IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-30388 of 2008
Date of decision : 20.11.2008
Sandeep @ Ravan .....Petitioner
Versus
State of Haryana and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. A.S.Trikha, Advocate the petitioner
S. D. ANAND, J.
Criminal Misc. No.53367 of 2008
Allowed as prayed for.
Criminal Misc. No.M-30388-2008
The petitioner-prisoner is on parole and is due to surrender on
21.11.2008.
Notice of motion.
On the asking of the Court, Mr. S.S.Mor, learned Senior
Deputy Advocate General, Haryana accepts notice on behalf of the State.
After hearing the learned counsel for the parties, the parole
period of the petitioner is extended for further fifteen days to enable him to
be by the side of his wife and infant who are in serious health condition. It
will be for the State counsel to communicate the order to the competent
authority.
Disposed of accordingly.
Copy of the order be given to the learned State counsel under
the signatures of the Court Secretary.
November 20, 2008 (S. D. ANAND) Pka JUDGE