High Court Punjab-Haryana High Court

Dalbir vs The State Of Haryana And Others on 18 May, 2009

Punjab-Haryana High Court
Dalbir vs The State Of Haryana And Others on 18 May, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                       CRM No. M 11343 of 2009
                                       Date of decision: 18.05.2009

Dalbir
                                                                  ...Petitioner
                   Versus

The State of Haryana and others
                                                                ...Respondents

CORAM: HON’BLE MR.JUSTICE HARBANS LAL

Present: Mr. A.S. Trikha, Advocate for the petitioner.

Mr.Amit Kaushik, Assistant Advocate General, Haryana.

Harbans Lal, J.( Oral)

This petition has been moved by Dalbir under Section 482 of
Cr.P.C. read with Section 3 ( 1) (a) of the Haryana Good Conduct Prisoners
(Temporary Release) Act 1988, seeking emergency parole to look after his
seriously ill wife, who is having gall stone and has been advised surgery by
the Civil Surgeon of Government General Hospital, Sirsa.

Reply filed on behalf of respondents 1 to 3 is taken on record.
I have heard the learned counsel for the parties, besides
perusing the record with due care and circumspection.

This petition is disposed of with a direction to the respondents
that the petitioner shall be released on parole in view of the provisions of
Section 3 (1) (a) of the Haryana Good Conduct Prisoners (Temporary
Release) Act 1988, for a period of two weeks from the date of his
release, subject to the satisfaction of District Magistrate, Sirsa, who
shall take an adequate surety before releasing him under the rules. After
expiry of the abovesaid parole period, the petitioner shall surrender before
the Superintendent, District Jail, Sirsa.

A copy of this order be given dasti.

May 18, 2009                                        ( Harbans Lal )
amrit                                                   Judge