IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M-2816 of 2009 ( O & M)
Date of decision: 11.02.2009
Jai Raj
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.Surender Deswal, Advocate
for the petitioner.
Mr.Tarunveer Vashist, Addl.A.G.Haryana.
***
Harbans Lal, J.
This petition has been moved by Jai Raj son of Khubi
Ram, under Section 482 of Cr.P.C. read with Section 3(1) (b) of the
Haryana Good Conduct Prisoners ( Temporary Release) Act, 1988,
seeking emergency parole for four weeks to attend the marriage
ceremonies of his real son on 15.02.2009.
As averred in the petition, the petitioner was arrested in a
case F.I.R.No.196 dated 28.04.2005 for the offences under section
376 of the I.P.C. and was convicted and sentenced by the learned
Additional Session Judge, Gurgaon.
I have heard the learned counsel for the parties. As per
marriage card ( Annexure P1), the marriage of petitioner’s real son is
to be solemnized on 15h February 2009.
CRM No. M-2816 of 2009 ( O & M) -2-
This petition is disposed of with a direction that the
petitioner shall be released on parole under Section 3 ( 1) (b) of the
Haryana Good Conduct Prisoners ( Temporary Release) Act, 1988,
for two weeks from the date of his release subject to the satisfaction
of learned District Magistrate, Mewat, who shall take an adequate
surety before releasing the petitioner under the rules. The surety
bonds to be submitted by the petitioner shall be accepted by the
District Magistrate, Mewat, on 13.02.2009.
After expiry of the abovesaid parole period, he shall
surrender before the Superintendent, District Jail, Gurgaon-
Respondent No.4.
A copy of this order be given dasti.
February 11, 2009 ( Harbans Lal ) amrit Judge