High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab And Another on 27 January, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab And Another on 27 January, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      CRM No.2295 M of 2009 (O&M)
                                      Date of decision: 27.1.2009

Darshan Singh

                                                                  ...Petitioner

                   Versus

State of Punjab and another
                                                             ...Respondents

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mrs.BPK Brar, Advocate for the petitioner

                         ***
Harbans Lal, J.

This petition is disposed of with a direction to the respondents

to decide application (Annexure P1/T), moved by the petitioner for grant of

emergency parole, within four days from the date of receipt of certified copy

of this order. If the averments made in this application (Annexure P1/T) are

found to be true and correct, the parole may be granted to the petitioner as

per rules.

January 27, 2009                                  (Harbans Lal)
gsv                                                   Judge