High Court Punjab-Haryana High Court

Dilawar vs State Of Punjab And Others on 1 October, 2008

Punjab-Haryana High Court
Dilawar vs State Of Punjab And Others on 1 October, 2008
Criminal Misc. No.M-25550 of 2008                                 -1-

                                       ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Misc. No.M-25550 of 2008
                          Date of decision : 1.10.2008

Dilawar                                                     ....Petitioner

                          Versus
State of Punjab and others                                  ...Respondent

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:     Ms. B.P.K. Brar, Advocate for the petitioner

             Ms. Manjari Nehru, Deputy Advocate General, Punjab


S. D. ANAND, J.

The petitioner-prisoner applied for his release on parole in

order to be able to attend the marriage of his real sister.

Learned State counsel has affirmed the correctness of the

averment that marriage of real sister of the petitioner-prisoner is to take

place on 3.10.2008.

The petition shall stand allowed accordingly. The petitioner-

prisoner shall stand released on parole for one week to enable him to

attend the marriage of his real sister. His release shall, ofcourse, be

subject to furnishing of surety bonds etc. to the satisfaction of the authority

competent in that behalf.

In the normal course of things, this Court would have left it to

the competent authority to pass the order in the relevant behalf. In the light

of the facts noticed in course of this order, however, there is not enough

time in the relevant behalf because tomorrow is holiday with the

Government and the marriage is to take place on 3.10.2008. The averment
Criminal Misc. No.M-25550 of 2008 -2-

****

with regard to the close relationship has also been taken into consideration

while passing this order.

Copy of the order be given to the learned counsel for the

petitioner, as well as learned State counsel, under the signatures of the

Court Secretary attached to this Court.

October 01, 2008                                 (S. D. ANAND)
Pka                                                    JUDGE