Punjab-Haryana High Court
Sant Kumar vs State Of Haryana And Others on 13 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CRM No.M 4185 of 2009
Date of decision: 13.2.2009
Sant Kumar
...Petitioner
Versus
State of Haryana and others
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr.RK Bagga, Advocate for the petitioner
***
Harbans Lal, J.(Oral)
Learned counsel for the petitioner contends that the petitioner
had moved an application for agriculture parole to the Superintendent,
Central Jail, Ambala -respondent no.3, but he did not entertain the same.
This petition is disposed of with a direction to the respondents
to entertain the application of the petitioner, to be moved within 7 days from
the date of receipt of the certified copy of this order and the same shall be
decided within one month from that day.
February 13, 2009 (Harbans Lal) gsv Judge