IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGRH
Crl. Misc. No. M-31160 of 2008
Date of Decision: November 27, 2008
Afsar
... Petitioner
Versus
State of Haryana and others.
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Rahul Deswal, Advocate,
for the petitioner.
****
S.D. Anand, J.
Crl. Misc. No. 54820 of 2008
Allowed, as prayed for.
Crl.Misc. No.31160 of 2008
The grievance of the petitioner – prisoner is that his
request for release on parole in order to be able to attend the
marriage of his daughter which is scheduled for 15.12.2008 has
not been disposed of by the Competent Authority.
Notice of motion.
Crl. Misc. No. M-31160 of 2008 2
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
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 factual averment is found to be correct, the
petitioner shall be released on parole for a reasonable
period to enable him to attend the marriage of his
daughter to be solemnized on 15.12.2008. If the
averment is found to be factually incorrect, the
Competent Authority may pass an order to the
contrary. The release shall, of course, be subject to the
furnishing of adequate surety etc. by the petitioner –
prisoner.
c) The exercise shall be concluded within a reasonable
period so that purpose of grant thereof is not defeated
in any manner.
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.
November 27, 2008 ( S.D. Anand )
vkd Judge
Crl. Misc. No. M-31160 of 2008 3