IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Writ Petition No.894 of 2011
Date of Decision: 20.04.2011.
Deepak and another
..Petitioners
Versus
State of Haryana and others
..Respondents
CORAM: HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mr. P.S. Jammu, Advocate,
for the petitioners.
Ms. Latika Rao, D.A.G. Haryana,
for the respondents – State.
NAWAB SINGH.J (ORAL)
Deepak and Bobby alias Satish-both brothers
(petitioners) have filed this petition seeking ten days’ parole to
perform last rituals of their father who died on April 13th, 2011. Kirya
ceremony is to be performed on April 24th, 2011. They have already
undergone actual sentence of 28 months out of 36 months.
In view of above, it is ordered that Deepak and
Bobby alias Satish-petitioners be released on parole for a period of
ten days on their furnishing personal and surety bonds to the
satisfaction of District Magistrate, Sirsa. The period of parole shall
commence from the date, the petitioners are released.
A copy of this order be given dasti (by-hand) to
learned counsel for the petitioners under the signatures of Court
Secretary.
(NAWAB SINGH)
JUDGE
20.04.2011
neetu