IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-33761 of 2008
Date of decision : 22.12.2008
Gurmit Singh ....Petitioner
Versus
State of U.T.Chandigarh and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. J.S.Bains, Advocate for the petitioner
S. D. ANAND, J.
The only grievance of the petitioner is that his plea for release
on parole is lying undisposed of since 9.7.2008.
Notice of motion.
On the asking of the Court, Mr. Rajiv Sharma, learned counsel
for the U.T.,Chandigarh, accepts notice on behalf of the respondents.
The petition shall stand disposed of with a direction to the
competent authority to take a decision on the pending parole plea of the
petitioner-prisoner within one month 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.
December 22, 2008 (S.D. ANAND) Pka JUDGE