IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-29975 of 2008
Date of decision: November 21, 2008
Bajrang
... Petitioner
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mrs. Sarla Chaudhary, Advocate,
for the petitioner.
S.D. Anand, J.
Crl. Misc. Nos. 52601 & 52602 of 2008
Allowed, as prayed for.
Crl .Misc. No. M-29975 of 2008
The only grievance of the petitioner is that his pending
agricultural parole plea – Annexure P/1 is pending consideration
with the Competent Authority for the past quite some time.
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-29975 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 (Annexure P/1) within a period of
fifteen days 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.
November 21, 2008 (S.D. Anand) vkd Judge