High Court Punjab-Haryana High Court

Pala Ram vs State Of Haryana And Others on 20 November, 2008

Punjab-Haryana High Court
Pala Ram vs State Of Haryana And Others on 20 November, 2008
Criminal Misc. No.M-30433 of 2008                             -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-30433 of 2008
                         Date of decision : 20.11.2008
Pala Ram                                                .....Petitioner

                           Versus
State of Haryana and others                             ...Respondents

                                ****

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

Present:    Mr. H.S.Jaswal, Advocate the petitioner


S. D. ANAND, J.

Criminal Misc. No.53433 of 2008

Allowed as prayed for.

Criminal Misc. No.M-30433-2008

The grievance of the petitioner-prisoner is that his plea for

release on parole was not even entertained by the respondents on the

premise that he is convicted under N.D.P.S.Act.

Notice of motion.

On the asking of the Court, Mr. S.S. Mor, learned Senior

Deputy Advocate General, Haryana, accepts notice on behalf of the State.

The petition shall stand disposed of with a direction to the

competent authority to take a decision on the pending parole plea of the

petitioner-prisoner within fifteen days from today. The petition shall be

treated as application for the grant of parole. The parole plea may not be

declined on the ground that petitioner-prisoner is a convicted under the

NDPS Act. The view that a petitioner-prisoner undergoing imprisonment
Criminal Misc. No.M-30433 of 2008 -2-

****

on conviction for smuggling of narcotic substances cannot be released on

parole had already been negatived by a judgment rendered by this Court in

Criminal Writ No. 1157 of 2006 (Sukhwinder Singh @ Titto Vs. State of

Punjab) decided on 10.8.2007. 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 20, 2008                                     (S. D. ANAND)
Pka                                                       JUDGE