High Court Rajasthan High Court

Rodu Mal vs State Of Raj And Anr on 22 October, 2009

Rajasthan High Court
Rodu Mal vs State Of Raj And Anr on 22 October, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR

O R D E R.

D.B. Civil Writ Petition (Parole) No.12049 of 2009.

Rodu Mal son of Shri Ladu Ram.
VERSUS
The State of Rajasthan & Another

Date of Order      ::::      22/10/2009

Hon'ble Mr. Justice Dalip Singh
Hon'ble Mr. Justice K.S. Chaudhari

Mr. Lakhan Singh Tomar, Counsel for the Petitioner
Mr. J.R. Bijarania, Public Prosecutor for the State.

By the Court :

In view of the fact that the petitioner has approached this Court directly for grant of emergent parole without having approached the concerned authorities, learned counsel for the petitioner seeks leave of the Court to withdraw this petition with liberty to move an application for release on emergent parole before the jail authorities in accordance with Rule 10-A of the Rules of 1958.

Ordered accordingly.

This petition is disposed of as withdrawn with liberty to move an application before the jail authorities, along with the supporting documents, if any. In case, such an application is filed, it is expected from the jail authorities to consider and decide the same expeditiously.

Subject to the above, this petition stands disposed of as withdrawn.

(K.S. Chaudhari) J .                                      (Dalip Singh) J.    
 ashok