High Court Punjab-Haryana High Court

Gurmeet Singh vs State Of Haryana And Others on 10 November, 2008

Punjab-Haryana High Court
Gurmeet Singh vs State Of Haryana And Others on 10 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGRH


                                      Crl. Misc. No. M-29369 of 2008

                            Date of Decision: November 10, 2008


Gurmeet Singh                                         ... Petitioner

                                Versus

State of Haryana and others.                             ...
Respondents


CORAM:      HON'BLE MR. JUSTICE S.D. ANAND.


Present :   Mr. Krishan Singh, Advocate,
            for the petitioner.



S.D. Anand, J.

Crl. Misc. No. 51583 of 2008

Allowed, as prayed for.

Crl.Misc. No.29369 of 2008

The grievance of the petitioner – prisoner is that

respondent No.2 – Superintendent, District Jail, Gurgaon, is not

accepting his parole request.

Notice of motion.

On the asking of the Court, Mr. Amit Kaushik, Assistant

Advocate General, Haryana, accepts notice on behalf of the State.

The petition shall stand disposed of with a direction to

respondent No.1 – Commissioner, Gurgaon Division, Gurgaon, to

decide the parole plea of the petitioner – prisoner within a period of
Crl. Misc. No.29369 of 2008 2

fifteen days from today. A copy of this petition shall by itself be

treated as parole request of the petitioner – prisoner. It will be for

the State counsel to communicate the order to the Competent

Authority.

Copy of the order be given to the learned State counsel

under the signatures of the Court Secretary.

November 10, 2008                                     ( S.D. Anand )
vkd                                                          Judge