IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.752 M of 2009
Date of decision: 19.1.2009
Amarjit Singh
...Petitioner
Versus
State of Punjab
...Respondent
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.AS Trikha, Advocate for the petitioner
***
Harbans Lal, J.
This petition has been moved by Amarjit singh seeking
emergency parole to celebrate “Bhat Bharna” ceremony on the marriage of
his sister’s daughter Paramjit Kaur, fixed for 26/27-1.2009. The
Superintendent, Central Jail, Amrtisar vide his letter No.2041 dated
15.1.2009 has intimated that this convict (referring to the petitioner) was
released on 6 weeks parole on 13.7.1994 and was due for surrender in jail
on 25.8.1994. He did not surrender and absconded from custody for 13
years, 8 months and 1 days. Subsequently, he was apprehended by the
police and readmitted in jail on 26.4.2008. It is further mentioned that the
petitioner has not submitted any application seeking parole to attend the
marriage of his niece stated to be celebrated on 26/27-1-2009. As per the
Status report, the niece does not constitute as a member of family as defined
in Sections 2 & 3 of the Punjab Good Conduct Prisoners (Temporary
Release), Act, 1962. Thus, the petitioner is not entitled as per this Act to be
enlarged on parole.
In view of this Status report, no case is made out for grant of
parole to the petitioner. As such, this petition is dismissed.
January 19, 2009 (Harbans Lal) gsv Judge