High Court Punjab-Haryana High Court

Naresh vs State Of Haryana And Others on 10 November, 2008

Punjab-Haryana High Court
Naresh vs State Of Haryana And Others on 10 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                      Crl. Misc. No. M-29204 of 2008

                            Date of Decision: November 10, 2008


Naresh

                                                        ... Petitioner

                 Versus

State of Haryana and others

                                                    ... Respondents


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

Present :   Ms. Sarla Chaudhary, Advocate,
            for the petitioner.


                                ***

S.D. Anand, J.

Crl. Misc. Nos. 51289 & 51290 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-29204 of 2008

The only grievance of the petitioner – prisoner is that

his agricultural parole plea (Annexure P-1) has not been decided

by the Competent Authority.

Notice of motion.

On the asking of the Court, Mr. Amit Kaushik, Assistant

Advocate General, Haryana, accepts notice on behalf of the State.
Crl. Misc. No. M-29204 of 2008 2

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision on the parole plea of

the petitioner – prisoner (Annexure P-1) within one month from

today. 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