Punjab-Haryana High Court
Rakesh vs State Of Haryana And Others on 23 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.2197 M of 2009 (O&M)
Date of decision: 23.1.2009.
Rakesh
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mrs. Sarla Chaduhary, Advocate for the petitioner
***
Harbans Lal, J.
This petition is disposed of with a direction to the respondents
to consider the application (Annexure P1) of the petitioner for parole for the
construction of new house, in view of the Section 3(1)(d) of the Haryana
Good Conduct Prisoners (Temporary Release), Act, 1988 within fortnight
from the date of receipt of certified copy of this order.
January 23, 2009 (Harbans Lal) gsv Judge