High Court Punjab-Haryana High Court

Mohinder And Another vs The State Of Haryana And Another on 22 December, 2008

Punjab-Haryana High Court
Mohinder And Another vs The State Of Haryana And Another on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                   Criminal Misc. No.M-33754 of 2008
                   Date of decision : 22.12.2008

Mohinder and another                                     ....Petitioners

                         Versus
The State of Haryana and another                         ...Respondents

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

Present:     Mr. H.S.Jaswal, Advocate for the petitioner

S. D. ANAND, J.

Learned counsel for the petitioners states that he would be
content and interests of justice would be served if a direction is issued to
respondent no.2 (Superintendent Jail, Central Jail, Ambala) to initiate the
premature release case of the petitioner-prisoners who are averred to
have undergo more than 15 years of actual sentence and a direction is
issued to the competent authority to dispose of the premature release plea
of the petitioner within a time bound frame.

Notice of motion.

On the asking of the Court, Mr. S.S.Mor, learned Senior
Deputy Advocate General, Haryana accepts notice on behalf of
respondents.

The petition shall stand disposed of accordingly with a
direction to the respondent no.2 (Superintendent Jail, Central Jail, Ambala)
to initiate the premature release case of the petitioner-prisoners forthwith
and the competent authority is directed to dispose of the premature release
plea of the petitioners thereafter. The exercise shall be concluded within
two months from today. It will be for the State counsel to communicate the
order to the competent authority.

Copy of the order be given to the learned State counsel under
the signatures of the Court Secretary.

December 22, 2008                                   (S.D. ANAND)
Pka                                                     JUDGE