IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGRH
Crl. Misc. No. M-31504 of 2008
Date of Decision: December 01, 2008
Joginder Singh Dhillon
... Petitioner
Versus
State of Punjab.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Gagan Pradeep S. Bal, Advocate,
for the petitioner.
****
S.D. Anand, J (Oral).
The petitioner – prisoner applied for parole in order to
be able to attend the marriage of his nephew (sister’s son) to be
solemnized on 07.12.2008.
Notice of motion.
On the asking of the Court, Ms. Manjari Nehru, Deputy
Advocate General, Punjab, 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;
Crl. Misc. No. M-31504 of 2008 2
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
nephew to be solemnized on 07.12.2008. 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 two
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.
December 01, 2008 ( S.D. Anand ) vkd Judge