High Court Punjab-Haryana High Court

Jagdeep Singh vs State Of Haryana And Others on 4 December, 2008

Punjab-Haryana High Court
Jagdeep Singh vs State Of Haryana And Others on 4 December, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Crl. Misc. No. M-31993 of 2008

                             Date of Decision: December 04, 2008


Jagdeep Singh

                                                         ... Petitioner

                                 Versus

State of Haryana and others

                                                     ... Respondents


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


Present :    Mr. Brijender Kaushik, Advocate,
             for the petitioner.



S.D. Anand, J. (Oral)

Crl. Misc. No. 56233 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-31993 of 2008

The petitioner – prisoner has applied for the grant of

parole to be able to join last rites ceremony of his brother-in-law

(sister’s husband).

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, Senior

Deputy Advocate General, Haryana, accepts notice on behalf of

the State.

Crl. Misc. No. M-31993 of 2008 2

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

petitioner – prisoner shall be released on parole for two days. The

release shall, of course, be subject to the furnishing of adequate

surety etc. by the petitioner – prisoner. It will be for the State

counsel to communicate the order to the Competent Authority.

Copy of the order be given to the learned counsel for

the parties under the signatures of the Court Secretary.

December 04, 2008                                     ( S.D. Anand )
vkd                                                          Judge