Punjab-Haryana High Court
Sakki vs State Of Haryana And Others on 3 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-28406 of 2008
Date of decision : 03.11.2008
Sakki .....Petitioner
Versus
State of Haryana and others ...Respondents
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Surender Deswal, Advocate for
Mr. Hariom Gupta, Advocate for the petitioner.
S. D. ANAND, J.
Dismissed as withdrawn, with liberty to file a plea afresh
before the competent authority. If petitioner-prisoner prefers the parole
plea, the competent authority shall take a decision either way on the parole
plea of the petitioner within one month from the date of its filing.
November 03, 2008 (S.D. ANAND) Pka JUDGE