IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 4924 of 2009
Date of decision: 27.03.2009
Harjinder Singh
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Varinder Singh Rana, Advocate for the petitioner.
Mr.Amit Kaushik, Assistant Advocate General, Haryana.
***
Harbans Lal, J.( Oral)
This petition has been moved by Harjinder Singh under Section
482 of Cr.P.C., seeking emergency parole for four weeks for the treatment
of his wife, who is suffering from pain of stone and is yet to be operated.
Reply filed by 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 for a period of two weeks
from the date of his release, subject to the satisfaction of District
Magistrate, Fatehabad, 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, Central Jail, Hisar.
A copy of this order be given dasti.
March 27, 2009 ( Harbans Lal ) amrit Judge