High Court Punjab-Haryana High Court

Kamaljeet Singh vs State Of Haryana And Others on 12 September, 2011

Punjab-Haryana High Court
Kamaljeet Singh vs State Of Haryana And Others on 12 September, 2011
Criminal W.P. No.1682 of 2011                                  -1-




IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH.



                                    Cr.W.P. No.1682 of 2011 (O&M)
                                    DATE OF DECISION : 12.9.2011




Kamaljeet Singh                                              PETITIONER

                          VERSUS

State of Haryana and others                                  RESPONDENTS




CORAM : HON'BLE MR.JUSTICE MAHESH GROVER



Present:-    Shri B.S.Rathee, Advocate for the petitioner.

             Shri J.S.Rattu, D.A.G. Haryana.




MAHESH GROVER, J.

This is a petition praying for emergency parole which the petitioner

requires in order to look after his father who is suffering from a serious heart

disease.

Reference has been made to Anneuxre P-1, the certificate issued by

the hospital authorities indicating that the petitioner’s father has serious heart

problem which requires him to be referred to PGIMER, Chandigarh.

Learned counsel for the petitioner states that petitioner is the only

male member in the family who can take care of his father. He further states that

petitioner is unable to avail the parole, because he has not undergone one year of
Criminal W.P. No.1682 of 2011 -2-

imprisonment after the conviction awarded to him. He further states that in view of

the provisions of the Jail Manual, his case cannot be considered for release of

parole.

Learned counsel for the State has also referred to the same provisions

of law to contend that the petitioner is not entitled to the benefit of parole in view

of the categoric mandate of the rules. However, he has stated that the petitioner has

not submitted any representation, nor has any medical certificate been attached

from where the contention of the petitioner can be tested.

On due consideration of the matter and noticing the fact that there is

some material which shows that the petitioner’s father is ailing and requires

medical treatment from PGIMER, Chandigarh and also noticing the fact that

petitioner was on bail during trial which concession he did not abuse, I am of the

opinion that prayer of the petitioner deserves to be accepted. He is thus, directed

to be released on parole for a period of three weeks commencing from 13.9.2011.

He shall be required to surrender before the Jail Authorities thereafter on

4.10.2011.

Petition stands allowed.


                                                        (MAHESH GROVER)
September 12, 2011                                          JUDGE
GD




              WHETHER TO BE REFERRED TO REPORTER? YES/NO