High Court Punjab-Haryana High Court

Mohd. Nadim vs State Of Haryana on 2 April, 2009

Punjab-Haryana High Court
Mohd. Nadim vs State Of Haryana on 2 April, 2009
           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH

                          Criminal Misc. No. M-8891 of 2009
                          Date of decision: April 02, 2009


Mohd. Nadim                                 -Petitioner

            Versus

State of Haryana                            -Respondent

Coram Hon’ble Mr. Justice Rajan Gupta

Present: Mr. Saurabh Bajaj, Advocate, for the petitioner.

Mr. Kartar Singh, AAG, Haryana.

Rajan Gupta, J.(Oral)

This is a petition under Section 482 Cr.P.C., praying for release

of the petitioner on parole for a period of four weeks under Section 3(2)(b)

of the Haryana Good Conduct Prisoners ( Temporarily Release) Act.

Learned State counsel submits that in case the petitioner prefers

an application for release on parole before the competent authority within

three days of receipt of a certified copy of this order, the same shall be

decided within three days thereafter.

In view of the statement made by learned State counsel, the

instant petition has been rendered infructuous and is disposed of as such.

Copy of the order be given dasti under signatures of Court

Secretary of the Bench.

[Rajan Gupta]
Judge
April 02, 2009.

‘ask’