Punjab-Haryana High Court
Krishan vs State Of Haryana And Others on 27 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH Criminal Misc. No.M-15837 of 2008 Date of decision : 27.8.2008 Krishan .....Petitioner Versus State of Haryana and others ...Respondents **** CORAM : HON'BLE MR. JUSTICE S. D. ANAND Present: Mr. R.N.Kush,Advocate for the petitioner. Mr. Sidharth Sarup, Assistant Advocate General, Haryana S. D. ANAND, J.
On consensual basis this petition shall stand allowed.
The competent authority is directed to consider the
premature release case of the petitioner afresh in accordance with
the rules/instructions on the subject in the relevant behalf. This
exercise shall be concluded by the competent authority within one
months from today.
August 27, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No