IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-33650 of 2008
Date of Decision: December 19, 2008
Balinder Singh
... Petitioner
Versus
State of Haryana.
... Respondent
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Mr. Vijay K. Jindal, Advocate,
for the petitioner.
****
S.D. Anand, J. (oral)
Crl. Misc. Nos. 59301 & 59302 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-33650 of 2008
The learned counsel for the petitioner states
that he would be content and interests of justice would
be served, if a direction is issued to the respondent to
consider the premature release case of the petitioner in
the light of law laid down by the Apex Court in State of
Crl. Misc. No. M-33650 of 2008 2
Haryana vs. Mahender Singh & Ors., 2007(4) RCR
(Crl.) 909.
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.
The learned State counsel states that he has
no objection to the adoption of that course. He further
informs that needful be done within two months from
today.
The petition shall stand disposed of with a
direction to the Competent Authority to consider the
premature release case of the petitioner – prisoner in the
light of the Mahender Singh’s case (supra). The exercise
shall be concluded within two month from today. It will
be for the State counsel to communicate the order to the
Competent Authority.
Disposed of accordingly.
Copy of the order be given to the learned State
counsel under the signatures of the Court Secretary.
December 19, 2008 ( S.D. Anand ) vkd Judge