Punjab-Haryana High Court
Rakesh vs State Of Haryana on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-33882 of 2008
Date of decision : 22.12.2008
Rakesh ....Petitioner
Versus
State of Haryana ...Respondent
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. A.S.Trikha, Advocate for the petitioner
S. D. ANAND, J.
The only grievance of the petitioner is that his plea for release
on furlough is lying undisposed of.
Notice of motion.
On the asking of the Court, Mr. S.S. Mor, learned Senior
Deputy Advocate General, Haryana, accepts notice on behalf of the State.
The petition shall stand disposed of with a direction to the
competent authority to take a decision on the pending furlough plea of the
petitioner-prisoner within one month from today. It will be for the State
counsel to communicate the order to the competent authority.
Copy of the order be given to the learned State counsel under
the signatures of the Court Secretary.
December 22, 2008 (S.D. ANAND) Pka JUDGE