolonged period of incarceration, his satisfactory conduct in jail as well as during parole,chronic ailments from his medical records, his educational qualifications acquired during incarceration and the pendency of his petition under Article 161 for two-and-a-half years after the recommendation of the State Cabinet, we do not consider it fit to remand the matter for the Governor's consideration. In exercise of our power under Article 142 of the Constitution, we direct that the appellant is deemed to have served the sentence in connection with Page 9 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 Crime No.329 of 1991. The appellant, who is already on bail, is set at liberty forthwith. His bail bonds are called.”

8. Pertinently, in the case of The State of Haryana and Others vs. Raj Kumar @ Bittu2, the Hon'ble Apex Court reiterated that the power under Article 161 of the Constitution can be exercised by the State Governments, not by the Governor on his own. The advice of the appropriate Government binds the Head of the State, which reads as under:

“12. Thus, the power under Article 161 of the Constitution can be exercised by the State Governments, not by the Governor on his own. The advice of the appropriate Government binds the Head of the State. No separate order for each individual case is necessary but any general order made must be clear enough to identify the group of cases and indicate the application of mind to the whole group. Therefore, the policies of the State Government are composite policies encompassing both situations under Article 161 of the Constitution and Sections 432, 433 and 433-A of the Code. The remission under Article 161 of the Constitution will override Section 433-A of the Code, if the State Government decides to be governed of its constitutional power.
2. 2021 (9) SCC 292 Page 10 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 ..................
19. Section 433-A of the Code starts with a non-

obstante clause restricting the right of the appropriate Government, to suspend the sentence of imprisonment for life imposed on conviction of a person for an offence for which death is one of the punishments provided by law, that such person shall not be released from prison unless he has served at least 14 years of imprisonment. Therefore, the power of the appropriate Government to release a prisoner after serving 14 years of actual imprisonment is vested with the State Government. On the other hand, the power conferred on the governor, though exercised on the aid and advice of the State, is without any restriction of the actual period of imprisonment undergone by the prisoner. Thus, if a prisoner has undergone more than 14 years of actual imprisonment, the State Government, as an appropriate government, is competent to pass an order of premature release, but if the prisoner has not undergone 14 years or more of actual imprisonment, the Governor has a power to grant pardons, reprieves, respites and remissions of punishment or to suspend, remit or commute the sentence of any person dehors the restrictions imposed under Section 433-A of the Constitution. Such power is in exercise of the power of the sovereign, though the Governor is bound to act on the aid and advice of the State Government.” Page 11 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024

9. Question arises, whether High Court in exercise of powers of judicial review can interfere with the decision taken by the Hon'ble Governor under Article 161 of the Constitution of India. The answer is found in the case of Epuru Sudhakar and Another vs. Government of Andhra Pradesh and other3, wherein, the Court held as follows:

“34. The position, therefore, is undeniable that judicial review of the order of the President or the Governor under Article 72 or Article 161, as the case may be, is available and their orders can be impugned on the following grounds:
a. that the order has been passed without application of mind;
b. that the order is malafide; c. that the order has been passed on extraneous or wholly irrelevant considerations; d. that relevant materials have been kept out of consideration ;
e. that the order suffers from arbitrariness.”

10. Holistic reading and consideration of the principles settled by the Apex Court of India, the question to be considered by this Court is whether Hon'ble Governor is bound by State's recommendations in the matter relating

3. 2006(8) SCC 161 Page 12 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 to premature release or not?

11. The law laid down by a catena of judgments of this Court is well settled that the advice of the State Cabinet is binding on the Governor in the exercise of his power under Article 161 of the Constitution of India. It is held that non exercise of the Power under Article 161 or inexplicable delay in exercise of such power not attributable to the prisoner is subject to the judicial review by the Court, especially when the State Cabinet has taken a decision to release the prisoner and made recommendations to the Hon'ble Governor to this effect.

12. The power under Article 161 of the Constitution can be exercised by the State Governments, not by the Governor on his own. The advice of the appropriate Government binds the Head of the State. No separate order for each individual case is necessary, but any general order made must be clear enough to identify the group of cases and indicate the application of mind to the whole group. Therefore, the policies of the State Government are composite policies encompassing both situations under Article 161 of the Constitution and Section 432, 433 and 433(A) of the Code. The remission under Article 161 of the Constitution will override Section 433(A) of the Page 13 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 Code, if the State Government decides to be governed of its constitutional Power.

13. The Judicial scrutiny on the Constitutional power to grant remission by the Governor under Article 161 is also settled by the Courts. In Epuru Sudhakar case cited supra, the principles are laid down that if the order has been passed on extraneous or wholly irrelevant considerations or relevant materials have been kept out of consideration, the Courts are empowered to exercise the powers of judicial review for interference.

14. The power of an appropriate Government to issue General or Special orders allowing remissions is traceable under Section 432 Criminal Procedure Code and the policies in question were framed in exercise of the powers conferred on appropriate Government under Section 432 Criminal Procedure Code and hence, are statutory in nature. In the context of the above policy, the power under Article 161 can be exercised by the State Government, not by the Governor on his own. The advice of appropriate Government binds the Head of the State.

15. However, we are of the considered opinion that the scheme for Page 14 of 17 https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 premature release is statutory in character and once the scheme is approved and implemented by the Government, the eligibility criteria as fixed is to be followed scrupulously. The dissenting opinion of the Hon'ble Governor that the prisoner has to undergo actual imprisonment for 14 years is running counter to the scheme approved by the Government in G.O.Ms.No.488 dated 15.11.2021, which is statutory in nature.

16. In view of the legal position as narrated above, the case of the petitioner is to be considered afresh based on the principles and observations made as above. Accordingly, the impugned rejection order passed by the Government in G.O.(D).No.1049, Home (Prison-IV) Department dated 06.09.2024 is quashed and the matter is remanded back to the 1st respondent for re-circulation and for taking fresh decision on taking note of the legal principles and pass appropriate orders in accordance with law as expeditiously as possible.

17. With the above directions, the Writ Petition stands allowed. No costs.

                                                             [S.M.S., J.]       [M.J.R., J.]
                                                                       05.11.2024

                 Page 15 of 17
https://www.mhc.tn.gov.in/judis
                                                                   W.P.No.31815 of 2024

                                                                 (1/2)
               Index : Yes
               Speaking order / Non-speaking order
               Neutral Citation : Yes

               Jeni

               To

1.The Additional Chief Secretary to Government, The State, Home (Prison-IV) Department, Secretariat, Fort St. George, Chennai – 600 009.

2.The Director General of Prisons, Gandhi Irwin Road, CMDA Building, 2nd Tower, Egmore, Chennai – 600 008.

3.The Superintendent of Prison, Central Prison at Palayamkottai, Tirunelveli District – 627 002.

4.The Additional Public Prosecutor, Madras High Court.

Page 16 of 17

https://www.mhc.tn.gov.in/judis W.P.No.31815 of 2024 S.M.SUBRAMANIAM, J.

AND M.JOTHIRAMAN, J.

Jeni W.P.No.31815 of 2024 05.11.2024 (1/2) Page 17 of 17 https://www.mhc.tn.gov.in/judis