High Court Punjab-Haryana High Court

Israil vs State Of Haryana And Others on 6 November, 2008

Punjab-Haryana High Court
Israil vs State Of Haryana And Others on 6 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                            Criminal Misc. No.M-27033 of 2008
                            Date of decision : 6.11.2008

Israil                                                      .....Petitioner

                            Versus
State of Haryana and others                                 ...Respondents

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:    Mr. Satish Chaudhary, Advocate for the petitioner.

               Mr. S.S.Mor, Senior Deputy Advocate General, Haryana.

S. D. ANAND, J.

Though it is beyond the pale of controversy that the petitioner
over shot an earlier parole, there also is no controversy that he never came
to be prosecuted for the dereliction. The rules concededly provide that a
prisoner over staying the parole period can be denied further release of
parole for a period on two years which, it is common ground, is presently
over.

In the light of the foregoing discussion, the petition shall stand
disposed of. The competent authority is directed to pass an order on the
parole plea of the petitioner within one month from today in the light of the
above observations made by this Court. It will be for the State counsel to
communicate the order to the competent authority.

Copy of the order be given to the learned State counsel under
the signatures of the Court Secretary.

November 06, 2008                                       (S. D. ANAND)
Pka                                                         JUDGE