IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-30185 of 2008
Date of decision: November 18, 2008
Amritpal Singh ... Petitioner
Versus
State of Punjab and others ... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Ms. B.P.K. Brar, Advocate,
for the petitioner.
S.D. Anand, J.
The only grievance of the petitioner is that his
premature release case is lying undisposed of.
Notice of motion.
On the asking of the Court, Ms. Manjari Nehru, Deputy
Advocate General, Punjab, 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
premature release case of the petitioner – prisoner within one
month from today. 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 18, 2008 (S.D. Anand) vkd Judge