Supreme Court of India
Ashok Kumar Alias Golu vs Union Of India And Ors on 10 July, 1991
Equivalent citations: 1991 SCR (2) 858, 1991 SCC (3) 498, AIR 1991 SUPREME COURT 1792, 1991 AIR SCW 1826, (1991) 3 JT 46 (SC), 1991 (3) JT 46, (1991) 2 SCR 858 (SC), 1991 (3) SCC 498, 1991 SCC(CRI) 845, (1992) SC CR R 9, 1991 CRILR(SC MAH GUJ) 590, (1991) MAD LJ(CRI) 733, (1991) 2 RECCRIR 654, (1992) 2 CURCRIR 162, (1992) 1 CHANDCRIC 18, (1991) 2 ALLCRILR 387, (1991) 3 CRIMES 185
Author: A.M. Ahmadi
Bench: A.M. Ahmadi, P.B. Sawant, S.C. Agrawal
PETITIONER:
ASHOK KUMAR ALIAS GOLU
Vs.
RESPONDENT:
UNION OF INDIA AND ORS.
DATE OF JUDGMENT10/07/1991
BENCH:
AHMADI, A.M. (J)
BENCH:
AHMADI, A.M. (J)
SAWANT, P.B.
AGRAWAL, S.C. (J)
CITATION:
1991 SCR (2) 858 1991 SCC (3) 498
JT 1991 (3) 46 1991 SCALE (2)17
ACT:
Constitution of India, 1950: Articles 14 and 21, 245 &
246-Insertion of S. 433A into the Code of Criminal
Procedure, 1973-Validity of-Colourable legislation fraud-
Meaning of-Doctrine of pith and substance-Applicability of.
Articles 72, 161: Clemency-Powers of-Sections 54 and 55
IPC-Section 433A Cr. P.C. and provisions of Remission Rules-
Whether subject to the overriding powers of clemency.
Indian Penal Code, 1860: Sections 45, 54, 55 and 57-
Fixing terms of imprisonment-`Life imprisonment'-Whether
imprisonment for full span of life.
Sections 54 and 55: Whether subject to overriding
powers of Articles 72/161 of the Constitution of India.
Criminal Procedure Code, 1973: Section 433A-Insertion
of-Whether a colourable legislation-Constitutional validity
of-IPC (Amendment) bill not passed by Lok Sabha while
passing Cr. P.C. (Amendment) Bill-Government claiming that
both the bills were interlinked-Effect on the Amendment
Bill passed, inserting S. 433A-Prisoners covered under the
Section-Prisoners who were sentenced to death by Courts, but
whose sentence commuted to life imprisonment by executive
clemency-Whether forms a distinct and separate class.
Sections 432, 433 and 433A: Release of prisoners under
Remission Rules-Remittance of sentence-Exercise of power
under sections 432 and 433-Whether restricted by S.433A.
Rajasthan Prisons (Shortening of Sentences) Rules,
1950: Premature release of Prisoners-Whether subject to
overriding powers of Sections 432, 433 and 433A Cr. P.C. and
Articles 72/161 of the Constitution of India, 1950.
Statutory Construction: External aid-Language of a
provision
859
plain and clear-Reading down the same with the aid of a Bill
which had not become an enactment-Whether could be resorted
to.
HEADNOTE:
The petitioner was convicted for murder and sentenced
to life imprisonment, which was confirmed by the High Court.
Later he filed a Writ Petition before the High Court for
premature release on the plea that he was entitled to be
considered for release under the Rajasthan Prisons
(Shortening of Sentences) Rules, 1958 notwithstanding the
insertion of Section 433A in the Code of Criminal Procedure,
1973 with effect from 18.12.1978, just two days before his
conviction. It was contended that Section 433A Cr. P.C.
which places an embargo of 14 years imprisonment before
premature release could not curtail the constitutional power
vested in the Governor by virtue of Article 161 of the
Constitution. The High Court, dismissed the Writ Petition
on the ground that the petitioner's representations to the
Government and State Home Minister were pending
consideration. However, the High Court directed that the
two representations of the petitioner should be disposed of
within one month.
Unable to secure his release from the High Court as
also from the State Government, the petitioner filed the
present Write Petition before this Court, contending that
the insertion of Section 433A in the Code of Criminal
Procedure was invalid; that in the absence of guidelines
under Arts. 72/161 of Constitution, Section 433A Cr. P.C.
could not apply to life convicts; that the Rajasthan Prisons
(Shortening of Sentences) Rules, 1958 would prevail over
Section 433A Cr. P.C., and that the constitutional guarantee
under Articles 14 and 21 was violated.
Dismissing the Writ Petition, this Court
HELD: 1.1. It is only when a legislature which has no
power to legislate frames a legislation so camouflaging it
as to appear to be within its competence when it knows it is
not, it can be said that the legislation so enacted is
colourable legislation. If in pith and substance the
legislation does not belong to the subject falling within
the limits of its power but is outside it, the mere form of
the legislation will not be determinate of the legislative
competence. [871C; 872C]
1.2. It is not a case of legislative incompetence to
enact section 433A. No such contention was raised.
Besides the question of vires of section 433A of the Code
has been determined by the Constitution Bench of this Court
in Maru Ram's case. This Court Repelled all the thrusts
aimed at challenging the constitutional validity of section
433A. [871A]
860
1.3. It is no body's contention that Parliament was not
competent to amend the Criminal Procedure Code by which
section 433A was inserted. Whether or not the connecting
Indian Penal Code (Amendment) Bill ought to have cleared or
not was matter left to the wisdom of the Lok Sabha. Merely
because the Criminal Procedure Bill was made law and the
Indian Penal Code (Amendment) Bill was passed by the Rajya
Sabha did not obligate the Lok Sabha to clear it. The Lok
Sabha could have its own views on the proposed Indian Penal
Code amendments. It may agree with the executive's policy
reflected in the Bill, with or without modifications, or not
at all. Merely because in the subsequent instructions
issued by the letter of July 10, 1979 and the accompanying
note, the Joint-Secretary had interlinked the two Bills, the
Lok Sabha was under no obligation to adopt the measure as
such representation could not operate as estoppel against
it. It is obvious that no question of mala fides on the
part of the legislature was involved in the enactment of one
legislation and failure to enact another. There is no
question of `legislative fraud' or `colourbale legislation'
involved in the backdrop of the legislative history of
section 433A of the Code of Criminal Procedure. [872D-H;
873A]
1.4. In the present case if both the Bills had become
law, then in understanding or construing one legislation or
the other, the scheme common to both would be kept in view
and be permitted to interact. But where the linkage does
not exist on account of the Indian Penal Code (Amendment)
Bill not having become law, section 433A cannot be read
down to apply to only those classes of capital offences to
which it would have applied had the said Bill been passed by
the Lok Sabha in the terms in which it was approved by the
Rajya Sabha. The language of section 433A is clear and
unambiguous and does not call for extrinsic aid for its
interpretation. To read down or interpret section 433A of
the Code with the aid of the changes proposed by the Indian
Penal Code (Amendment) Bill would tantamount to treating the
said Bills forming part of the Indian Penal Code, which is
clearly impermissible. To put such an interpretation with
the aid of such extrinsic material would result in violence
to the plain language of section 433A of the Code. [873D-F]
Maru Ram v. Union of India, [1981] 1 SCR 1196,
followed.
K.C. Gajapati Narayan Deo v. State of Orissa, [1954]
SCR 1 and Sonapur Tea Co. Ltd. v. Must Mariruznessa, [1962]
1 SCR 724, relied on.
861
State of Himachal Pradesh v. A Parent of a student of
Medical College, Simla, [1985] 3 SCC 169 and W.R. Moram v.
Deputy Commissioner of Taxation for N.S.W., [1940] AC 838,
referred to.
2.1. The law governing suspension, remission and
commutation of sentence is both statutory and
constitutional. The stage for the exercise of this power
generally speaking is post-judicial, i.e., after the
judicial process has come to an end. The duty to judge and
to award appropriate punishment to the guilty is a judicial
function which culminates by a judgment pronounced in
accordance with law. After the judicial function thus ends
the executive function of giving effect to the judicial
verdict commences. [873G-H; 874A]
2.2. One who could have been visited with the extreme
punishment of death but on account of the sentencing
court's generosity was sentenced to the lesser punishment of
imprisonment for life and another who actually was sentenced
to death but on account of executive generosity his
sentence was commuted under section 433(a) for imprisonment
for life have been treated under section 433A as belonging
to that class of prisoners who do not deserve to be released
unless they have completed 14 Years of actual
incarceration. Thus, the effect of section 433A is to
restrict the exercise of power under sections 432 and 433 by
the stipulation that the power will not be so exercised as
would enable the two categories of convicts referred to in
section 433A to freedom before they have completed 14 years
of actual imprisonment. This is the legislative policy
which is clearly discernible from the plain language of
section 433A of the Code. Such prisoners constitute a
single class and have, therefore, been subjected to the
uniform requirement of suffering atleast 14 years of
internment. [874G-H; 875A-C]
3. The expression `life imprisonment' must be read in
the context of section 45 IPC. Read so, it would ordinarily
mean imprisonment for the full or complete span of life.
Section 65, 116, 120 and 511 of the Indian Penal Code fix
the term of imprisonment thereunder as a fraction of the
maximum fixed for the principal offence. It is for the
purpose of working out this fraction that it became
necessary to provide under section 57 that imprisonment for
life shall be reckoned as equivalent to imprisonment for 20
years. If such a provision had not been made it would have
been impossible to work out the fraction of an indefinite
term. In order to work out the fraction of terms of
punishment provided in the above sections it was imperative
to lay down the equivalent term for life imprisonment.
[875G; 876C-E]
862
Gopal Goads v. State of Maharashtra, [1961] 3 SCR 440;
affirmed.
4.1 Unless the sentence for life imprisonment is
commuted or remitted by the appropriate authority under the
provisions of the relevant law, a convict is bound in law to
serve the entire life term in prison; the rules framed under
the Prisons Act or life statute may enable such a convict
to earn remissions but such remissions will not entitle him
to release before he has completed 14 years of incarceration
in view of section 433A of the Code unless of course power
has been exercised under Article 72/161 of the Constitution.
Where a person has been sentenced to imprisonment for life
the remissions earned by him during his internment in prison
under the relevant remission rules have a limited scope and
must be confined to the scope and ambit of the said rules
and do not acquire significance until the sentence is
remitted under section 432, in which case the remission
would be subject to limitation of section 433A of the Code,
or constitutional power has been exercised under Articles
72/161 of the Constitution. [878D-E]
4.2. Articles 72 and 161 confer the clemency power of
pardon, etc., on the President and the State Governors,
respectively. This constitutional power would override the
statutory power contained in sections 432 and 433 and the
limitation of section 433A of the Code as well as the power
conferred by sections 54 and 55 IPC. No doubt, this power
has to be exercised by the President/Governor on the advice
of his Council of Ministers. [880A-B]
4.3. Though in Maru Ram's case, this Court recommended
the framing of guidelines for the exercise of power under
Articles 72/161 of the Constitution of India, it had no
binding effect on the Constitution Bench which decided Kehar
Singh's case. Nor has this Court said anything in Kehar
Singh's case with regard to using the provisions of extent
Remission Rules as guidelines for the exercise of clemency
powers. [881H; 882A]
Maru Ram v. Union of India, [1981] 1 SCR 1196; Kehar
Singh v. Union of India, [1989] 1 SCC 204; Bhagirath v.
Delhi Administration, [1985] 3 SCR 743 and Gopal Godse v.
State of Maharashtra, [1961] 3 SCR 440, affirmed.
5. It is true that Articles 72/161 make use of two
expressions `remissions' with regard to punishment and
`remit' in relation to sentence but it is not proper to
express any opinion as to the content and amplitude of these
two expressions in the abstract, in the absence of a fact-
situation. [882B]
863
6.1 The hypothetical question whether it was
permissible in law to grant conditional premature release to
a life convict even before
completion of 14 years of actual imprisonment, which release
would tantamount to the prisoner serving time for the
purpose of section 433A Cr. P.C., need not be answered
without being fully aware of the conditions imposed for
release. In each case, the question whether the grant of
conditional premature release answers the test laid down by
this Court in Maru Ram's case, would depend on the nature of
the conditions imposed and the circumstances in which the
order is passed and is to be executed. No general
observation can be made. [882C-H]
Maru Ram v. Union of India, [1981] 1 SCR 1196; referred
to.
7. In the instant case, petitioner has not completed 14
years of actual incarceration and as such he cannot invoke
sections 43 and 433 of the Code of Criminal Procedure. His
continued detention is consistent with section 433A of the
Code and there is nothing on record to show that it is
otherwise illegal and void. The outcome of his clemency
application under the Constitution is not put in issue in
the present proceedings if it has been rejected, and if the
same is pending despite the directive of the High Court it
would be open to the petitioner to approach the High Court
for the compliance of its order. [883E-F]
JUDGMENT:
ORIGINAL JURISDICTION: Writ (Crl.) Petition No. 96 of 1989.
(Under Article 32 of the Constitution of India). Nand Lal, S.K. Bagga and Mrs. S.K. Bagga for the Petitioner.
V.C. Mahajan Mrs. Indra Sawhney, Ms. A. Subhashini, Aruneshwar Gupta, Surya Kant and I. Makwana for the Respondents.
The Judgment of the Court was delivered by AHMADI, J. Liberty is the life line of every human being. Life without liberty is `lasting' but not `living'. Liberty is, therefore, considered one of the most precious and cherished possessions of a human being. Any attempt to take liberties with the liberty of a human being is visited with resistance. Since no human being can tolerate fetters on his personal liberty it is not surprising that the petitioner Ashok Kumar alias Golu continues to struggle for his liberty, premature release, not fully content with the enunciation of the law in this behalf 864 by this Court in Maru Ram v. Union of India, {1981] 1 SCR 1196.
The questions of law which are raised in this petition brought under Article 32 of the Constitution arise upon facts of which we give an abridged statement. On the basis of a FIR lodged on October 21, 1977, the petitioner was arrested on the next day and he along with others was chargesheeted for the murder of one Prem Nagpal. The petitioner was tried and convicted for murder on December 20, 1978 in Sessions Case No. 32 of 1978 by the learned Sessions Judge, Ganganagar, and was ordered to suffer imprisonment for life. His appeal, Criminal Appeal No. 40 of 1979, was dismissed by the High Court of Rajasthan. Since then he is serving time. It appears that he filed a Habeas Corpus Writ Petition No. 2963 of 1987 in the High Court of Rajasthan at Jodhpur for premature release on the plea that he was entitled to be considered for such release under the relevant rules of Rajasthan Prisons (Shortening of Sentences) Rules, 1958, (hereinafter alluded to as `the 1958 Rules') notwithstanding the insertion of Section 433A in the Code of Criminal Procedure, 1973 (hereinafter called `the Code') with effect from December 18, 1978, just two days before his conviction. His grievance was that he was being denied the benefit of early release under the 1958 Rules under the garb of the newly added Section 433A, on the ground that it places a statutory embargo against the release of such a convict `unless he has served atleast 14 years of imprisonment'. He contended that the said provision could not curtail the constitutional power vested in the Governor by virtue of Article 161 of the Constitution which had to be exercised on the advice of the Council of Ministers which advice could be based on a variety of considerations including the provisions of the 1958 Rules. The writ petition was, however, dismissed by the High Court on October 31, 1988, on the ground that it was premature inasmuch as the petitioner's two representations, one to the Governor and another to the State Home Minister, were pending consideration. The High Court directed that they should be disposed of within one month. In this view of the matter the High Court did not deem it necessary to consider the various questions of law raised in the petition on merits. After the rejection of his writ petition by the High Court, the petitioner through his counsel addressed a letter dated November 28, 1988 to the Governor inviting his attention to the earlier representation dated August 29, 1988 and requesting him to take a decision thereon within a month as observed by the High Court. Failing to secure his early release notwithstanding the above efforts, the petitioner has invoked the extraordinary jurisdiction of this Court under Article 32 of the Constitution.
865The petitioner's case in a nutshell is that under the provisions of the 1958 Rules, a `lifer' who has served an actual sentence of about 9 years and 3 months is entitled to be considered for premature release if the total sentence including remissions works out to 14 years and he is reported to be of good behaviour. However, the petitioner contends, his case for premature release is not considered by the concerned authorities in view of the newly added section 433A of the Code on the interpretation that by virtue of the said provision the case of a `lifer' cannot be considered for early release unless he has completed 14 years of actual incarceration, the provisions of sections 432 and 433 of the Code as well as the 1958 Rules notwithstanding. According to him, even if the provisions of sections 432 and 433 of the Code do not come into play unless a convict sentenced to life imprisonment has completed actual incarceration for 14 years as required by section 433A, the authorities have failed to realise that section 433A cannot override the constitutional power conferred by Articles 72 and 161 of the Constitutional on the President and the Governor, respectively, and the State Government i.e., the Council of Ministers, could advise the Governor to exercise power under Article 161 treating the 1958 Rules as guidelines. Since the petitioner had already moved the Governor under Article 161 of the Constitution it was incumbent on the State Government to consider his request for early release, notwithstanding section 433A, and failure to do so entitled the petitioner to immediate release as his continued detention was, wholly illegal and invalid. In support of this contention the petitioner has placed reliance on the ratio of Maru Ram's decision.
The petitioner brands section 433A of the Code to be a `legislative fraud' inasmuch as the said provision was got approved by the Parliament on the assurance that the said provision is complementary to the various amendments proposed in the Indian Penal Code. In the alternative it is contended that in any case this Court should by a process of interpretation limit the scope of section 433A of the Code to those cases only to which it would have been limited had the legislation proposing amendments in the Indian Penal Code gone through. In any case after the decision of this Court in Maru Ram's case, the efficacy of section 433A is considerably reduced and the petitioner is entitled to early release by virtue of the power contained in ARticle 161 read with the 1958 Rules even if guidelines are not formulated notwithstanding the subsequent decision of this Court in Kehar Singh v. Union of India, [1989] 1 SCC 204. Counsel submitted that after the decision of this Court in Bhagirath v. Delhi Administration, [1985] 3 SCR 743 whereunder this Court extended the benefit of section 428 of the Code even 866 to life convicts, the ratio in Gopal Godse v. State of Maharashtra, [1961] 3 SCR 440 had undergone a change. On this broad approach, counsel for the petitioner, formulated questions of law which may be stated as under:
1. Whether the insertion of section 433A in the Code was a legislative fraud inasmuch as the connected legislation, namely, the Indian Penal Code (Amendment) Bill XLII of 1972 did not become law although passed by the Rajya Sabha as the IPC (Amendment) Act, 1978, on November 23, 1978?
2. Whether on the ration of Maru Ram's decision, in the absence of any guidelines formulated by the State under Article 72 of 161 of the Constitution, section 433A of the Code would not apply to life convicts and the 1958 Rules will prevail for the purpose of exercise of power under Article 72 of 161 of the Constitution?
Inter-connected with this question, the following .l questions were raised:
a) Whether Maru Ram's decision is in conflict with Kehar Singh's Judgment on the question of necessity or otherwise of guidelines for the exercise of power under Article 7 and 161 of the constitution?
b) Whether the use of two expressions "remission"
and "remit" in Articles 72 and 161 convey two different meanings and if yes, whether the content f power in the two expressions is different?
c) Whether the persons sentenced to death by Court, whose death sentence has been commuted to life imprisonment by executive clemency, form a distinct and separate class for the purpose of application of section 433A of the Code as well as for the purpose of necessity (or not) of guidelines for premature release in exercise of power under Articles 72 and 161, from the persons who at the initial stage itself were sentenced to life imprisonment by court verdict? And whether in the latter case guidelines are mandatory under Article 72 and 161 and a well designed scheme of remission must be formulated if the constitutional guarantee under Articles 14 and 21 is to be preserved?
d) Whether the whole law of remission needs to be reviewed after Bhagirath's case wherein this Court held that imprisonment 867 for life is also an imprisonment for a term and that a life convict is entitled to set off under section 428 Cr. P.C.?
e) Whether it is permissible in law to grant conditional premature release to a life convict even before completion of 14 years of actual imprisonment notwithstanding section 433A of the Code? If yes, whether the grant of such conditional release will be treated as the prisoner actually serving time for the purpose of section 433A of the Code?
First the legislative history. The Law Commission had in its 42nd Report submitted in June, 1971 suggested numerous changes in the Indian Penal Code (IPC). Pursuant thereto an Amendment Bill No. XLII of 1972 was introduced in the Rajya Sabha on December 11, 1972 proposed wide ranging changes in the IPC. One change proposed was to bifurcate section 302, IPC into two parts, the first part providing that except in cases specified in the second part, the punishment for murder will be imprisonment for life whereas for the more heinous crimes enumerated in clauses (a) to
(c), of sub-section (2) the punishment may be death or imprisonment for life. A motion for reference of the Bill to the Joint Committee of both the Houses was moved in the Rajya Sabha on December 14, 1972 by the then Minister of State in the Ministry of Home Affairs and was adopted on the same day. The Lok Sabha concurred in the motion of the Rajya Sabha on December 21, 1972. The Joint Parliamentary Committee presented its report to the Rajya Sabha on January 29, 1976 recommending changes in several clauses of the Bill. While retaining the amendment proposed in section 302, IPC, it recommended inclusion of one more clause (d) after clause (c) in sub-section (2) thereof and at the same time recommended deletion of section 303, IPC. It also recommended substitution of the existing section 57, IPC, by a totally new section, the proviso whereto has relevance. The proposed proviso was as under:
"Provided that where a sentence of imprisonment for life is imposed on conviction of a person for a capital offence, or where a sentence of death imposed on a person has been commuted into one of imprisonment for life, such person shall not be released from prison unless he had served at least fourteen years of imprisonment."
The reason which impelled the Committee to introduce the above proviso was "That sometimes due to grant of remission even murderers sentenced or commuted to life imprisonment were released at the end 868 of 5 to 6 years." The Committee, therefore, felt that such a convict should not be released unless he has served atleast 14 years of imprisonment. It is evident from the scheme of the aforesaid recommendations that the proviso was intended to apply to only those convicts who were convicted for a capital offence (this expression was defined by clause 15 of the Bill recommending substitution of section 40, IPC, as `an offence for which death is one of the punishments provided by law') or whose sentence of death was commuted into one of imprisonment for life and not to those who were governed by the first part of the proposed section 302, IPC. It was pointed out by counsel that similar benefit would have accrued to offenders convicted for offences covered under section 305, 307 or 396 if the proposed sections 305, 307(b) and 396(b) had come into being. That, contends the petitioner's counsel, would have considerably narrowed down the scope of the proposed proviso to section 57, IPC, and consequently the rigour of the said provision would have fallen on a tiny minority of offenders guilty of a capital offence. Pursuant to the recommendations made by the Committee, two bills, namely, the IPC (Amendment) Bill, 1978, came to be introduced, the former was passed with changes by the Rajya Sabha on November 23, 1978 while the latter was introduced in the Lok Sabha on November 8, 1978, and in the Rajya Sabha on December 5, 1978. The proposal to add a proviso to the proposed section 57, IPC did not find favour as it was thought that the said subject matter appropriately related to Chapter XXXII of the Code and accordingly the said provision was introduced as section 433A in the Code. While the amendments to the Code became law with effect from December 18, 1978, the IPC amendments, though passed by the Rajya Sabha could not be got through the Lok-Sabha and lapsed. It may here be mentioned that the IPC Bill as approved by the Rajya Sabha contained the proposal to divide section 302 into two parts, in fact an additional clause was sought to be introduced in the second part thereof and sections 305, 307 and 396 were also sought to be amended as proposed by the Committee. This in brief is the legislative history.
In the backdrop of the said legislative history, counsel for the petitioner argued that a legislative fraud was practised by enacting section 433A of the Code and failing to carry out the corresponding changes in sections 302, 305, 307, 396, etc., assured by the passing of the Indian Penal Code (Amendment) Act, 1978, by the Rajya Sabha on November 23, 1978. According to him it is evident from the scheme of the twin Amendment Bills that the legislative intent was to apply the rigour of section 433A of the Code to a small number of heinous 869 crimes which fell within the meaning of the expression capital offence. It was to achieve this objective that section 302, IPC was proposed to be bifurcated so that a large number of murders would fall within the first part of the proposed provision which prescribed the punishment of life imprisonment only and thus fell beyond the mischief of section 433A of the Code. To buttress his submission our attention was invited to Annexure II to the petition which is a copy of the letter dated July 10, 1979, written by the Joint-Secretary in the Ministry of Home Affairs to Home Secretaries of all the concerned State Governments explaining the purport of the newly added section 433A. After explaining that section 57, IPC, had a limited scope, namely, calculating fractions of terms of imprisonment only, he proceeds to state in paragraph 3 of the letter as under:
"The restrictions imposed by section 433A applies only to those life convicts who are convicted for offences for which death is one of the punishments prescribed by law. In the Indian Penal Code (Amendment) Bill, 1978 as passed by the Rajya Sabha and now pending in the Lok Sabha, section 302 is proposed to be amended so as to provide that the normal punishment for murder shall be imprisonment for life and that only in certain cases of aggravating circumstances will the court have discretion to award death sentences."
Then in paragraph 4 he proceeds to clarify as under:
"Even regarding these convicts the restriction imposed by section 433A is not absolute for, the Constitutional power of the Governor under Article 161 to commute and remit sentences remains unaffected and can be exercised in each case in which the exercise of this power is considered suitable."
Then in paragraph 4 he proceeds to clarify as under:
"Even regarding these convicts the restriction imposed by section 433A is not absolute for, the Constitutional power of the Governor under Article 161 to commute and remit sentences remains unaffected and can be exercised in each case in which the exercise of this power is considered suitable."
In paragraph 6 of the detailed note appended to the said letter, the legal position was explained thus:
"It may be pointed out that the restriction introduced by section 433A does not apply to all life convicts. It applies only to those prisoners who are convicted of a capital offence i.e. an offence for which death is one of the punishments prescribed by law. Once the Indian Penal Code (Amendment) Bill becomes the law, offenders sentenced 870 under proposed section 302(i) will not be covered by this provision as the offence will not be a capital offence. Thus in future the restriction introduced by section 433A will not be applicable to them and will, in effect, cover only a very small number of cases. Even in this small number of cases the restriction will not in any way curb the Constitutional power to grant remission and commutation vested in the President or the Governor by virtue of Articles 72 and 161."
There can be no doubt that by this letter it was clarified that section 433A of the Code will apply to only those convicted of a capital offence and not to all life convicts. It is equally clear that the said provision was expected to apply to exceptionally heinous offences falling within the definition of `capital offence' once the Indian Penal Code (Amendment) Bill became law. Section 433A was, therefore, expected to deny premature release before completion of actual 14 years of incarceration to only those limited convicts convicted of a capital offence, i.e., an exceptionally heinous crime specified in the second part of the proposed section 302, IPC. Lastly it clarifies that section 433A cannot and does not in any way affect the constitutional power conferred on the President/Governor under ARticle 72/161 of the Constitution. It cannot, therefore, be denied that this letter and the accompanying note does give an impression that certain provisions of the Indian Penal Code (Amendment) Boll were interlinked with section 433A of the Code.
Assuming the Criminal Procedure Code (Amendment) Bill and the Indian Penal Code (Amendment) Bill were intended to provide an integrated scheme of legislation, can it be said that the failure on the part of the Lok Sabha to pass the letter renders the enactment of the former by which section 433A was introduced in the Code, `a legislative fraud' as counsel had liked to call it or to use a more familiar expression `colourable exercise of legislative power'? Counsel submitted that section 433A was got introduced on the statute book by deception, in that, when the former Bill was made law an impression was given that the twin legislation which had already been cleared by the Rajya Sabha on November 23, 1978 would in due course be cleared by the Lok Sabha also so that the application of section 433A would be limited to capital offences only and would have no application to a large number of `lifers'. It must be conceded that such would have been the impact if the Indian Penal Code (Amendment) Bill was passed by the Lok Sabha in the form in which the Rajya and approved it.
871This is not a case of legislative incompetence to enact section 433A. No such submission was made. Besides the question of vires of section 433A of the Code has been determined by the Constitution Bench of this Court in Maru Ram's case. This Court repelled all the thrusts aimed at challenging the constitutional validity of section 433A. But counsel submitted that the question was not examined from the historical perspective of the twin legislations. Counsel for the State submitted that it was not permissible for us to reopen the challenge closed by the Constitution Bench on the specious plea that a particular argument or plea was not canvassed or made before that Bench. The objection raised by counsel for the State Government is perhaps not without substance but we do not propose to deal with it because even otherwise we see no merit in the submission of the petitioner's counsel. It is only when a legislature which has no power to legislate frames a legislation so camouflaging it as to appear to be within its competence when it knows it is not, it can be said that the legislation so enacted is colourable legislation. In K.C. Gajapati Narayan Deo v. State of Orissa, [1954] SCR 1 the Orissa Agricultural Income-tax (Amendment) Act, 1950, was challenged on the ground of colourable legislation or a fraud on the Constitution as its real purpose was to effect a drastic reduction in the amount of compensation payable under the Orissa Estates Abolition Act, 1952. The facts were that a Bill relating to the Orissa Abolition Act, 1952 was published in the Gazette on January 3, 1950. It provided that any sum payable for agricultural income-tax for the previous year should be deducted from the gross asset of an estate for working out the net income on the basis whereof compensation payable to the estate owner could be determined. Thereafter on January 8, 1950, a Bill to amend the Orissa Agricultural Income-tax, 1947, was introduced to enhance the highest rate of tax from 3 annas to 4 annas in a rupee and to reduce the highest slab from Rs. 30,000 to Rs. 20,000. The next Chief Minister, however, dropped this Bill and introduced a fresh Bill enhancing the highest rate to 12 annas 6 pies in a rupee and reducing the highest slab to rs. 15,000 only. On the same becoming law it was challenged on the ground that the real purpose of the legislation was to drastically reduce the compensation payable to the estate owners. Mukherjea, J., who spoke for the Court observed as under:
"It may be made clear at the outset that the doctrine of colourable legislation does not involve any question of bona fides or mala fides on the part of the legislature. The whole doctrine resolves itself into the question of competency of a particular legislature to enact a particular law. If 872 the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. On the other hand, if the legislature lacks competency, the question of motive does not arise at all. Whether a statute is constitutional or not is thus always a question of power."
Thus the whole doctrine resolves itself into a question of competency of the concerned legislature to enact the impugned legislation. If the legislature has transgressed the limits of its powers and if such transgression is indirect, covert or disguised, such a legislation is described as colourable in legal parlance. The idea conveyed by the use of the said expression is that although apparently a legislature in passing the statute purported to act within the limits of its powers, it had in substance and reality transgressed its powers, the transgression being veiled by what appears on close scrutiny to be a mere pretence or disguise. In other words if in pith and substance the legislation does not belong to the subject falling within the limits of its power but is outside it, the mere form of the legislation will not be determinate of the legislative competence. In Sonapur Tea Co. Ltd. v. Must. Mazirunnessa, [1962] 1 SCR 724 it was reiterated relying on Gajapati's case that the doctrine of colourable legislation really postulates that legislation attempts to do indirectly what it cannot do directly. Such is not the case before us. It is no body's contention that Parliament was not competent to amend the Criminal Procedure Code by which section 433A was inserted. Whether or not the connecting Indian Penal Code (Amendment) Bill ought to have been cleared or not was a matter left to the wisdom of the Lok Sabha. Merely because the Criminal Procedure Bill was made law and the Indian Penal Code (Amendment) Bill was passed by the Rajya Sabha did not obligate the Lok Sabha to clear it. The Lok Sabha to clear it. The Lok Sabha could have its own views on the proposed Indian Penal Code amendments. It may agree with the executive's policy reflected in the Bill, with or without modifications, or not at all. Merely because in the subsequent instructions issued by the letter of July 10, 1979 and the accompanying note (Annex. II) the Joint-Secretary had interlinked the two Bills, the Lok Sabha was under no obligation to adopt the measure as such representation could not operate as estoppel against it. Even the indirect attempt on the part of the High Court of Himachal Pradesh in the ragging case to force the State Government to legislate, State of Himachal Pradesh v. A Parent of a student of Medical College, Simla, [1985] 3 SCC 169 was disapproved by this Court as a matter falling, outside the functions and duties of the judiciary. It is, therefore, obvious that no question of mala fides on the part of the legislature was involved in the enactment of one legislation and failure to 873 enact another. There is no question of `legislative fraud' or `colourable legislation' involved in the backdrop of the legislative history of section 433A of the Code as argued on behalf of the petitioner.
Counsel for the Petitioner, However, tried to seek support form the Privy Council decision in W.R. Moram v. Deputy Commissioner of Taxation for N.S.W., [1940] AC 838 Wherein the question to be considered was whether the legislative scheme was a colourable one forbidden by section 5(ii) of the Australian Constitution. There was no attempt to disguise the scheme as it was fully disclosed. The Privy Council, while holding that the scheme was not a colourable legislation, observed that `where there is admittedly a scheme of proposed legislation, it seems to be necessary when the `pith and substance' or `scope and effect' of any one of the Acts is under consideration, to treat them together and to see how they interact'. But that was a case where the scheme was carried out through enactments passed by the concerned legislatures. It is in that context that the above observations must be read and understood. In the present case also if both the Bills had become law, counsel would perhaps have been justified in demanding that in understanding or construing one legislation or the other, the scheme common to both must be kept in view and be permitted to interact. But where the linkage does not exist on account of the Indian Penal Code (Amendment) Bill not having become law we are unable to appreciate how section 433A can be read down to apply to only those classes of capital offences to which it would have applied had the said Bill been passed by the Lok Sabha in the terms in which it was approved by the Rajya Sabha. The language of section 433A is clear and unambiguous and does not call for extrinsic aid for its interpretation. To accept the counsel's submission to read down or interpret section 433A of the Code with the aid of the change proposed by the Indian Penal Code (Amendment) Bill would tantamount to treating the provisions of the said Bill as forming part of the Indian Penal Code which is clearly impermissible. To put such an interpretation with the aid of such extrinsic material would result in violence to the plain language of section 433A of the Code. We are, therefore, unable to accept even this second limb of the contention.
The law governing suspension, remission and commutation of sentence is both statutory and constitutional. The stage for the exercise of this power generally speaking is post- judicial, i.e., after the judicial process has come to an end. The duty to judge and to award the appropriate punishment to the guilty is a judicial function which culminates by a judgment pronounced in accordance with law. After 874 the judicial function thus ends the executive function of giving effect to the judicial verdict commences. We first refer to the statutory provisions. Chapter III of IPC deals with punishments. The punishments to which the offenders can be liable are enumerated in section 53, namely, (i) death (ii) imprisonment for life (iii) imprisonment of either description, namely, rigorous or simple (iv) forfeiture of property and (v) fine. Section 54 empowers the appropriate government to commute the punishment of death for any other punishment. Similarly section 55 empowers the appropriate government to commute the sentence of imprisonment for life for imprisonment of either description for a term not exceeding 14 years. Chapter XXXII of the Code, to which section 433A was added, entitled `Execution, Suspension, Remission and Commutation of sentences' contains sections 432 and 433 which have relevance; the former confers power on the appropriate government to suspend the execution of an offender's sentence or to remit the whole or any part of the punishment to which he has been sentenced while the latter confers power on such Government to commute
(a) a sentence of death for any other punishment (b) a sentence of imprisonment for life, for imprisonment for a term not exceeding 14 years of for fine (c) a sentence of rigorus imprisonment for simple imprisonment or for fine and
(d) a sentence of simple imprisonment for fine. It is in the context of the aforesaid provisions that we must read section 433A which runs as under:
"433A. Restriction on powers of remission or commutation in certain cases-Notwithstanding anything contained in Section 432, where a sentence of imprisonment for life is imposed on conviction of a person for an offence for which death is one of the punishments provided by law, or where a sentence of death imposed on a person has been commutted under section 433 into one of imprisonment for life, such person shall not be released from prison unless he had served at least fourteen years of imprisonment."
The section begins with a non-obstante clause notwithstanding anything contained in section 432 and proceeds to say that where a person is convicted for an offence for which death is one of the punishments and has been visited with the lesser sentence of imprisonment for life or where the punishment of an offender sentenced to death has been commuted under section 433 into one of imprisonment for life, such offender will not be released unless he has served at least 14 years of imprisonment. The reason which impelled the legislature to insert this provision has been stated earlier. Therefore, one who could have been 875 visited with the extreme punishment of death but on account of the sentencing court's generosity was sentenced to the lesser punishment of imprisonment for life and another who actually was sentenced to death but on account of executive generosity his sentence was commutted under section 433(a) for imprisonment for life have been treated under section 433A as belonging to that class of prisoners who do not deserve to be released unless they have completed 14 years of actual incarceration. Thus the effect of section 433A is to restrict the exercise of power under sections 432 and 433 by the stipulation that the power will not be so exercised as would enable the two categories of convicts referred to in section 433A to freedom before they have completed 14 years of actual imprisonment. This is the legislative policy which is clearly discernible from the plain language of section 433A of the Code. Such prisoners constitute a single class and have, therefore, been subjected to the uniform requirement of suffering atleast 14 years of internment.
Counsel for the petitioner next submitted that after this court's decision in Bhagirath's case permitting the benefit of set off under section 428 in respect of the detention period as an undertrial, the ratio of the decision in Godse's case must be taken as impliedly disapproved. We see no basis for this submission. In Godse's case the convict who was sentenced to transportation for life had earned remission for 2963 days during his internment. He claimed that in view of section 57 read with section 53A, IPC, the total period of his incarceration could not exceed 20 years which he had completed, inclusive of remission, and, therefore, his continued detention was illegal. Section 57, IPC reads as follows:
"57. Fractions of terms of punishment-In calculating fractions of terms of punishment, imprisonment for life shall be reckoned as equivalent to imprisonment for twenty years."
The expression `imprisonment for life' must be read in the context of section 45, IPC. Under that provision the word `life' denotes the life of a human being unless the contrary appears from the context. We have seen that the punishments are set out in section 53, imprisonment for life being one of them. Read in the light of section 45 it would ordinarily mean imprisonment for the full or complete span of life. Does section 57 convey to the contrary? Dealing with this contention based on the language of section 57, this Court observed in Godse's case at pages 444-45 as under:
876"Section 57 of the Indian Penal Code has no real bearing on the question raised before us. For calculating fractions of terms of punishment the section provides that transportation for life shall be regarded as equivalent to imprisonment for twenty years. 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 embracing fiction. A sentence of transportation for life or imprisonment for life must prima facie be treated as transportation or imprisonment for the whole of the remaining period of the convicted person's natural life."
This interpretation of section 57 gets strengthened if we refer to sections 65, 116, 120 and 511, of the Indian Penal Code which fix the term of imprisonment thereunder as a fraction of the maximum fixed for the principal offence. It is for the purpose of working out this fraction that it became necessary to provide that imprisonment for life shall be reckoned as equivalent to imprisonment for 20 years. If such a provision had not been made it would have been impossible to work out the fraction of an in-definite term. In order to work out the fraction of terms of punishment provided in sections such as those enumerated above, it was imperative to lay down the equivalent term for life imprisonment.
The second contention urged before the Court in Godse's case was based on the Bombay Rules governing the remission system framed in virtue of the provisions contained in the Prisons Act, 1894. This Court pointed out that the Prisons Act did not confer on any authority a power to commute or remit sentences. The Remission Rules made thereunder had, therefore, to be confined to the scope and ambit of that statute and could not be extended to other statutes. Under the Bombay Rules three types of remissions for good conduct were allowed and for working them out transportation for life was equated to 15 years of actual imprisonment. Dealing with Godse's plea for premature release on the strength of these rules this Court observed at page 447 as under:
"The rules framed under the Prisons Act enable such a person to remission ordinary, special and State- and the said remissions will be given credit towards his term of imprisonment. For the purpose of working out the remis-877
sions 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 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 why the rules provide for a procedure to enable an appropriate Government to remit the sentence under section 401 (now section
432) 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 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, it did not remit the entire sentence."
On this line of reasoning the submission of counsel that if the Court were to take the view that transportation for life or imprisonment for life enures till the last breath of the convict passes out, the entire scheme of remissions framed under the Prisons Act or any like statute and the whole exercise of crediting remissions to the account of the convict would collapse, was spurned. This Court came to the conclusion that the Remission Rules have a limited scope and in the case of a convict undergoing sentence of transportation for life or imprisonment for life it acquires significance only if the sentence is commuted or remitted, subject to section 433A of the Code or in exercise of constitutional power under Articles 72/161.
In Maru Ram's case the Constitution Bench reaffirmed the ratio of Godse's case and held that the nature of a life sentence is incarceration until death; judicial sentence for imprisonment for life cannot be in jeopardy merely because of long accumulation of remissions. Release would follow only upon an order under section 401 of the Criminal Procedure Code, 1898 by the appropriate Government or on a clemency order in exercise of power under Articles 72/161 of the Constitution. At page 1220 the Constitution Bench expressed itself thus:
"Ordinary where a sentence is for a definite term, the calculus of remissions may benefit the prisoner to instant release at that point where the substraction result is zero.878
Here, we are concerned with life imprisonment and so we come upon another concept bearing on the nature of sentence which has been highlighted in Godse's case. Where the sentence is indeterminate or of uncertain duration, the result of substraction from an uncertain quantity is still an uncertain quantity and release of the prisoner cannot follow except on some fiction of quantification of a sentence of uncertain duration."
Referring to the facts of Godse's case and affirming the view that the sentence of imprisonment for life enures upto the last breath of the convict, this Court proceeded to estate as under:
"Since death was uncertain, deduction by way of remission did not yield any tangible date for release and so the prayer of Godse was refused. The nature of a life sentence is incarceration until death, judicial sentence of imprisonment for life cannot be in jeopardy merely because of the long accumulation of remissions."
It is, therefore, clear from the aforesaid observations that unless the sentence for life imprisonment is commuted or remitted as stated earlier by the appropriate authority under the provisions of the relevant law, a convict is bound in law to serve the entire life term in prison; the rules framed under the Prisons Act or like statute may enable such a convict to earn remissions but such remissions will not entitle him to release before he has completed 14 years of incarceration in view of section 433A of the Code unless of course power has been exercised under Article 7/161 of the Constitution.
It will thus be seen from the ratio laid down in the aforesaid two cases that where a person has been sentenced to imprisonment for life the remissions earned by him during his internment in prison under the relevant remission rules have a limited scope and must be confined to the scope and ambit of the said rules and do not acquire significance until the sentence is remitted under section 432, in which case the remission would be subject to limitation of section 433A of the Code, or constitutional power has been exercised under Article 72/161 of the Constitution. In Bhagirath's case the question which the Constitution Bench was required to consider was whether a person sentenced to imprisonment for life can claim the benefit of section 428 of the Code which, inter alia provides for setting off the period of detention undergone by the accused as an undertrial against the sentence of 879 imprisonment ultimately awarded to him. Referring to section 57, IPC, the Constitution Bench reiterated the legal position as under:
"The provision contained in Section 57 that imprisonment for life has to be reckoned as equivalent to imprisonment for 20 years is for the purpose of calculating fractions of terms in punishment. We cannot press that provision into service for a wider purpose."
These observations are consistent with the ratio laid down in Godse and Maru Ram's cases. Coming next to the question of set off under section 428 of the Code, this Court held:
"The question of setting off the period of detention undergone by an accused as an undertrial prisoner against the sentence of life imprisonment can arise only if an order is passed by the appropriate authority under section 432 of section 433 of the Code. In the absence or such order, passed generally or specially, and apart from the provisions, if any of the relevant Jail Manual, imprisonment for life would mean, according to the rule in Gopal Vinayak Godse, imprisonment for the remainder of life."
We fail to see any departure from the ratio of Godse's case; on the contrary the afore-quoted passage clearly shows approval of that ratio and this becomes further clear from the final order passed by the Court while allowing the appeal/writ petition. The Court directed that the period of detention undergone by the two accused as undertrial prisoners would be set off against the sentence of life imprisonment imposed upon them, subject to the provisions contained in section 433A and, `provided that orders have been passed by the appropriate authority under section 433 of the Code of Criminal Procedure'. These directions make it clear beyond any manner of doubt that just as in the case of remissions so also in the case of set off the period of detention as undertrial would enure to the benefit of the convict provided the appropriate Government has chosen to pass an order under sections 432/433 of the Code. The ratio of Bhagirath's case, therefore, does not run counter to the ratio of this Court in the case of Godse or Maru Ram.
Under the Constitutional Scheme the President is the Chief Executive of the Union of India in whom the executive power of the Union vests. Similarly, the Governor is the Chief Executive of the 880 concerned State and in him vests the executive power of that State. Articles 72 and 161 confer the clemency power of pardon, etc., on the President and the State Governors, respectively. Needless to say that this constitutional power would override the statutory power contained in sections 432 and 433 and the limitation of section 433A of the Code as well as the power conferred by sections 54 and 55, IPC. No doubt, this power has to be exercised by the President/Governor on the advice of his Council of Ministers. How this power can be exercised consistently with Article 14 of the Constitution was one of the Questions which this Court was invited to decide in Maru Ram's case. In order that there may not be allegations of arbitrary exercise of this power this Court observed at pages 1243-44 as under:
"The proper thing to do, if Government is to keep faith with the founding fathers, is to make rules for its own guidance in the exercise of the pardon power keeping, ofcourse, a large residuary power to meet special situations or sudden developments. This will exclude the vice of discrimination such as may arise where two persons have been convicted and sentenced in the same case for the same degree of guilt but one is released and the other refused, for such irrelevant reasons as religion, caste, color or political loyalty."
Till such rules are framed this Court thought that extant remission rules framed under the Prisons Act or under any other similar legislation by the State Governments may provide effective guidelines of a recommendatory nature helpful to the Government to release the prisoner by remitting the remaining term. It was, therefore, suggested that the said rules and remission schemes be continued and benefit thereof be extended to all those who come within their purview. At the same time the Court was aware that special cases may require different considerations and `the wide power of executive clemency cannot be bound down even by self-created rules'. Summing up its findings in paragraph 10 at page 1249, this Court observed:
"We regard it as fair that until fresh rules are made in keeping with the experience gathered, current social conditions and accepted penological thinking-a desirable step, in our view-the present remissions and release schemes may usefully be taken as guidelines under ARticles 72/161 and orders for release passed. We cannot fault the Government, if in some intractably savage delinquents, section 881 433A is itself treated as a guideline for exercise of Articles 72/161. These observations of ours are recommendatory to avoid a hiatus, but it is for Government, Central or State, to decide whether and why the current Remission Rules should not survive until replaced by a more wholesome scheme."
It will be obvious from the above that the observations were purely recommendatory in nature.
In Kehar Singh's case on the question of laying down guidelines for the exercise of power under Article 72 of the Constitution this Court observed in paragraph 16 as under:
"It seems to us that there is sufficient indication in the terms of Article 72 and in the history of the power enshrined in that provision as well as existing case-law, and specific guidelines need not be spelled out. Indeed, it may not be possible to lay down any precise, clearly defined and sufficiently channelised guidelines, for we must remember that the power under Article 72 is of the widest amplitude, can contemplate a myriad kind of and categories of cases with facts and situations varying from case to case, in which the merits and reasons of State may be profoundly assisted by prevailing occasion and passing time. And it is of great significance that the function itself enjoys high status in the constitutional scheme."
These observations do indicate that the Constitution Bench which decided Kehar Singh's case was of the view that the language of Article 72 itself provided sufficient guidelines for the exercise of power and having regard to its wide amplitude and the status of the function to be discharged thereunder, it was perhaps unnecessary to spell out specific guidelines since such guidelines may not be able to conceive of all myraid kinds and categories of cases which may come up for the exercise of such power. No doubt in Maru Ram's case the Constitution Bench did recommend the framing of guidelines for the exercise of power under Articles 72/161 of the Constitution. But that was a mere recommendation and not a ratio decidendi having a binding effect on the Constitution Bench which decided Kehar Singh's case. Therefore, the observation made by the Constitution Bench in Kehar Singh's case does not upturn any ratio laid down in Maru Ram's case. Nor has the Bench in Kehar Singh's case said anything with regard to using the 882 provisions of extent Remission Rules as guidelines for the exercise of the clemency powers.
It is true that Articles 72/161 make use of two expressions `remissions' with regard to punishment and `remit' in relation to sentence but we do not think it proper to express any opinion as to the content and amplitude of these two expressions in the abstract in the absence of a fact-situation. We, therefore, express no opinion on this question formulated by the learned counsel for the petitioner.
Lastly the learned counsel for the petitioner raised a hypothetical question whether it was permissible in law to grant conditional premature release to a life convict even before completion of 14 years of actual imprisonment, which release would tantamount to the prisoner serving time for the purpose of section 433A of the Code? It is difficult and indeed not advisable to answer such a hypothetical question without being fully aware of the nature of conditions imposed for release. We can do no better than quote the following observations made at page 1247 in Maru Ram's case:
"........the expression `prison' and `imprisonment' must receive a wider connotation and include any place notified as such for detention purposes. `Stone-walls and iron bars do not a prison-make':
nor are `stone walls and iron bars' a sine qua non to make a jail. Open jails are capital instances. any life under the control of the State whether within high-walled or not may be a prison if the law regards it as such. House detentions, for example, Palaces, where Gandhiji was detained were prisons. Restraint on freedom under the prison law is the test. Licencsed where instant re-capture is sanctioned by the law and likewise parole, where the parole is not free agent, and other categories under the invisible fetters of the prison law may legitimately be regarded as imprisonment. This point is necessary to be cleared even for computation of 14 years under section 433A. Therefore, in each case, the question whether the grant of conditional premature release answers the test laid down by this Court in the afore-quoted passage, would depend on the nature of the conditions imposed and the circumstances in which the order is passed and is to be executed. No general observation can be made and we make none.883
In paragraph 10 of the memorandum of the Writ petition., three reasons have been assigned for invoking this Court's jurisdiction under Article 32 of the Constitution, viz., (i) the questions involved in this petition will affect the right of a large body of life convicts seeking premature release; (ii) this Court's judgment in Bhagirath's case deviated from the ratio laid down in Godse's case and, therefore, the entire law of remissions needed a review; and (iii) the High Court of Rajasthan had refused to examine the merits of the various important questions of law raised before it. It is on account of the fact that this petition was in the nature of a representative petition touching the rights of a large number of convicts of the categories referred to in section 433A of the Code, that we have dealt with the various questions of law in extenso. Otherwise the petition could have been disposed of on the narrow ground that even though in view of sections 433A of the Code, premature release could not be ordered under sections 432/433 of the Code read with the 1958 Rules until the petitioner had completed 14 years of actual imprisonment, his release could be considered in exercise of powers under Articles 72/161 of the Constitution treating the 1958 Rules guidelines, if necessary.
The relief claimed in the petition is two-fold, namely,
(a) to grant a mandamus to the appropriate Government for the premature release of the petitioner by exercising constitutional power with the aid of 1958 Rules and (b) to declare the petitioner's continued detention as illegal and void. The petitioner has not completed 14 years of actual incarceration and as such he cannot invoke sections 432 and 433 of the Code. His continued detention is consistent with section 433A of the Code and there is nothing on record to show that it is otherwise illegal and void. The outcome of his clemency application under the constitution is not put in issue in the present proceedings if it has been rejected and if the same is pending despite the directive of the High Court it would be open to the petitioner to approach the High Court for the compliance of its order. Under the circumstance no mandamus can issue. The writ petition must, therefore, fail. It is hereby dismissed. Rule discharged.
G.N. Petition dismissed.
884