D.B. Civil Writ Petition (Parole) No.4253 of 2009.
Ali Khan Vs. State & Others
Date of Order :::: 22/07/2009
Hon’ble Mr. Justice Dalip Singh
Hon’ble Mr. Justice Jitendra Ray Goyal
Mr. Satyapal Poshwal, Counsel for the Petitioner
Mr. J.R. Bijarania, Dy. Govt. Counsel for the State.
Heard learned counsel for the parties and perused the material placed on record.
As per reply submitted along with report the conduct of the accused-petitioner in jail has been unsatisfactorily.
In view of the above, the petitioner does not fulfill the requirement of Rule 9 of the Rajasthan Prisoner’s Release on Parole Rules, 1958.
Accordingly, this petition is dismissed.
(Jitendra Ray Goyal) J. (Dalip Singh) J.
ashok/