High Court Punjab-Haryana High Court

Sanjay Kumar vs State Of Haryana And Others on 24 October, 2008

Punjab-Haryana High Court
Sanjay Kumar vs State Of Haryana And Others on 24 October, 2008
Criminal Misc. No.M-27924 of 2008                               -1-

                                      ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                         Criminal Misc. No.M-27924 of 2008
                         Date of decision : 24.10.2008

Sanjay Kumar                                             .....Petitioner

                         Versus
State of Haryana and others                              ...Respondents

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

Present:    Mr. H.S.Jaswal, Advocate the petitioner.



S. D. ANAND, J.

The petitioner-prisoner applied for parole in order to able to

attend the marriage of his brother-in-law’s daughter (wife’s brother’s

daughter) to be solemnised on 3.11.2008.

Notice of motion.

On the asking of the Court, Mr. S.S.Mor, learned Senior

Deputy Advocate General, Haryana accepts notice on behalf of

respondents.

There is a precise averment in the course of the petition that

petitioner is undergoing incarceration for the last about three years and he

has not availed of parole during this period. It is also averred otherwise he

has not committed any jail offence either during that period.

The petition shall stand disposed of accordingly with the

following directions to the competent authority:-

a) The respondents shall ascertain the correctness or otherwise

of the averment made by the petitioner;

Criminal Misc. No.M-27924 of 2008 -2-

****

b) If the factual averment is found to be correct, the petitioner

shall be released on parole for a reasonable period to enable

him to attend the marriage of daughter of his brother-in-law

(wife’s brother’s daughter) to be solemnised on 3.11.2008. If

the averment is found to be factually incorrect, the competent

authority may pass an order to the contrary.

c) The exercise shall be concluded within a reasonable period

so that the purpose of grant thereof is not defeated in any

manner.

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.

October 24, 2008                                     (S.D. ANAND)
Pka                                                     JUDGE