High Court Punjab-Haryana High Court

Jai Pal Alias Pali vs State Of Punjab And Another on 4 March, 2009

Punjab-Haryana High Court
Jai Pal Alias Pali vs State Of Punjab And Another on 4 March, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                       CRM No.M 4120 of 2009
                                       Date of decision: 04.03.2009

Jai Pal alias Pali

                                                                    ...Petitioner

                     Versus

State of Punjab and another
                                                                ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mrs.B.P.K.Brar, Advocate
             for the petitioner.

              Mr.T.S.Salana, DAG, Punjab.

                     *******

Harbans Lal J.

This petition has been moved by Jai Pal alias Pali, under
Section 482 of Cr.P.C., seeking emergency parole for four weeks to look
after his wife who is suffering from D.U.B. With bulky uterus and excessive
bleeding and has to undergo surgery.

Reply filed by State is taken on record.

I have heard the counsels 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,
Fatehgarh Sahib, 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, Patiala-Respondent
No.2.

A copy of this order be given dasti.

March 04, 2009                                       ( Harbans Lal )
amrit                                                    Judge