High Court Punjab-Haryana High Court

Ravinder Kumar vs State Of Punjab on 18 August, 2008

Punjab-Haryana High Court
Ravinder Kumar vs State Of Punjab on 18 August, 2008
          IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.



                                            Criminal Misc.20874-M of 2008

                                 DATE OF DECISION : AUGUST 18, 2008



RAVINDER KUMAR                                         ....... PETITIONER(S)

                                  VERSUS

STATE OF PUNJAB                                        .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Ms. Tanu Bedi, Advocate, for the petitioner(s).



AJAI LAMBA, J. (Oral)

The petition has been filed for release of the petitioner on

emergency parole for two days under the Punjab Good Conduct Prisoners

(Temporary Release) Act, 1962, to enable him to attend the marriage of his

sister.

The contention is that the petitioner has been in jail since 2004.

The marriage was fixed only about a week back. There was a holiday in

between and, therefore, the Power of Attorney could not be procured so as

to approach this Court. The bona fide of the petitioner is reflected from the

certificate (Annexure P-2) issued by the Gram Panchayat. The marriage is

scheduled to take place at Sonepat on 19.8.2008.

Notice of motion.

On the asking of the Court, Mr. H.S. Brar, DAG, Punjab,
Criminal Misc.20874-M of 2008 2

accepts notice.

Shri Brar has been fair to offer that the petitioner would be

taken in custody for attending the marriage of his sister.

Having regard to the facts of the case, the petition is allowed.

The petitioner would be taken to the place of marriage for two days to

enable him to attend the marriage of his sister at Village Lalheri Kalan,

Tehsil Gannaur, District Sonepat. The petitioner shall be taken in

custody. He, however, shall not be hand-cuffed.

A copy of the order be given dasti under the signatures of the

Court Secretary.

August 18, 2008                                              ( AJAI LAMBA )
Kang                                                                 JUDGE