High Court Punjab-Haryana High Court

Jaikam vs State Of Haryana And Others on 18 May, 2009

Punjab-Haryana High Court
Jaikam vs State Of Haryana And Others on 18 May, 2009
         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                      CRM No. M 12750 of 2009
                                      Date of decision: 18.05.2009

Jaikam
                                                                  ...Petitioner
                   Versus

State of Haryana and others
                                                                ...Respondents

CORAM: HON’BLE MR.JUSTICE HARBANS LAL

Present: Mr. Surender Deswal, Advocate for the petitioner.

Mr.Amit Kaushik, Assistant Advocate General, Haryana.

Harbans Lal, J.( Oral)

This petition has been moved by Jaikam 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 of four weeks to
celebrate the marriage of his real daughter.

It is averred in the reply filed by State that the marriage of the
petitioner’s daughter is fixed for 21.06.2009.

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, Faridabad,
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, Gurgaon.

A copy of this order be given dasti.

May 18, 2009                                         ( Harbans Lal )
amrit                                                   Judge