High Court Punjab-Haryana High Court

Vikas @ Laddi vs State Of Haryana And Others on 16 September, 2008

Punjab-Haryana High Court
Vikas @ Laddi vs State Of Haryana And Others on 16 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                           Criminal Misc. No.M-23890 of 2008
                           Date of decision : 16.9.2008

Vikas @ Laddi                                            .....Petitioner

                           Versus
State of Haryana        and others                       ...Respondents

                                  ****

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

Present:     Mr. Pankaj Nanhera, Advocate for the petitioner.

S. D. ANAND, J.

The plea put forward by the petitioner-prisoner is for his

release on parole to enable him to attend his younger brother’s marriage.

The learned counsel informs in response to a query from the

Court that petitioner-prisoner did want to make a representation in relevant

behalf but the jail authorities did not receive it.

The petition shall stand disposed of with a direction to

respondent no. 3 to receive whatever representation is made by the

petitioner and deal with it in accordance with rules on the subject.

September 16, 2008                                    (S. D. ANAND)
Pka                                                       JUDGE

Note: Whether to be referred to Reporter: Yes/No