IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Criminal Misc. No. M-8891 of 2009
Date of decision: April 02, 2009
Mohd. Nadim -Petitioner
Versus
State of Haryana -Respondent
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. Saurabh Bajaj, Advocate, for the petitioner.
Mr. Kartar Singh, AAG, Haryana.
Rajan Gupta, J.(Oral)
This is a petition under Section 482 Cr.P.C., praying for release
of the petitioner on parole for a period of four weeks under Section 3(2)(b)
of the Haryana Good Conduct Prisoners ( Temporarily Release) Act.
Learned State counsel submits that in case the petitioner prefers
an application for release on parole before the competent authority within
three days of receipt of a certified copy of this order, the same shall be
decided within three days thereafter.
In view of the statement made by learned State counsel, the
instant petition has been rendered infructuous and is disposed of as such.
Copy of the order be given dasti under signatures of Court
Secretary of the Bench.
[Rajan Gupta]
Judge
April 02, 2009.
‘ask’