High Court Punjab-Haryana High Court

Rafal Singh vs State Of Haryana And Others on 11 February, 2009

Punjab-Haryana High Court
Rafal Singh vs State Of Haryana And Others on 11 February, 2009
Criminal Misc. No. M-3980 of 2009 (O&M)                               -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                            ****
                               Criminal Misc. No. M-3980 of 2009 (O&M)
                                       Date of Decision:11.02.2009

Rafal Singh
                                                         .....Petitioner
              Vs.

State of Haryana and others
                                                         .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-     Mr. Rahul Deswal, Advocate for the petitioner.
                            ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Rafal Singh under Section 482

of the Code of Criminal Procedure read with Section 3(1)(d) of Haryana

Good Conduct Prisoners (Temporary Release) Act, 1988 to quash impugned

order dated 29.1.2009 (Annexure P.1) whereby the prayer of the petitioner

for his release on four weeks’ parole for admission of his children in the

school has been rejected.

The brief facts are that the petitioner was convicted and

sentenced to undergo imprisonment for five years in case FIR No.234 dated

6.8.1993 registered under Section 307 read with Section 34 of IPC at Police

Station Gharaunda. He moved the parole application for admission of his

children in the school, but the same has been rejected by respondent No.4.

The father of the petitioner is about 70 years of age and the brother of the

petitioner is not residing with the petitioner and in these circumstances, the

parole may be granted.

Criminal Misc. No. M-3980 of 2009 (O&M) -2-

I have heard the learned counsel for the petitioner.

In Annexure P.1, order dated 29.1.2009 passed by the District

Magistrate, Karnal, it has been observed that as per the report received from

the Senior Superintendent of Police vide Sr. No.6177 dated 23.1.2009,

during inquiry, it was found that the petitioner has two children out of

whom eldest one is 10 years of age and is studying in 4th Class and the other

one is 8 years of age and is studying in 2nd Class in the Village Government

School. The family of the convict comprises of his wife, brother and father,

who are capable of completing admission formalities. The admission of

children takes place in the first week of April.

In view of these circumstances, the parole has not been

recommended. There is nothing on the record to disagree with these

observations. Consequently, this petition is dismissed.

February 11, 2009                                  ( HARBANS LAL )
renu                                                    JUDGE

Whether to be referred to the Reporter? Yes/No