High Court Punjab-Haryana High Court

Jai Parkash vs State Of Haryana And Another on 28 November, 2008

Punjab-Haryana High Court
Jai Parkash vs State Of Haryana And Another on 28 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                         Criminal Misc. No.M-18417 of 2008
                         Date of decision : 28.11.2008

Jai Parkash                                            .....Petitioner

                         Versus
State of Haryana and another                           ...Respondents

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

Present:    Mr. V.K.Jindal, Advocate for the petitioner.

            Mr. Amit Kaushik, Assistant Advocate Genera, Haryana

                                     ****
S. D. ANAND, J.

The counter filed on behalf of respondents is taken on record.
The grievance of the petitioner is that the benefit of the
remissions was denied to him (in respect of the period he was on bail),
even for the period prior to 11.9.1991 when the Apex Court Judgment in
Criminal Nos. 910/919 of 2001 (Joginder Singh Vs. State of Punjab and
others) was delivered.

Learned State counsel has no objection to the grant of request
made by the learned counsel for the petitioner.

The petition shall stand disposed of accordingly. The
competent authority shall provide benefit of remissions (qua the period he
was on bail )announced from time to time upto 11.9.2001 and consider the
premature release case of the petitioner on the basis thereof. The
exercise shall be concluded 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 28, 2008                                   (S. D. ANAND)
Pka                                                     JUDGE