IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-29204 of 2008
Date of Decision: November 10, 2008
Naresh
... Petitioner
Versus
State of Haryana and others
... Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present : Ms. Sarla Chaudhary, Advocate,
for the petitioner.
***
S.D. Anand, J.
Crl. Misc. Nos. 51289 & 51290 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-29204 of 2008
The only grievance of the petitioner – prisoner is that
his agricultural parole plea (Annexure P-1) has not been decided
by the Competent Authority.
Notice of motion.
On the asking of the Court, Mr. Amit Kaushik, Assistant
Advocate General, Haryana, accepts notice on behalf of the State.
Crl. Misc. No. M-29204 of 2008 2
The petition shall stand disposed of with a direction to
the Competent Authority to take a decision on the parole plea of
the petitioner – prisoner (Annexure P-1) within one month 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.
November 10, 2008 ( S.D. Anand ) vkd Judge