High Court Punjab-Haryana High Court

Narinder Singh vs State Of Haryana And Others on 23 October, 2008

Punjab-Haryana High Court
Narinder Singh vs State Of Haryana And Others on 23 October, 2008
Criminal Misc. No.M-27767 of 2008                              -1-

                                      ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-27767 of 2008
                         Date of decision : 23.10.2008

Narinder Singh                                          .....Petitioner

                         Versus
State of Haryana and others                             ...Respondents

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


Present:    Mr. Surender Deswal, Advocate for
            Mr. Hariom Gupta, Advocate for the petitioner.


S. D. ANAND, J.

The only grievance of the petitioner is that his plea for release

on emergency parole to attend the marriage of the daughter of the

petitioner which is to be held on 29.11.2008, is lying undisposed of.

Notice of motion.

On the asking of the Court, Mr. S.S.Mor, learned Senior

Deputy Advocate General, Haryana , accepts notice on behalf of the State.

The petition shall stand disposed of accordingly with the

following directions to the competent authority:-

a) The respondents shall ascertain the correctness or otherwise

of the averment made by the petitioner;

b) If the averment regarding the marriage of the daughter of the

petitioner which is to be held on 29.11.2008 is found to be

correct, the petitioner shall be released on parole for one week

to enable him to attend the marriage of his daughter. If the

averment is found to be factually incorrect, the competent
Criminal Misc. No.M-27767 of 2008 -2-

****

authority may pass an order to the contrary.

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 23, 2008                                     (S.D. ANAND)
Pka                                                     JUDGE