High Court Punjab-Haryana High Court

Jagir Kaur vs State Of Punjab And Others on 21 November, 2008

Punjab-Haryana High Court
Jagir Kaur vs State Of Punjab And Others on 21 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                     Crl. Misc. No. M-30708 of 2008

                            Date of Decision : November 21, 2008


Jagir Kaur

                                                       ... Petitioner

                                 Versus


State of Punjab and others.

                                                   ... Respondents


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


Present :    Mr. Krishan Sahajpal, Advocate,
             for Mr. B.S. Kathuria, Advocate
             for the petitioner.

                                  ****


S.D. Anand, J.

The petitioner is wife of Ashok Kumar who is

undergoing incarceration following his conviction in Crime case No.

11 dated 22.12.2004, under Sections 8, 15, 27A, 29, 60 and 61 of

the N.D.P.S. Act. The grievance of the petitioner is that her

request for release on parole of her husband – Ashok Kumar is not

being decided by the Competent Authority for want of a report

which is to be furnished by respondent No.3.

Notice of motion.

Crl. Misc. No. M-30708 of 2008 2

On the asking of the Court, Mr. Shilesh Gupta, Deputy

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

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision on the pending request

of the petitioner for release on parole of her husband – Ashok

Kumar within one month from today. 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 21, 2008                                    (S.D. Anand)
vkd                                                        Judge