High Court Punjab-Haryana High Court

Mukesh vs State Of Haryana Etc on 21 October, 2008

Punjab-Haryana High Court
Mukesh vs State Of Haryana Etc on 21 October, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                          Criminal Misc. No.M-18412 of 2008
                          Date of decision : 21.10.2008

Mukesh                                                   .....Petitioner

                          Versus
State of Haryana etc.                                    ...Respondents

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


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

             Mr. S.S.Mor, Senior Deputy Advocate
             General, Haryana for respondent-State.

S. D. ANAND, J.

The counter filed on behalf of respondents No. l to 3 is taken

on record.

The parole plea of the petitioner-prisoner was declined by the

impugned order just on the premise that he had already availed of parole

during the current year itself.

Learned State counsel, in a touch of rule-related fairness,

concedes that a prisoner can be allowed parole twice in a year.

In view thereof, the impugned obviously deserves to be

negatived and it is so ordered accordingly. The petition shall stand allowed

accordingly. The impugned order is set aside. The competent authority is

directed to pass an order afresh, within fifteen days from today, in the light

of the above observations made by this Court. 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.

October 21, 2008                                      (S.D. ANAND)
Pka                                                      JUDGE