Criminal Misc. No.M-25550 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-25550 of 2008
Date of decision : 1.10.2008
Dilawar ....Petitioner
Versus
State of Punjab and others ...Respondent
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Ms. B.P.K. Brar, Advocate for the petitioner
Ms. Manjari Nehru, Deputy Advocate General, Punjab
S. D. ANAND, J.
The petitioner-prisoner applied for his release on parole in
order to be able to attend the marriage of his real sister.
Learned State counsel has affirmed the correctness of the
averment that marriage of real sister of the petitioner-prisoner is to take
place on 3.10.2008.
The petition shall stand allowed accordingly. The petitioner-
prisoner shall stand released on parole for one week to enable him to
attend the marriage of his real sister. His release shall, ofcourse, be
subject to furnishing of surety bonds etc. to the satisfaction of the authority
competent in that behalf.
In the normal course of things, this Court would have left it to
the competent authority to pass the order in the relevant behalf. In the light
of the facts noticed in course of this order, however, there is not enough
time in the relevant behalf because tomorrow is holiday with the
Government and the marriage is to take place on 3.10.2008. The averment
Criminal Misc. No.M-25550 of 2008 -2-
****
with regard to the close relationship has also been taken into consideration
while passing this order.
Copy of the order be given to the learned counsel for the
petitioner, as well as learned State counsel, under the signatures of the
Court Secretary attached to this Court.
October 01, 2008 (S. D. ANAND) Pka JUDGE