High Court Punjab-Haryana High Court

Bijender Singh vs The State Of Haryana And Others on 27 March, 2009

Punjab-Haryana High Court
Bijender Singh vs The State Of Haryana And Others on 27 March, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH

                                       CRM No. M 7729 of 2009
                                       Date of decision: 27.03.2009

Bijender Singh
                                                                  ...Petitioner
                    Versus

The State of Haryana and others
                                                                ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mr.A.S.Trikha, Advocate for the petitioner.

            Mr.Amit Kaushik, Assistant Advocate General, Haryana.

                                 ***

Harbans Lal, J.( Oral)

This petition has been moved by Naresh under Section 482 of
Cr.P.C. read with Rule 8 (1) of the Haryana Good Conduct Prisoners
( Temporary Release) ( Amendment) Rule 2007 read with the Haryana
Good Conduct Prisoners ( Temporary Release) Act 1988, seeking
emergency parole of four weeks for the admission of his three children to
the next classes.

Reply filed by the State is taken on record.

I have heard the learned counsel for the parties, besides
perusing the record with due care and circumspection.

This petition is disposed of with a direction to the respondents
that the petitioner shall be released on parole in view of the provisions of
Rule 8 (1) of the Haryana Good Conduct Prisoners ( Temporary Release)
( Amendment) Rule 2007 read with the Haryana Good Conduct Prisoners
( Temporary Release) Act 1988, for a period of one week from the date
of his release, subject to the satisfaction of District Magistrate, Sonepat,
who shall take an adequate surety before releasing him under the rules.
After expiry of the abovesaid parole period, the petitioner shall surrender
before the Superintendent, District Jail, Rohtak.

A copy of this order be given dasti.

March 27, 2009                                      ( Harbans Lal )
amrit                                                   Judge