IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Writ Petition. No.961 of 2011
Date of Decision: 12.05.2011
Davinder Singh .... Petitioner
Versus
State of Punjab and another .... Respondents
CORAM: HON’BLE MR. JUSTICE NAWAB SINGH
Present: Mrs. Sarla Chaudhary, Advocate,
for the petitioner.
Mr. Kirat Singh Sidhu, DAG, Punjab.
NAWAB SINGH.J (ORAL)
Reply filed.
Petitioner is undergoing rigorous imprisonment for a
period of ten years in case bearing First Information Report No. 15
dated March 3rd, 1997 under Section 304-B of Indian Penal Code,
Police Station – Budhlada, District Mansa. He is confined in Central
Jail, Bathinda.
2. The petitioner filed application to release him temporarily
on parole for the treatment of his mother’s eye.
3. Learned State counsel has urged that the petitioner has
availed four weeks’ parole with effect from January 22nd, 2011 to
February 20th, 2011.
4. In view of above, no ground is made out to release the
petitioner on parole. Dismissed.
(NAWAB SINGH)
JUDGE
12.05.2011
som