High Court Punjab-Haryana High Court

Sant Kumar vs State Of Haryana And Others on 13 February, 2009

Punjab-Haryana High Court
Sant Kumar vs State Of Haryana And Others on 13 February, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No.M 4185 of 2009
                                      Date of decision: 13.2.2009

Sant Kumar


                                                                  ...Petitioner

                    Versus

State of Haryana and others
                                                              ...Respondents

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.RK Bagga, Advocate for the petitioner

                         ***

Harbans Lal, J.(Oral)

Learned counsel for the petitioner contends that the petitioner

had moved an application for agriculture parole to the Superintendent,

Central Jail, Ambala -respondent no.3, but he did not entertain the same.

This petition is disposed of with a direction to the respondents

to entertain the application of the petitioner, to be moved within 7 days from

the date of receipt of the certified copy of this order and the same shall be

decided within one month from that day.

February 13, 2009                                 (Harbans Lal)
gsv                                                   Judge