High Court Punjab-Haryana High Court

Major Singh vs The State Of Punjab And Others on 21 January, 2009

Punjab-Haryana High Court
Major Singh vs The State Of Punjab And Others on 21 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                        ****
                               Criminal Misc. No. M-1751 of 2009 (O&M)
                                      Date of Decision:21.01.2009

Major Singh
                                                        .....Petitioner
            Vs.

The State of Punjab and others
                                                        .....Respondents

CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. A.S. Trikha, Advocate for the petitioner.
                        ****
Order
HARBANS LAL, J.

This petition has been moved by Major Singh under Section

482 of Cr.P.C seeking emergency parole to celebrate the marriage ceremony

of his sister’s daughter Rajinder Kaur daughter of Jaswinder Singh fixed for

28.1.2009 and another marriage of his brother’s daughter Ramandip Kaur

daughter of Sukhpal Singh fixed for 25.1.2009.

Heard.

This petition is dismissed as no ground is made out.

January 21, 2009                                 ( HARBANS LAL )
renu                                                  JUDGE

Whether to be referred to the Reporter? No