High Court Punjab-Haryana High Court

Amar Singh vs State Of Punjab And Others on 21 October, 2008

Punjab-Haryana High Court
Amar Singh vs State Of Punjab And Others on 21 October, 2008
Criminal Misc. No.M-17176 of 2008                                 -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-17176 of 2008
                          Date of decision : 21.10.2008

Amar Singh                                                 .....Petitioner

                          Versus
State of Punjab and others                           ...Respondents

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


Present:     Mr.A.S.Trikha, Advocate for the petitioner.

             Ms. Manjari Nehru, Deputy Advocate
             General,Punjab for the respondents.

S. D. ANAND, J.

The petitioner-prisoner (a convict under the NDPS Act) was

declined parole on an averment that he does not own a house wherein

repairs could be got made.

The petitioner has placed on record Annexure P-1, a copy of

allotment letter dated 16.2.2000 vide which a 60 meter plot was allotted to

him by the Estate Officer, HUDA, Fatehabad. The petitioner-prisoner

wants to raise construction on that plot. Panchayatnama (Annexure P-3)

also certifies that the family of the petitioner-prisoner is living in the rented

accommodation and he wants to construct a house.

If the petitioner-prisoner owns a plot and he applies for the

grant of parole for reasonable period in order to able to make arrangement

for the construction of a residential house to lodge his spouse and other

dependent members of his family, no exception can possibly be taken to it.

The competent authority could limit the period of parole to a reasonable
Criminal Misc. No.M-17176 of 2008 -2-

****

length of time. A prisoner cannot be allowed to raise a plea for being on

parole for a long period of time or till the construction is over. He could

apply for being let off on parole to enable him to make arrangement in the

context of raising of construction of house. After the needful is done, the

prisoner must go back to jail.

In the circumstances of the case, the petition shall stand

allowed. The impugned order is set aside. The competent authority is

directed to pass an order afresh, within one month from today, in the light

of the above observations made by this Court. 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.

October 21, 2008                                    (S.D. ANAND)
Pka                                                    JUDGE