IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 11050 of 2009 (O & M)
Date of decision: 15.05.2009
Manjit
...Petitioner
Versus
The State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Ms.Shadhna Trikha, Advocate for the petitioner.
Mr.Tarunveer Vashist, Addl. A.G., Haryana.
***
Harbans Lal, J.( Oral)
This petition has been moved by Manjit 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 for
the celebration of his own marriage.
Reply filed on behalf of respondent Nos. 1 to 3 is taken on
record. It was admitted by the learned State counsel that the petitioner’s
marriage is fixed for 22.05.2009.
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 three weeks from the date of his
release, subject to the satisfaction of District Magistrate, Sonepat, 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, Karnal.
A copy of this order be given dasti.
May 15, 2009 ( Harbans Lal ) amrit Judge