IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 7008 of 2009
Date of decision: 26.03.2009
Darshan Singh alias Darshi
...Petitioner
Versus
State of Haryana and another
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.M.S.Virk, Advocate for the petitioner.
Mr.Amit Kaushik, Assistant Advocate General, Haryana.
***
Harbans Lal, J.( Oral)
This petition has been moved by Darshan Singh alias Darshi
under Section 482 of Cr.P.C. read with Section 3 (1) (b) of the Haryana
Good Conduct Prisoners (Temporary Release) Act, 1988, seeking
emergency parole for six weeks for the celebration of marriage of his two
daughters fixed for 02.04.2009.
It is averred in paragraph No.3 of the reply filed by the State
that the marriage of petitioner’s two daughters is fixed for 02.04.2009.
I have heard the learned counsel for the parties, besides
perusing the record with due care and circumspection.
This petition is disposed of with a direction to the respondents
that the petitioner shall be released on parole in view of the provisions of
Section 3 (1) (b) of the Haryana Good Conduct Prisoners (Temporary
Release) Act, 1988,, for a period of two weeks from the date of his
release, subject to the satisfaction of District Magistrate, Sirsa, who
shall take an adequate surety before releasing him under the rules. After
expiry of the abovesaid parole period, the petitioner shall surrender before
the Superintendent, District Jail, Sirsa.
A copy of this order be given dasti.
March 26, 2009 ( Harbans Lal ) amrit Judge