IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGRH
Crl. Misc. No. M-29369 of 2008
Date of Decision: November 10, 2008
Gurmeet Singh ... Petitioner
Versus
State of Haryana and others. ...
Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Krishan Singh, Advocate,
for the petitioner.
S.D. Anand, J.
Crl. Misc. No. 51583 of 2008
Allowed, as prayed for.
Crl.Misc. No.29369 of 2008
The grievance of the petitioner – prisoner is that
respondent No.2 – Superintendent, District Jail, Gurgaon, is not
accepting his parole request.
Notice of motion.
On the asking of the Court, Mr. Amit Kaushik, Assistant
Advocate General, Haryana, accepts notice on behalf of the State.
The petition shall stand disposed of with a direction to
respondent No.1 – Commissioner, Gurgaon Division, Gurgaon, to
decide the parole plea of the petitioner – prisoner within a period of
Crl. Misc. No.29369 of 2008 2
fifteen days from today. A copy of this petition shall by itself be
treated as parole request of 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 State counsel
under the signatures of the Court Secretary.
November 10, 2008 ( S.D. Anand ) vkd Judge