IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGRH
Crl. Misc. No. M-31102 of 2008
Date of Decision: November 27, 2008
Deepak
... Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Shailendra Sharma, Advocate,
for the petitioner.
****
S.D. Anand, J.
Crl. Misc. No. 54717 of 2008
Allowed, as prayed for.
Crl.Misc. No.31102 of 2008
The grievance of the petitioner – prisoner is that his
request for release on parole in order to be able to attend the
marriage of his sister which is scheduled for 06.12.2008 has not
been disposed of by the Competent Authority.
Notice of motion.
Crl. Misc. No. M-31102 of 2008 2
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
The petition shall stand disposed of accordingly with
the following directions to the Competent Authority:-
a) The respondents shall ascertain the correctness or
otherwise of the averment made by the petitioner;
b) If the factual averment is found to be correct, the
petitioner shall be released on parole for a reasonable
period to enable him to attend the marriage of his sister
to be solemnized on 06.12.2008. If the averment is
found to be factually incorrect, the Competent Authority
may pass an order to the contrary. The release shall, of
course, be subject to the furnishing of adequate surety
etc. by the petitioner – prisoner.
c) The exercise shall be concluded within a period of
seven days from today.
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 27, 2008 ( S.D. Anand ) vkd Judge