High Court Punjab-Haryana High Court

Sunil Kumar vs State Of Haryana And Others on 31 March, 2009

Punjab-Haryana High Court
Sunil Kumar vs State Of Haryana And Others on 31 March, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                Crl. Misc No. M-9026 of 2009
                                Date of decision : 31.03.2009


Sunil Kumar

                                                          ....Petitioner

                                      V/s


State of Haryana and others
                                                          ....Respondents

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. S.S. Siao, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

The only grievance of the petitioner in this petition is that his

case for grant of agricultural parole has not been considered. According to

the counsel, respondent No. 3 is supposed to forward the application of the

petitioner i.e annexure P-1 to the petition, for grant of parole to the

concerned authority.

Notice of motion.

On the asking of the Court, Mr. Tarun Aggarwal, Sr. DAG

Haryana accepts notice.

Learned counsel for the State states that the application of the

petitioner shall be forwarded to the concerned authority within a period of

15 days from the receipt of certified copy of the said order.

Under these circumstances, the petition is allowed and it is

directed that the authority to which the application annexure P-1 is

forwarded, shall take a decision thereon within one month of receipt of the
Crl. Misc No. M-9026 of 2009 -2-

application.

Copy of the order be given to the counsel for the parties under

the signatures of the Court Secretary.

31.03.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE