High Court Punjab-Haryana High Court

Jai Raj vs State Of Haryana And Others on 11 February, 2009

Punjab-Haryana High Court
Jai Raj vs State Of Haryana And Others on 11 February, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              CRM No. M-2816 of 2009 ( O & M)
                              Date of decision: 11.02.2009
Jai Raj

                                                           ...Petitioner
                  Versus


State of Haryana and others
                                                       ...Respondents


CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:   Mr.Surender Deswal, Advocate
           for the petitioner.

           Mr.Tarunveer Vashist, Addl.A.G.Haryana.


                      ***
Harbans Lal, J.

This petition has been moved by Jai Raj son of Khubi

Ram, under Section 482 of Cr.P.C. read with Section 3(1) (b) of the

Haryana Good Conduct Prisoners ( Temporary Release) Act, 1988,

seeking emergency parole for four weeks to attend the marriage

ceremonies of his real son on 15.02.2009.

As averred in the petition, the petitioner was arrested in a

case F.I.R.No.196 dated 28.04.2005 for the offences under section

376 of the I.P.C. and was convicted and sentenced by the learned

Additional Session Judge, Gurgaon.

I have heard the learned counsel for the parties. As per

marriage card ( Annexure P1), the marriage of petitioner’s real son is

to be solemnized on 15h February 2009.

CRM No. M-2816 of 2009 ( O & M) -2-

This petition is disposed of with a direction that the

petitioner shall be released on parole under Section 3 ( 1) (b) of the

Haryana Good Conduct Prisoners ( Temporary Release) Act, 1988,

for two weeks from the date of his release subject to the satisfaction

of learned District Magistrate, Mewat, who shall take an adequate

surety before releasing the petitioner under the rules. The surety

bonds to be submitted by the petitioner shall be accepted by the

District Magistrate, Mewat, on 13.02.2009.

After expiry of the abovesaid parole period, he shall

surrender before the Superintendent, District Jail, Gurgaon-

Respondent No.4.

A copy of this order be given dasti.

February 11, 2009                                        ( Harbans Lal )
amrit                                                       Judge