IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-28723 of 2008
Date of Decision: November 05, 2008
Satbir Singh
... Petitioner
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. A.S. Trikha, Advocate,
for the petitioner.
***
S.D. Anand, J.
Crl. Misc. Nos. 50421 & 50422 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-28723 of 2008
The petitioner – prisoner applied for parole in order to
be able to attend the marriage of his sister’s son to be solemnized
on 30.11.2008.
Notice of motion.
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
Crl. Misc. No. M-28723 of 2008 2
The petition shall stand disposed of with a direction to
the Competent Authority to take a decision on the parole plea of
the petitioner – prisoner (Annexure P/1) within fifteen days 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 05, 2008 ( S.D. Anand ) vkd Judge