High Court Punjab-Haryana High Court

Sher Singh vs State Of Haryana And Others on 10 December, 2008

Punjab-Haryana High Court
Sher Singh vs State Of Haryana And Others on 10 December, 2008
Criminal Misc. No.M-32536 of 2008                              -1-

                                      ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-32536 of 2008
                          Date of decision : 10.12.2008

Sher Singh                                               .....Petitioner

                          Versus
State of Haryana and others                              ...Respondents

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

Present:     Mr.Surya Kant Gautam, Advocate for the petitioner.

             Mr.S.S.Mor, Senior Deputy Advocate General, Haryana for
             the respondent.


S. D. ANAND, J.

This Court disposed of the earlier parole plea of the petitioner

(Criminal Misc. No. M-24575 of 2008) on 23.10.2008 directing the

competent authority to pass an order on the parole plea of the petitioner-

prisoner within one month from the date of the order. It was further

directed that the competent authority shall pass an order in the light of the

observations made by this Court. This Court had invalidated the factual

premise noticed by the competent authority in earlier declining the parole

plea of the petitioner.

Interestingly enough, the competent authority passed an order

a day prior thereto i.e. 22.10.2008 declining the agriculture parole plea of

the petitioner by observing his release on parole may give rise to any

untoward incident ‘with the convict’ and there may be apprehension to ‘the

life of the convict’. The premise noticed by the competent authority is

apparently hypothetical in character. The plea for release on parole had
Criminal Misc. No.M-32536 of 2008 -2-

****

been made by the prisoner himself.

In the circumstances of the case, it is directed that the

competent authority shall release the petitioner-prisoner on parole for a

period of one month by passing an order to that effect within three days

from today. This Court is constrained to pass that order in the peculiar

facts and circumstances of the case when it has been found that previous

parole plea was declined by the competent authority on one ground and,

on the second occasion, it was declined on an altogether different ground.

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 10, 2008                                 (S.D. ANAND)
Pka                                                   JUDGE