IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34273 of 2008
Date of Decision: December 24, 2008
Jaswinder Singh @ Dulla
... Petitioner
Versus
State of Punjab.
...Respondents.
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Ms. Meena Bansal, Advocate,
for Mr. Kuldeep V. Singh, Advocate,
for the petitioner.
***
S.D. Anand, J. (Oral)
Crl. Misc. No. 60366 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-34273 of 2008
The petitioner – prisoner is on parole and he is to
surrender on 26.12.2008.
The learned counsel for the petitioner-prisoner argues
in favour of the grant of extension of parole period because
petitioner-prisoner is required to be by the side of his ailing wife.
Crl. Misc. No. M-34273 of 2008 2
Notice of motion.
On the asking of the Court, Ms. Manjari Nehru Kaul,
Deputy Advocate General, Punjab, accepts notice on behalf of the
State.
After hearing the learned counsel for the parties, it is
ordered that the parole period of the petitioner-prisoner shall stand
extended for a period of ten days. It will be for the learned State
counsel to communicate the order to the Competent Authority.
Copy of this order be given to the learned counsel for
the State counsel under the signatures of the Court Secretary.
December 24, 2008 ( S.D. Anand ) vkd Judge