High Court Punjab-Haryana High Court

Jarnail Singh vs State Of Punjab And Another on 27 August, 2008

Punjab-Haryana High Court
Jarnail Singh vs State Of Punjab And Another on 27 August, 2008
Criminal Misc. No.M-1721 of 2008                             -1-

                              ****

IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                       Criminal Misc. No.M-1721 of 2008
                       Date of decision : 27.8.2008

Jarnail Singh                                          .....Petitioner

                       Versus
State of Punjab and another                            ...Respondents

                              ****

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

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

           Ms. Manjari Nehru, Deputy Advocate General, Punjab


S. D. ANAND, J.

The agriculture parole plea filed by the petitioner-prisoner

was declined by the competent authority in view of a report furnished

by District Magistrate, Gurdaspur, that the past conduct of the

petitioner-prisoner did not entitle him to release on parole. The

District Magistrate based his report upon the information furnished by

Senior Superintendent of Police, Gurdaspur. The impugned order

indicates that the parole plea was being declined as the petitioner-

prisoner had over stayed a parole release in the year 2006 and he

had to be arrested in pursuance of a case which came to be

registered against him on that account.

Learned counsel for the petitioner-prisoner argues that

though she is not in a position to contest the correctness of the

above averment, the further release of the petitioner-prisoner on
Criminal Misc. No.M-1721 of 2008 -2-

****

parole could have been denied to him only for a period of one year

following the violation.

Learned State counsel states that she is not in a position

to deny the averment for want of instructions in the relevant behalf.

In the light of the fore-going discussion, the impugned

order is set aside. The competent authority is directed to decide the

parole plea of the petitioner afresh within one month from today.

Disposed of accordingly.

August 27, 2008                                   (S. D. ANAND)
Pka                                                  JUDGE

Note: Whether to be referred to Reporter: Yes/No