High Court Punjab-Haryana High Court

Arshad Hussain vs State Of Haryana And Others on 24 December, 2008

Punjab-Haryana High Court
Arshad Hussain vs State Of Haryana And Others on 24 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Crl. Misc. No. M-34309 of 2008

                             Date of decision: December 24, 2008



Arshad Hussain

                                                         ... Petitioner

                        Versus

State of Haryana and others.

                                                     ... Respondents


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

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


S.D. Anand, J.

Crl. Misc. No. 60425 of 2008

Allowed, as prayed for.

Crl .Misc. No. M-34309 of 2008

The only grievance of the petitioner is that his parole

plea (for effecting house repair) is pending consideration with the

Competent Authority since 18.10.2008.

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, Senior

Deputy Advocate General, Haryana, accepts notice on behalf of

the State.

Crl. Misc. No. M-34309 of 2008 2

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision on the pending parole

plea of the petitioner – prisoner within a period of one month 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.

December 24, 2008                                    (S.D. Anand)
vkd                                                        Judge