High Court Punjab-Haryana High Court

Lachhman Singh Son Of Sahib Singh … vs State Of Punjab on 6 January, 2003

Punjab-Haryana High Court
Lachhman Singh Son Of Sahib Singh … vs State Of Punjab on 6 January, 2003
Bench: R Anand, V Singh


ORDER

1. We have heard the learned counsel for the parties and with their assistance, have gone through the record of the case.

2. Kaka Singh son of Kartar Singh applicant has filed the present application for suspension of sentence on a compassionate ground on the plea that the marriage of his sole daughter is going to be solemnized on 22nd January, 2003 and there is nobody to look-after the arrangements for the marriage. Moreover, the father of the applicant has also expired. It was also submitted on behalf of the applicant that his client availed parole and during that period, he has not committed any breach of the conditions of the parole. The presence of father at the time of auspicious occasion of the marriage of her daughter is necessary, both socially as well as conventionally, and also customary, in order to perform Kanyadan, which is very essential factor of marriage in Hindus. In these circumstances, we grant interim bail to Kaka Singh appellant and directions are given to the learned Chief Judicial Magistrate, Ludhiana for the release of applicant Kaka Singh on bail with effect from 15th January, 2003 to 31st January, 2003 with an undertaking that the applicant shall surrender before the Jail authorities on 1st February, 2003 at 11.00 A.M. Learned Chief Judicial Magistrate, Ludhiana, shall take personal bonds and surety bonds to his satisfaction.

3. Copy of the order be sent to the Chief Judicial Magistrate, Ludhiana, for compliance.