Criminal Misc. No.M-884 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-884 of 2008
Date of decision : 29.09.2008
Ajit Singh .....Petitioner
Versus
State of Haryana and another ...Respondent
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Gurinderjit Singh, Advocate for the petitioner.
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana.
S. D. ANAND, J.
The parole plea of the petitioner came to be disallowed by the
Commissioner, Hisar Range, Hisar vide order Annexure P-2 while
observing that the repairs, if any, of the house can be effected by the three
brothers of the petitioner who all live together.
There can be no dispute with the proposition that petitioner is
the best judge of how exactly he would like to got about in effecting repairs
of his house which is in occupation of his wife and other members of his
family.
The parole plea of the petitioner could not have been declined
by the competent authority on the indicated count.
The petition shall stand allowed. The impugned order dated
15.09.2007 ( Annexure P/2) is set aside. The competent authority is
directed to pass an order afresh within one month from today in the light of
the above observations made by this Court. It will be for the State counsel
Criminal Misc. No.M-884 of 2008 -2-
****
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.
September 29, 2008 (S. D. ANAND) Sonia/Pka JUDGE