High Court Rajasthan High Court

Hans Raj Gurjar vs The Directro General &Anr on 20 October, 2009

Rajasthan High Court
Hans Raj Gurjar vs The Directro General &Anr on 20 October, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH, JAIPUR
O R D E R.
D.B. Civil Writ Petition (Parole) No.9626 of 2009

Hansraj Gurjar son of Shri Kalyan Gurjar
VERSUS
The Director General (Prisons), Jaipur & Another

Date of Order      ::::      20/10/2009

Hon'ble Mr. Justice Dalip Singh
Hon'ble Mr. Justice K.S. Chaudhari

Mr. Devendra Kumar Bhardwaj, Counsel for the Petitioner.
Mr. J.R. Bijarania, Public Prosecutor for the State.
      ***			
By the Court :

This petition has been preferred by the petitioner prisoner praying threin for releasing him on emergent parole under Rule 10-A of the Rajasthan Prisons (Release on Parole) Rules, 1958 on account of the illness of his wife and son.

Learned counsel for the petitioner submits that he may be permitted to withdraw this petition with liberty to file afresh application before the concerned authorities, along with the supporting documents to show that the wife and the son are in critical conditions and/or required surgery for which the attendance of the petitioner is necessary.

In the facts and circumstances, this petition is disposed of as withdrawn with liberty to the petitioner to move a proper application with supporting documents before the authorities concerned. In case such an application is filed, it is expected that the authorities would pass necessary orders on the same expeditiously.

(K.S. Chaudhari) J                                       (Dalip Singh) J.


     ashok