High Court Punjab-Haryana High Court

Rajender vs State Of Haryana And Others on 13 January, 2009

Punjab-Haryana High Court
Rajender vs State Of Haryana And Others on 13 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                                       Crl. Misc No. M-921 of 2009
                                       Date of decision: 13.01.2009

Rajender
                                                          ....Petitioner

                                       V/s


State of Haryana and Others
                                                          ....Respondents.

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Rahul Deswal, Advocate
for the petitioner.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioner submits that he has already

filed an application for release on furlough to the respondent No. 3 vide

dispatch No. 11944-45 dated 21.08.2008. Counsel further states that his

application has been forwarded to Competent Authority. Counsel for the

petitioner is satisfied if a direction is issued for decision of his application

within one month.

Accordingly, a direction is issued to the respondents to decide

the application of the petitioner within one month of the receipt of certified

copy of this order.

Petition stands disposed of.

13.01.2009                                                (RAJAN GUPTA)
Ajay                                                         JUDGE