IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31993 of 2008
Date of Decision: December 04, 2008
Jagdeep Singh
... Petitioner
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Brijender Kaushik, Advocate,
for the petitioner.
S.D. Anand, J. (Oral)
Crl. Misc. No. 56233 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-31993 of 2008
The petitioner – prisoner has applied for the grant of
parole to be able to join last rites ceremony of his brother-in-law
(sister’s husband).
Notice of motion.
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
Crl. Misc. No. M-31993 of 2008 2
In the circumstances of the case, it is directed that the
petitioner – prisoner shall be released on parole for two days. The
release shall, of course, be subject to the furnishing of adequate
surety etc. by 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 counsel for
the parties under the signatures of the Court Secretary.
December 04, 2008 ( S.D. Anand ) vkd Judge