High Court Punjab-Haryana High Court

Sakki vs State Of Haryana And Others on 3 November, 2008

Punjab-Haryana High Court
Sakki vs State Of Haryana And Others on 3 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-28406 of 2008
                          Date of decision : 03.11.2008

Sakki                                                      .....Petitioner

                          Versus
State of Haryana and others                                ...Respondents

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


Present:     Mr. Surender Deswal, Advocate for
             Mr. Hariom Gupta, Advocate for the petitioner.


S. D. ANAND, J.

Dismissed as withdrawn, with liberty to file a plea afresh

before the competent authority. If petitioner-prisoner prefers the parole

plea, the competent authority shall take a decision either way on the parole

plea of the petitioner within one month from the date of its filing.

November 03, 2008                                     (S.D. ANAND)
Pka                                                       JUDGE