Rajasthan High Court – Jodhpur
Nazim vs State on 19 August, 2008
D.B. CIVIL WRIT PAROLE PETITION No. 5206/2008
Date 19.08.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. CHAND MAL TOTLA, J.
Mr. V.R. Mehta, P.P.
—–
Petitioner’s prayer for his release on parole is pending as the
report from Superintendent of Police, Muradabad (U.P.) has not been
received.
Respondents are directed to expedite the matter and decide
the case of petitioner for his release on parole within a period of one
month from the date of receipt of copy of this order.
With these directions, the parole petition is disposed of.
A copy of this order may be sent to the convict through jail
authorities.
(C. M. TOTLA), J. (PRAKASH TATIA), J.
bjsh