Criminal Misc. No.M-34336 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-34336 of 2008
Date of decision : 24.12.2008
Sarwan Singh @ Sama ....Petitioner
Versus
The State of Punjab and another ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. T.P.S.Bhatti, Advocate for the petitioner
S. D. ANAND, J.
Criminal Misc. No.60458 of 2008
Allowed as prayed for.
Criminal Misc. No.M-34336 of 2008
The petitioner-prisoner applied for release on parole in order
to be able to attend the marriage of his daughter which is to be
solemnised on 17.01.2009.
Notice of motion.
Ms. Manjari Nehru Kaul, learned Deputy Advocate General,
Punjab accepts notice on behalf of the respondents.
The petition shall stand disposed of accordingly with the
following directions to the competent authority:-
a) The respondents shall ascertain the correctness or otherwise
of the averment made by the petitioner;
b) If the averment regarding the marriage of daughter of the
petitioner which is to be solemnised on 17.01.2009 is found to
be correct, the petitioner shall be released on parole for fifteen
Criminal Misc. No.M-34336 of 2008 -2-****
days to enable him to attend the marriage of his daughter. If
the averment is found to be factually incorrect, the competent
authority may pass an order to the contrary.
c) The exercise shall be concluded within fifteen days from
today.
It will be for the State counsel to communicate the order to the
competent authority.
Copy of the order be given to the learned State counsel under
the signatures of the Court Secretary.
Copy of this order be given dasti to the learned counsel for the
petitioner on payment of usual charges.
December 24, 2008 (S.D. ANAND) Pka JUDGE