IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-30708 of 2008
Date of Decision : November 21, 2008
Jagir Kaur
... Petitioner
Versus
State of Punjab and others.
... Respondents
CORAM : HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Krishan Sahajpal, Advocate,
for Mr. B.S. Kathuria, Advocate
for the petitioner.
****
S.D. Anand, J.
The petitioner is wife of Ashok Kumar who is
undergoing incarceration following his conviction in Crime case No.
11 dated 22.12.2004, under Sections 8, 15, 27A, 29, 60 and 61 of
the N.D.P.S. Act. The grievance of the petitioner is that her
request for release on parole of her husband – Ashok Kumar is not
being decided by the Competent Authority for want of a report
which is to be furnished by respondent No.3.
Notice of motion.
Crl. Misc. No. M-30708 of 2008 2
On the asking of the Court, Mr. Shilesh Gupta, 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 request
of the petitioner for release on parole of her husband – Ashok
Kumar 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 21, 2008 (S.D. Anand) vkd Judge