IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Criminal Misc. No. M-15184 of 2009
Date of decision : July 23, 2009
Balwant alias Mithu
....Petitioner
versus
State of Haryana
....Respondent
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : None for the petitioner
Mr. Sidharth Sarup, AAG Haryana
L.N. Mittal, J. (Oral)
Application presented by convict Balwant alias Mithu in jail
before Hon’ble Administrative Judge at the time of jail inspection, has been
registered as the instant criminal miscellaneous petition. It is alleged in the
application that the petitioner is undergoing imprisonment for five years in
District Jail, Jind whereas his other family members are confined in Central
Jail, Ambala. The petitioner, therefore, prays for his transfer from District
Jail, Jind to Central Jail, Ambala.
Reply on behalf of State of Haryana filed today in Court by
learned State counsel is taken on record. It has been stated in the reply that
the transfer roll of the petitioner/convict has been sent to Director General
of Prisons, Haryana, Panchkula (Competent Authority) vide office letter No.
3781 dated 21.7.2009 by Superintendent, District Jail, Jind and the matter is
under process.
Criminal Misc. No. M-15184 of 2009 -2-
In view of the aforesaid, the instant petition is disposed of with
direction that Director General of Prisons, Haryana shall pass appropriate
order on the request of petitioner/convict for transfer from District Jail, Jind
to Central Jail, Ambala within two months from today.
( L.N. Mittal )
July 23, 2009 Judge
'dalbir'