2017 INSC 0521 SUPREME COURT OF INDIA Prithwis Chawdhury Vs. Union of India Ministry of Home Secretary WP(Crl.)No.180 of 2016 (Rohinton Fali Nariman and Sanjay Kishan Kaul,JJ.,) 07.07.2017 ORDER 1. We have been informed by learned counsel for the petitioner that the petitioner has been in this particular correctional home for a period of over 19 years. 2. Having regard to the statutory mandate contained in Section 61(2) of the West Bengal Co- rrectional Services Act, 1992, we think that this is a fit case in which the petitioner should be released forthwith. 3. The writ petition is disposed of accordingly. 1 SpotLaw