High Court Punjab-Haryana High Court

Pal Singh vs State Of Punjab And Others on 13 April, 2011

Punjab-Haryana High Court
Pal Singh vs State Of Punjab And Others on 13 April, 2011
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                  AT CHANDIGARH


                                  Crl.W.P. No. 883 of 2011 (O and M)
                                    Date of Decision : 13.04.2011

Pal Singh                                                ...... Petitioner.

                                Versus

State of Punjab and others                            ..... Respondents.

CORAM: HON’BLE JUSTICE MS. RITU BAHRI.

Present:- Mr. Sandeep Arora, Advocate, for the petitioner.

RITU BAHRI, J. (ORAL).

Notice of motion.

On asking of the Court, Ms. Ambika Luthra, AAG Punjab,

accepts notice on behalf of respondents No. 1 to 3.

Copy of the petition has been supplied to learned State

counsel in the Court.

The petitioner is convicted vide judgment dated 10.4.2003

for offence under Sections 279 and 304 A IPC and was sentenced to

undergo rigorous imprisonment for a period of 1 ½ years and a fine of Rs.

500/- was imposed on him. Vide order dated 11.11.2010, while

dismissing the revision petition, this Court has reduced the sentence of

the petitioner from 1 ½ years to 1 year . As per the judgment, the

petitioner has undergone 3 ½ months of substantive sentence.

Learned counsel for the petitioner contends that after the

revision petition was dismissed,the petitioner had surrendered before the

jail authorities and now he is in custody for the last one month. Prayer is

being made for grant of emergency parole to the petitioner under Section

3 and 4 of the Punjab Good Conduct Prisoners (Temporary Release) Act,

1962, on account of marriage of son of the petitioner, namely, Neeraj

Kumar, which is scheduled to be solemnised on 17.4.2011.

Crl.W.P. No. 883 of 2011 (O and M) -2-

In view of the fact that the petitioner, after dismissal of the

revision petition, had surrendered before the jail authorities and he has

undergone 4 ½ months of actual sentence, his prayer for emergency

parole on account of marriage of his son is allowed. The respondents are

directed to verify the fact that the marriage of the son of the petitioner is

fixed for 17.4.2011. A direction is issued to the respondents to release

the petitioner on emergency parole under the provisions of Section 3 and

4 of the Punjab Good Conduct Prisoners (Temporary Release) Act, 1962

with effect from 15.4.2011. Since the marriage of the petitioner’s son is

scheduled on 17.4.2011 (Sunday), the petitioner is directed to surrender

before the jail authorities on 20.4.2011 at 5:00 PM.

Petition is disposed of accordingly.

(RITU BAHRI)
JUDGE
13.4.2011
sjks