High Court Punjab-Haryana High Court

Uggarsain vs State Of Haryana on 4 September, 2008

Punjab-Haryana High Court
Uggarsain vs State Of Haryana on 4 September, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Misc. No.M-18380 of 2008
                          Date of decision : 4.9.2008

Uggarsain                                               .....Petitioner

                          Versus
State of Haryana                                        ...Respondent

                                ****

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

Present:      Ms. Shashi Ghuman, Advocate for the petitioner.

              Mr. S.S.Mor, Senior Deputy Advocate General, Haryana.


S. D. ANAND, J.

The parole plea of the petitioner-prisoner was declined by the

competent authority on point of eligibility as he had not completed

imprisonment for one year.

Learned State counsel informs that petitioner would complete

one year imprisonment on 21.12.2008. Learned counsel for the petitioner-

prisoner accepts the correctness of that factual averment. Learned State

counsel further states that the competent authority shall consider the

release of the petitioner-prisoner on parole after the above mentioned

date.

The petition shall stand disposed of with a direction to the

competent authority to consider the matter pertaining to release of the

petitioner on parole after he completes one year imprisonment on

21.12.2008.

The State counsel shall communicate this order to the

competent authority.

September 04, 2008                                  (S. D. ANAND)
Pka                                                     JUDGE