IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34309 of 2008
Date of decision: December 24, 2008
Arshad Hussain
... 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. 60425 of 2008
Allowed, as prayed for.
Crl .Misc. No. M-34309 of 2008
The only grievance of the petitioner is that his parole
plea (for effecting house repair) is pending consideration with the
Competent Authority since 18.10.2008.
Notice of motion.
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
Crl. Misc. No. M-34309 of 2008 2
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 a period of 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 24, 2008 (S.D. Anand) vkd Judge