IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 12152 of 2009
Date of decision: 18.05.2009
Ashok Kumar
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr. Krishan Singh, Advocate for the petitioner.
Mr.Amit Kaushik, Assistant Advocate General, Haryana.
***
Harbans Lal, J.( Oral)
This petition has been moved by Ashok Kumar under Section
482 of Cr.P.C. read with Section 3 (1) (b) of Haryana Good Conduct
Prisoners, (Temporary Release) Act, 1988 seeking emergency parole of four
weeks to celebrate the marriage of his younger sister which is fixed for
30.06.2009.
It is averred in paragraph No.2 of the reply filed on behalf of
respondent Nos.1 to 3 that the marriage of petitioner’s younger sister is
fixed for 30.06.2009.
I have heard the counsels for the parties, besides perusing the
record with due care and circumspection.
This petition is disposed of with a direction to respondent No.2-
Superintendent, District Jail, Narnaul to take Ashok Kumar – petitioner to
the place of marriage i.e. Village – Dahina, Police Station – Khol, District
Rewari on 30.06.2009, well before 9.00 AM and the moment the marriage
ceremony is over, he shall be brought back and lodged in the jail.
A copy of this order be given dasti.
May 18, 2009 ( Harbans Lal ) amrit Judge