High Court Punjab-Haryana High Court

Sandeep @ Ravan vs State Of Haryana And Others on 20 November, 2008

Punjab-Haryana High Court
Sandeep @ Ravan vs State Of Haryana And Others on 20 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                          Criminal Misc. No.M-30388 of 2008
                          Date of decision : 20.11.2008

Sandeep @ Ravan                                           .....Petitioner

                            Versus
State of Haryana and others                               ...Respondents

                                  ****

CORAM : HON'BLE MR. JUSTICE S. D. ANAND

Present:      Mr. A.S.Trikha, Advocate the petitioner


S. D. ANAND, J.

Criminal Misc. No.53367 of 2008

Allowed as prayed for.

Criminal Misc. No.M-30388-2008

The petitioner-prisoner is on parole and is due to surrender on

21.11.2008.

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.

After hearing the learned counsel for the parties, the parole

period of the petitioner is extended for further fifteen days to enable him to

be by the side of his wife and infant who are in serious health condition. It

will be for the State counsel to communicate the order to the competent

authority.

Disposed of accordingly.

Copy of the order be given to the learned State counsel under

the signatures of the Court Secretary.

November 20, 2008                                       (S. D. ANAND)
Pka                                                         JUDGE