Punjab-Haryana High Court
Dinesh @ Bhola vs State Of Haryana And Others on 15 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-27782 of 2009
Date of Decision:15.10.2009
Dinesh @ Bhola
.....Petitioner
Vs.
State of Haryana and others
.....Respondents
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. H.P.S. Aulakh, Advocate for the petitioner.
Mr. Tarunveer Vashist, Additional Advocate General, Haryana.
****
HARBANS LAL, J.
Reply filed by the State is taken on record. In this reply, it has
been mentioned that “As per the medical officer, Ansh has been suffering
from soft tissue injury and has been given two weeks rest since 3.10.2009.
(The photocopies of Drs. Report is enclosed).”
In view of this reply, the existing parole period is extended for
two weeks which will commence from 15.10.2009.
The petition is disposed of.
A copy of the order be given dasti under the signatures of the
Reader of this Court.
October 15, 2009 ( HARBANS LAL ) renu JUDGE