IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-921 of 2009
Date of decision: 13.01.2009
Rajender
....Petitioner
V/s
State of Haryana and Others
....Respondents.
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Rahul Deswal, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
Learned counsel for the petitioner submits that he has already
filed an application for release on furlough to the respondent No. 3 vide
dispatch No. 11944-45 dated 21.08.2008. Counsel further states that his
application has been forwarded to Competent Authority. Counsel for the
petitioner is satisfied if a direction is issued for decision of his application
within one month.
Accordingly, a direction is issued to the respondents to decide
the application of the petitioner within one month of the receipt of certified
copy of this order.
Petition stands disposed of.
13.01.2009 (RAJAN GUPTA) Ajay JUDGE