2019 INSC 0418 1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL ORIGINAL JURISDICTION WRIT PETITION (CRIMINAL) NO. 321  OF  2018 Rajan      …..Petitioner(s)   :Versus: The Home Secretary, Home Department of Tamil Nadu and Ors.     ....Respondent(s) J U D G M E N T A.M. Khanwilkar, J. 1. This   writ petition  under  Article 32 of  the  Constitution  of India   has   been   preferred   inter   alia   seeking   premature   release of the petitioner as he has already undergone over 30 years of actual   imprisonment.   With   remission,   the   total   sentence undergone is above 36 years.  2 2. The petitioner claims that he is a refugee from Sri Lanka. He   was   named   as   an   accused   in   relation   to   an   offence committed   on   27 th   July,   1988,   registered   as   FIR   in   Crime No.104/88   at   Thanipadi   Police   Station.   The   prosecution   case was   that   the   petitioner,   along   with   co­accused,   committed dacoity at the house of one Pitchaikara Grounder and while he was trying to escape in a Maruti Van, the police and common public   erected   a   barricade,   upon   which   the   petitioner   fired from   a   machine   gun   killing   three   persons   and   injuring   four. The   petitioner   was   charged   for   offences   punishable   under Sections   120(B),   395,   353,   506(2),   302(3   counts),   307   (4 counts)   of   IPC,   Section   302   r/w   419   of   IPC,   Section   307   r/w 149 of IPC and Section 3 read with Sections 25(1A), 27(3) and 28   of   the   Indian   Arms   Act.   After   a   full­fledged   trial   by   the District   and   Sessions   Judge,   Thiruvannnamalai,   for   the aforementioned   offences,   vide   judgment   and   order   dated   25 th January, 2007, the petitioner came to be convicted for offences punishable under Sections 395, 302 (3 counts), 307 (4 counts) of   IPC   and   Section   3   read   with   Sections   25(1A)   and     27(3)   of 3 the   Indian   Arms   Act   and   sentenced     to   undergo   7   years’ rigorous   imprisonment   for   offence   punishable   under   Section 395   of   IPC,     life   imprisonment     for   offence   punishable   under Section  307  (4  counts)  of IPC   for  each  count  as also  awarded capital   sentence   for   offence   punishable   under   Section   302   (3 counts)   and   further   5   years’   imprisonment   for   offences punishable   under   Section   3   read   with   Section   25   (1A)   of   the Indian Arms Act. The sentences awarded to the petitioner were directed to run concurrently.  3. The   petitioner   had   assailed   the   said   decision   before   the High   Court   of   Judicature   at   Madras,   by   way   of   Criminal Appeal   No.   653   of   2007,   which   was   heard   along   with   Death Reference   Case   No.3/2007.   The   High   Court,   by   its   judgment and   order   dated   26 th   February,   2008,   affirmed   the   judgment and   order   of   conviction   and   sentence   awarded   by   the   Trial Court   for   the   concerned   offences   but   converted   the   death sentence   into   life   imprisonment   on   each   of   the   3   counts.  The High Court judgment has attained finality.   4 4. Since the petitioner had undergone actual sentence for a sufficiently   long   period   of   time,   he   applied   for   premature release.   That   representation   was   considered   by   the   Advisory Board held on 20 th  January, 2010, but came to be rejected for the reasons recorded in the opinion of the Advisory Board. The same   was   duly   considered   by   the   competent   authority   of   the State   Government   and   the   proposal   for   premature   release came to be rejected vide order dated 14 th   June, 2010, bearing GO(D)   6033.   It   appears   that   the   petitioner,   after   a   gap   of around   8   years,   once   again   made   another   representation   on 5 th   February,   2018,     for   his   premature   release,   which   reads thus: “ Annexure P/6 Date:05.02.2018 MOST URGENT To 1. The Home Secretary, Home Department of Tamil Nadu,  Secretariat, St. George Fort,  Chennai. 2. The Additional Director General of Police  and The Inspector General of Prisons,  Wannels Road, Egmore,  Chennai­600008. 3. The Deputy Inspector General of Prisons,  Vellore Range, Vellore. 5 4. The Superintendent of Prison, Vellore Central Prison, Vellore. From Rajan, Convict No.       , Presently lodged at  Vellore Central Prison, Vellore. Sir,  Sub: Re. the  inclusion of  my name in the  list called for   the premature   release   of   life   convict   prisoners   on   the occasion of Birth Centenary of Bharat Ratna, Puratchi Thalaivar   Dr.M.G.   Ramachandran,   as   per   G.O.   Ms. No.64, Home (Pri IV) Dept., Dt. 01.02.2018. Ref.: 1. Lr. of the Office of Inspector General of Prisons,      No.4369/PS1/2018­1, Dt.02.02.2018. 2. State of Punjab Vs. Dalbir Singh – 2012 (3) SCC 346 I  am a  life  convict  lodged  in Vellore  Central Prison for the   past   30   years.   I   was   convicted   and   sentenced   by the   Trial   Court   on   25.01.2007   and   awarded   Death Sentence   under   section   302   IPC   and   27   (3)   of   Arms Act.   Subsequently   on   26.02.2008,   my   sentence   was commuted   to   Life   imprisonment   but   upholding   the conviction rendered by the Trial Court.  It is pertinent to note that the Hon’ble Supreme Court in State of Punjab Vs. Dalbir Singh – 2012 (3) SCC 346 struck   down   Section   27   (3)   of   Arms   Act   as unconstitutional   and   declared   void.   Hence   my conviction now survive alone on Section 302 IPC. Since   I   have   been   under   incarceration   for   about   30 years,   my   name   may   be   included  in   the   list   called   for by the IG Prison for premature release. Please find the enclosed   the   Supreme   Court   judgment   for   your   kind perusal.  Thanking You, 6 Yours Faithfully,  Rajan Encl. 1. High Court judgment dt. 26.02.2008. 2. 2012 (3) SCC 346” 5. As   the   petitioner   did   not   get   any   response   to   the   said representation,   he   filed   the   present   writ   petition   for   the following reliefs: “ PRAYER WHEREFORE,   the   petitioner   most   humbly   pray   that   this Hon’ble Court be pleased to: a) Pass an appropriate Writ or order directing the release of the petitioner from prison forthwith, and/or b) Declare   that   the   sentence   of   life   imprisonment imposed upon the petitioner under section 27(3) of the Arms Act is null and void; and/or,  c) Alternatively   direct   the   respondents   to   remit   the remaining   sentence   and   release   the   petitioner   by considering his representation dated 05.02.2018 while this   present   Petition   is   pending   before   this   Hon’ble Court.  d) Pass   any   such   other   order   or   Orders   as   may   be deemed fit and proper.” 6. In   support   of   the   aforesaid   reliefs,   the   petitioner   has relied   upon   the   recent   unreported   decision   of   this   Court   in Writ   Petition   (Criminal)   No.61   of   2016,   in   the   case   of   Ram 7 Sewak   Vs.   The   State   of   Uttar   Pradesh ,   decided   on   11 th October,   2018,   to   contend   that   he   has   already   undergone   30 years   of   actual   imprisonment   and   with   remission,   the   total sentence   undergone   by   him   would   be   more   than   36   years, which   is   much   more   than   the   period   undergone   by   the petitioner   in   the   unreported   decision   (wherein   it   was   only   29 years  of  imprisonment).   Additionally,  it  is submitted  that  this Court, in the case of   State of Punjab Vs. Dalbir Singh , 1   has already   struck   down   Section   27(3)   of   the   Indian   Arms   Act   as unconstitutional, and as a consequence thereof, the conviction and   sentence   awarded   to   the   petitioner   for   the   said   offence cannot be reckoned any more.   It is the case of the petitioner that he is presently  undergoing  sentence  of  life imprisonment only in respect of offences punishable under Sections 302 and 307   of   IPC   which   were   tried   at   one   trial.     As   regards   the conviction   and   sentence   in   relation   to   the   remaining   offences under Section 3 read with Section 25(1A) of the Arms Act and Section   395   of   IPC,   the   petitioner   has   already   undergone   the 1  (2012) 3 SCC 346 8 same   long   back   as   the   sentences   for   those   offences   were directed to run concurrently.  7. The   grievance   of   the   petitioner   is   that   the   competent authority of the State has failed to process the representation made by the petitioner on 5 th   February, 2018, for inexplicable reasons,   which   it   was   obliged   to   decide   at   the   earliest opportunity as per the mandate of law.  8. This   writ   petition   has   been   resisted   by   the   respondents. An   affidavit   of   Dr.   Niranjan   Mardi,   Additional   Chief   Secretary to   Government,   Home   Department,   Secretariat,   Chennai,   has been filed to oppose the present writ petition. According to the respondents,   the   petitioner   was   involved   in   a   very   serious offence and has been convicted and sentenced to undergo life imprisonment   on   multiple   counts.   The   case   of   the   petitioner was   duly   considered   by   the   Advisory   Board   on   20 th   January, 2010   and   also   by   the   State   Government,   which   eventually rejected   the   proposal   vide   order   dated   30 th   June,   2010.     A preliminary   objection   has   been   taken   by   the   State   that   the 9 Central   Government   is   a   necessary   party,   as   the   request   for premature   release   is   in   relation   to   offences   under   the   Arms Act. That  request will have to  be decided by  the State only  in consultation   with   the   Central   Government.   The   respondents have then adverted to the recent circulars issued by the State on   1 st   February,   2018   and   3 rd   May,   2018   framing   guidelines with   regard   to   the   premature   release   of     prisoners.   According to the respondents, the petitioner is not eligible for premature release.  It  is  also  asserted that  the  petitioner   had indulged in serious offences of dacoity and firing indiscriminately by use of AK­47   machine   gun   and   hence,   no   indulgence   should   be shown   to   the   petitioner   because   he   has   been   convicted   for offences under Section 302 (on 3 counts) and Section 307 (on 4 counts), respectively and sentenced to life imprisonment. 9. We   have   heard   Mr.   Rakesh   Dwivedi,   learned   senior counsel appearing for the petitioner and Mr. M. Yogesh Kanna, learned counsel for the respondents.  10 10. Reverting to the prayer clause (b), we have no difficulty in accepting   the  stand  of  the   petitioner   that  Section  27(3)  of  the Arms   Act   having   been   declared   ultra   vires   in   terms   of   the judgment   of   this   Court   in   State   of   Punjab   (supra),   the conviction and sentence awarded to the petitioner in   relation to   the   said   offence     cannot   be   reckoned   in   law.   Even   so,   the petitioner   is   faced   with   the   conviction   and   sentence   awarded for   other   serious   offences   under   Section   395   for   7   years’ rigorous   imprisonment,   as   also   under   Section   3   read   with Sections   25(1A)   and   27(3)   of   the   Indian   Arms   Act   with sentence   of   rigorous   imprisonment   for   5   years   for   the   said offences. However, in view of the exposition of the Constitution Bench   in   Muthuramalingam   and   Ors.   Vs.   State represented   by   Inspector   of   Police 2 ,   we   must   immediately accept the stand of the petitioner that the sentences in respect of offences under Section 395 IPC and Section 3/25(1A) of the Arms Act also cannot be reckoned for considering the proposal for   premature   release   of   the   petitioner.   For,   he   has   already 2    (2016) 8 SCC 313 11 undergone the sentence periods awarded for the said offences which were to run concurrently. 11. Indeed,   the   counsel   for   the   respondents   made   a   fervent effort to persuade us that the said sentences will also have to be   taken   into   account   for   considering   the   proposal   for premature   release   and   in   that   case,   consultation   with   the Central   Government   would   be   inevitable.   We   are   not impressed   by   this   submission.   For,   on   a   plain   reading   of   the order   passed   by   the   Trial   Court   along   with   the   modified sentence   order   passed   by   the   High   Court,   it   is   indisputable that the sentences for  offences punishable under  Section  395 IPC   and   Section   3   read   with   Section   25(1A)   of   the   Arms   Act, were   to   run   concurrently.   The   petitioner   has   already undergone   the   sentence   awarded   in   relation   to   the   said offences   on   expiry   of   7   years   and   5   years,   respectively.   This position   is   reinforced   from   the   exposition   of   the   Constitution Bench   in   Muthuramalingam   (supra).     It   may   be   useful   to reproduce paragraph 23 and the conclusion in paragraphs 34 & 35 of the said decision, which read thus: 12 “23.   Parliament,   it   manifests   from   the   provisions   of   Section 427(2)   CrPC,  was  fully   cognizant   of  the  anomaly  that   would arise   if   a   prisoner   condemned   to   undergo   life   imprisonment is   directed   to   do   so   twice   over.   It   has,   therefore,   carved   out an   exception   to   the   general   rule   to   clearly   recognise   that   in the case of life sentences for two distinct offences separately tried   and   held   proved   the   sentences   cannot   be   directed   to run   consecutively.   The   provisions   of   Section   427(2)   CrPC apart,   in   Ranjit   Singh   case 3 ,   this   Court   has   in   terms   held that   since   life   sentence   implies   imprisonment   for   the remainder of the life of the convict, consecutive life sentences cannot be awarded as humans have only one life. That logic, in our view, must extend to Section 31 CrPC also no matter Section 31 does not in terms make a provision analogous to Section   427(2)   of   the   Code.   The   provision   must,   in   our opinion,   be   so  interpreted  as  to  prevent any  anomaly  or irrationality.   So   interpreted   Section   31(1)   CrPC   must mean   that   sentences   awarded   by   the   court   for   several offences   committed   by   the   prisoner   shall   run consecutively (unless the court directs otherwise) except where   such   sentences   include   imprisonment   for   life which   can   and   must   run   concurrently.   We   are   also inclined to hold that if more than one life sentences are awarded   to   the   prisoner,   the   same   would   get superimposed   over   each   other.   This   will   imply   that   in case the prisoner is granted the benefit of any remission or   commutation   qua   one   such   sentence,   the   benefit   of such remission would not ipso facto extend to the other. xxx  xxx xxx xxx xxx xxx  xxx xxx xxx xxx 34.   In   conclusion   our   answer   to   the   question   is   in   the negative.   We   hold   that   while   multiple   sentences   for imprisonment   for   life   can   be   awarded   for   multiple   murders or   other   offences   punishable   with   imprisonment   for   life,   the life   sentences   so   awarded   cannot   be   directed   to   run consecutively.   Such   sentences   would,   however,   be superimposed   over   each   other   so   that   any   remission   or commutation granted by the competent authority in one 3   (1991) 4 SCC 304 13 does   not   ipso   facto   result   in   remission   of   the   sentence awarded to the prisoner for the other. 35.   We may, while parting, deal with yet another dimension of this case argued before us, namely, whether the court can direct life sentence and term sentences to run consecutively. That aspect was argued keeping in view the fact that the appellants   have   been   sentenced   to   imprisonment   for different   terms   apart   from   being   awarded   imprisonment for   life.   The   trial   court’s   direction   affirmed   by   the   High Court   is   that   the   said   term   sentences   shall   run consecutively.   It was contended on behalf of the appellants that   even   this   part   of   the   direction   is   not   legally   sound,   for once the prisoner  is sentenced to undergo imprisonment for life,   the   term   sentence   awarded   to   him   must   run concurrently. We do not, however, think so. The power of the court   to   direct   the   order   in   which   sentences   will   run   is unquestionable in view  of the language employed  in  Section 31   CrPC.   The   court   can,   therefore,   legitimately   direct that   the   prisoner   shall   first   undergo   the   term   sentence before   the   commencement   of   his   life   sentence.   Such   a direction   shall   be   perfectly   legitimate   and   in   tune   with Section 31 CrPC. The converse however may not be true for   if   the   court   directs   the   life   sentence   to   start   first   it would   necessarily   imply   that   the   term   sentence   would run   concurrently.   That   is   because   once   the   prisoner spends   his   life   in   jail,   there   is   no   question   of   his undergoing   any   further   sentence.   Whether   or   not   the direction   of   the   court   below   calls   for   any   modification   or alteration is a matter with which we are not concerned. The regular Bench hearing the appeals would be free to deal with that aspect of the matter having regard to what we have said in the foregoing paragraphs.” (emphasis supplied) 12. This decision is also an authority on the proposition that remission or commutation granted by the competent authority for any one of the offences does not  ipso facto  result in release 14 of   the   prisoners   for   other   offences   for   which   he   has   been convicted and sentenced at one trial. 13. The   Constitution   Bench   in   the   case   of   Union   of   India Vs.   V.   Sriharan   alias   Murugan   and   Ors. 4 ,   went   on   to examine seven questions. Emphasis was placed by the counsel for the petitioner on the exposition in reference to question No. (vii)   regarding   the   sweep   of   expression   “consultation”.   In   the present   case,  no   doubt  the  petitioner  has  been  convicted  and sentenced   for   offences   punishable   under   the   Arms   Act   as   a result   of   which   the   requirement   of   “consultation”   may   have triggered. However, the conviction and sentence in reference to the   offence   under   Section   27(3)   of   the   Arms   Act,   having   been declared   ultra   vires   and   unconstitutional;   and   the   sentence awarded to the petitioner in reference to offence under Section 3   read   with   Section   25(1A)   of   the   Arms   Act   having   already been completed by the petitioner as it was to run concurrently with   life   imprisonment,   even   these   offences   cannot   be reckoned   for   considering   the   representation   made   by   the 4   (2016) 7 SCC  1 15 petitioner. Resultantly, there would be no need to consult the Central Government and, for the same reason, the presence of Central Government in this petition is not essential.  14. We   may   usefully   advert   to   the   dictum   in   a   separate judgment by  Justice Uday  U. Lalit, albeit concurring with the leading opinion by Justice Kalifulla, on issue No. (vii), as noted in paragraph 215, as follows: “215.   In   the   instant   case   as   per   the   order   passed   by   this Court   in   State   v.   Nalini 5 ,   the   respondent   convicts   were acquitted   of   the   offences   punishable   under   Sections   3(3), 3(4) and 5 of the TADA Act.  Their conviction under various Central   laws   like   the   Explosive   Substances   Act,   the Passport   Act,   the   Foreigners   Act   and   the   Wireless Telegraphy   Act   were   all   for   lesser   terms   which sentences,   as   on   the   date,   stand   undergone. Consequently, there is no reason or occasion to seek any remission   in   or   commutation   of   sentences   on   those counts.   The   only   sentence   remaining   is   one   under Section   302   IPC   which   is   life   imprisonment.   It   was submitted   by   Mr.   Rakesh   Dwivedi,   learned   Senior   Advocate that   Section   302   IPC   falls   in   Chapter   XVI   of   IPC   relating   to offences   affecting   the   human   body.   In   his   submission, Sections   299   to   377   IPC   involve   matters   directly   related   to “public   order”   which   are   covered   by   List   II   Entry   1.   It   being in   the   exclusive   executive   domain   of   the   State   Government, the State Government would be the appropriate Government. It   was   further   submitted   that   assuming   Section   302   read with   Section   120­B   IPC   are   relatable   to   Entry   1   of   List   III being part of the Indian Penal Code itself, then the issue may arise   whether   the   Central   Government   or   the   State Government shall be the appropriate Government and resort 5   (1999) 5 SCC 253 16 has   to   be   taken   to   provisions   of   Articles   73   and   162   of   the Constitution to resolve the issue.” It is, thus, amply clear that the representation of the petitioner will have to be considered only in reference to the sentence of life imprisonment concerning offences under Sections 302 and 307 of IPC, respectively. 15. In the present case, the petitioner has been convicted on 3   counts   for   offence   under   Section   302   IPC   and   on   4   counts for offence under Section 307 IPC, and in relation to which he has  been given life imprisonment  on  each  count. In that  view of   the   matter,   keeping   in   mind   the   exposition   in Muthuramalingam   (supra)   and   Sriharan   (supra),   the petitioner   may   succeed   in   being   released   prematurely   only   if the   competent   authority   passes   an   order   of   remission concerning all the seven life sentences awarded to him on each count.   But   that   would   be   a   matter   to   be   considered   by   the competent authority.  17 16. The   petitioner   would,   however,   rely   on   the   unreported decision of this Court in   Ram Sewak   (supra),   to contend that this   Court  may   direct   the  authorities  to   release   the  petitioner forthwith   and   that   there   is   no   point   in   directing   further consideration   by   the   State   as   the   petitioner   had   already undergone over 30 years of sentence and with remission, over 36   years.   The   order   passed   by   this   Court   in   Ram   Sewak (supra),   is   obviously   in   the   facts   of   that   case.   As   a   matter   of fact,   it   is   well   settled   by   now   that   grant   or   non­grant   of remission   is  the   prerogative  to   be  exercised  by  the  competent authority   and   it   is   not   for   the   Court   to   supplant   that procedure. Indeed, grant of premature release is not a matter of   privilege   but   is   the   power   coupled   with   duty   conferred   on the appropriate Government in terms of Sections 432 and 433 of   Cr.P.C.,   to   be   exercised   by   the   competent   authority   after taking   into   account   all   the   relevant   factors,   such   as   it   would not undermine the nature of crime committed and the impact of the remission that may be the concern of the society as well as the concern of the State Government.  18 17. The   petitioner   would   then   rely   on   a   three­Judge   Bench decision  of this  Court in   State  of  Tamil   Nadu  and   Ors.   Vs. P.   Veera   Bhaarathi 6 .   Notably,   in   this   case,   the   respondent was   convicted   for   offence   under   Section   302   of   IPC   and sentenced to rigorous imprisonment for life and also convicted under Sections 376 and 396 of IPC and sentenced to rigorous imprisonment   for   7   years.   Since   both   the   sentences   were   to run concurrently, the respondent therein had claimed that he was   entitled   to   be   released   prematurely   having   already undergone   the   actual   sentence   for   over   16   years   by   invoking Rule   341   of   the   Tamil   Nadu   Prison   Rules,   1983.     In   the present   case,   however,   the   petitioner   has   been   convicted   for offence   under   Section   302   (3   counts)   and   Section   307   (4 counts) and has been sentenced to life imprisonment on each count.   The   question   as   to   whether   the   petitioner   should   be granted  remission   and   premature  release  in   respect  of   all  the counts   at   one   stroke,   is   a   matter   to   be   considered   by   the appropriate   Government   in   exercise   of   power   under   Sections 6   2019 (2) SCALE 225 (Criminal Appeal No.120 of 2019 decided on 22 nd  January, 2019) 19 432   and   433   of   Cr.P.C .   We   do   not   wish   to   dilate   on   that aspect. 18. Thus   understood,   we   cannot   countenance   the   relief claimed   by   the   petitioner   to   direct   the   respondents   to   release the   petitioner   forthwith   or   to   direct   the   respondents   to   remit the   remaining   sentence   and   release   the   petitioner.   The petitioner, at best, is entitled to the relief of having  directions issued to the respondents to consider his representation dated 5 th   February,   2018,   expeditiously,   on   its   own   merits   and   in accordance   with   law.   We   may   not   be   understood   to   have expressed any opinion either way on the merits of the claim of the   petitioner.   The   fact   that   the   petitioner’s   request   for premature   release   was   already   considered   once   and   rejected by   the   Advisory   Board   of   the   State   Government,   in   our opinion,   ought   not   to   come   in   the   way   of   the   petitioner   for consideration   of   his   fresh   representation   made   on   5 th February, 2018. We say so because the opinion of the Advisory Board   merely   refers   to   the   negative   recommendation   of   the Probation Officer, Madurai and the District Collector, Madurai. 20 The   additional   reason   stated   by   the   State   Government   seems to be as follows:  “4) The   proceedings   of   the   Advisory   Board   held   on 20.01.2010 is as follows:­ i. The   case   is   heard   and   examined   the   relevant records.   The   accused   is   a   Srilankan   National and   lodged   at   Special   Camp   at   Chengalpet before the commission of this grave offence.  ii. The   Probation   Officer,   Madurai   and   the   District Collector,   Madurai   have   not   recommended   the premature release.  iii. Also this prisoner has not repented for his act,  iv. The   plea   for   premature   release   is   ‘Not­ Recommended’. 5) The   Government   after   careful   examination   accept   the recommendation   of   the   Advisory   Board,   Vellore   and   the premature   release   of   the   life   convict   No.23736,   Rajan   S/o Robin, confined in Central Prison, Vellore is hereby rejected.” With   the   passage   of   time,   however,   the   situation   may   have undergone a change and, particularly, because now the claim of   the   petitioner   for   premature   release   will   have   to   be considered   only   in   reference   to   the   sentence   of   life imprisonment  awarded to  him  for   offences  under  Section 302 (3 counts) and Section 307 (4 counts) of IPC, respectively. 21 19. The   argument   of   the   respondents   that  the   stipulation   in the   order   dated   1 st   February,   2018,   issued   by   the   Home Department   would   make   the   petitioner   ineligible   because   he was also tried for offence of dacoity punishable under Section 395,     need   not   detain   us,   considering   the   fact   that   the sentence   awarded   for   the   said   offence   has   already   been completed   by   the   petitioner   and   thus   cannot   be   reckoned   for the   purposes   of   deciding   the   representation   for   remission   of life   sentence   and   for   premature   release   in   reference   to   the offences punishable under Sections 302 and 307, respectively. In   other   words,   the   remission   sought   by   the   petitioner   is presently   limited   to   offences   punishable   under   Sections   302 and 307 respectively,   for which he has been sentenced to life imprisonment on more than one count. 20. We, therefore, dispose of this petition with a direction to the   competent   authority   to   process   the   representation   made by   the  petitioner  dated  5 th   February,  2018  (Annexure­P6)  and take   it   to   its   logical   end   expeditiously   and   preferably   within four months, in accordance with law, without being influenced 22 by   the   rejection   of   the   earlier   representation   vide   order   dated 14 th   June,  2010,  by  the  State  Government.  We  also  hold  that consultation   with   the   Central   Government   would   not   be necessary   and   the   State   Government,   being   the   appropriate Government,   must   exercise   power   conferred   upon   it   in   terms of   Sections   432   and   433   of   Cr.P.C.   All   questions   to   be considered by the appropriate Government are left open.  21. The writ petition  is disposed of accordingly.   All  pending applications are also disposed of.              …………………………..….J.           (A.M. Khanwilkar) …………………………..….J.          (Ajay Rastogi) New Delhi; April 25, 2019.