High Court Punjab-Haryana High Court

Rakesh vs State Of Haryana And Others on 23 January, 2009

Punjab-Haryana High Court
Rakesh vs State Of Haryana And Others on 23 January, 2009
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                       CRM No.2197 M of 2009 (O&M)
                                       Date of decision: 23.1.2009.

Rakesh

                                                                    ...Petitioner

                   Versus

State of Haryana and others
                                                              ...Respondents

CORAM:       HON'BLE MR.JUSTICE HARBANS LAL

Present:     Mrs. Sarla Chaduhary, Advocate for the petitioner

                          ***
Harbans Lal, J.

This petition is disposed of with a direction to the respondents

to consider the application (Annexure P1) of the petitioner for parole for the

construction of new house, in view of the Section 3(1)(d) of the Haryana

Good Conduct Prisoners (Temporary Release), Act, 1988 within fortnight

from the date of receipt of certified copy of this order.

January 23, 2009                                    (Harbans Lal)
gsv                                                     Judge