High Court Punjab-Haryana High Court

Bajrang vs State Of Haryana And Others on 21 November, 2008

Punjab-Haryana High Court
Bajrang vs State Of Haryana And Others on 21 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Crl. Misc. No. M-29975 of 2008

                             Date of decision: November 21, 2008



Bajrang

                                                         ... Petitioner

                        Versus

State of Haryana and others

                                                     ... Respondents


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

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


S.D. Anand, J.

Crl. Misc. Nos. 52601 & 52602 of 2008

Allowed, as prayed for.

Crl .Misc. No. M-29975 of 2008

The only grievance of the petitioner is that his pending

agricultural parole plea – Annexure P/1 is pending consideration

with the Competent Authority for the past quite some time.

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, Senior

Deputy Advocate General, Haryana, accepts notice on behalf of

the State.

Crl. Misc. No. M-29975 of 2008 2

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision on the pending parole

plea of the petitioner – prisoner (Annexure P/1) within a period of

fifteen days 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 21, 2008                                    (S.D. Anand)
vkd                                                        Judge