High Court Punjab-Haryana High Court

Pappu @ Jaswant vs State Of Haryana And Others on 11 February, 2009

Punjab-Haryana High Court
Pappu @ Jaswant vs State Of Haryana And Others on 11 February, 2009
Criminal Misc. No. M-3844 of 2009 (O&M)                                 -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                Criminal Misc. No. M-3844 of 2009 (O&M)
                                       Date of Decision:11.02.2009

Pappu @ Jaswant
                                                           .....Petitioner
            Vs.

State of Haryana and others
                                                           .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Jagjeet Beniwal, Advocate for the petitioner.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Pappu @ Jaswant under

Section 482 of Cr.P.C read with Section 3(1)(b) of the Haryana Good

Conduct Prisoners (Temporary Release) Act, 1988 seeking his release on

emergency parole for four weeks to perform the Bhat Ceremony being

maternal uncle in the marriage of his sister’s daughter.

The facts in brief are that the marriage of the daughter of the

petitioner’s sister, namely, Sunita is fixed for 17.2.2009 with Dinesh. He is

the maternal uncle of the girl. So, as per the Hindu Rites and Ceremonies, it

is compulsory for a maternal uncle to remain present at the time of the

marriage to perform Bhat Ceremony. He is head of his family. All the

management for the Bhat Ceremony is to be done by him. In these

circumstances, he may be allowed parole as sought for.

I have heard the learned counsel for the petitioner.

Annexure P.2, the panchayat certificate is absolutely silent

about the fact that the petitioner is the only maternal uncle of Sunita whose
Criminal Misc. No. M-3844 of 2009 (O&M) -2-

marriage ceremony is to be celebrated. More to the point, the petition is

silent on these aspects. Thus, it is inferable that she has got other maternal

uncles who can perform the stated Bhat Ceremony at the time of her

marriage. Consequently, this petition is dismissed.

February 11, 2009                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? No