High Court Punjab-Haryana High Court

Amrik Singh vs State Of Punjab And Another on 4 November, 2008

Punjab-Haryana High Court
Amrik Singh vs State Of Punjab And Another on 4 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                        Crl. Misc. No. M-4834 of 2008

                             Date of Decision: November 04, 2008


Amrik Singh

                                                         ... Petitioner

                  Versus

State of Punjab and another                          ... Respondents


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

Present :   None for the petitioner.

            Ms. Manjari Nehru, DAG, Punjab.


                                  ***

S.D. Anand, J.

The impugned order passed by the Competent

Authority, denying the parole plea of the petitioner – prisoner

deserves invalidation for the simple reason that it does not record

any reason on the basis whereof it opted to rely upon the report by

the District Magistrate (who, in turn, relied upon a similar report

furnished by the Senior Superintendent of Police concerned) to the

effect that the petitioner – prisoner “is habitual to sell drugs, after

coming from the prison he can start the business of smuggling”.

Though it is beyond the pale of controversy that a

prisoner cannot claim parole as of right, it also cannot be denied

that declining of parole request has to be based on sustainable
Crl. Misc. No. M-4834 of 2008 2

reasoning. The impugned order does not stand scrutiny in the

circumstances of the case. The inference drawn by the Competent

Authority is too far fetched and unsustainable on the fact of it

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision afresh in the light of the

observations made by this Court in the foregoing paras of this

judgment. The exercise shall be concluded within one month 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 04, 2008                                     ( S.D. Anand )
vkd                                                         Judge