High Court Punjab-Haryana High Court

Sarwan Singh @ Sama vs The State Of Punjab And Another on 24 December, 2008

Punjab-Haryana High Court
Sarwan Singh @ Sama vs The State Of Punjab And Another on 24 December, 2008
Criminal Misc. No.M-34336 of 2008                         -1-

                                ****


IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH

                   Criminal Misc. No.M-34336 of 2008
                   Date of decision : 24.12.2008

Sarwan Singh @ Sama                                             ....Petitioner

                         Versus
The State of Punjab and another                           ...Respondents

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

Present:     Mr. T.P.S.Bhatti, Advocate for the petitioner


S. D. ANAND, J.

Criminal Misc. No.60458 of 2008

Allowed as prayed for.

Criminal Misc. No.M-34336 of 2008

The petitioner-prisoner applied for release on parole in order

to be able to attend the marriage of his daughter which is to be

solemnised on 17.01.2009.

Notice of motion.

Ms. Manjari Nehru Kaul, learned Deputy Advocate General,

Punjab accepts notice on behalf of the respondents.

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;

b) If the averment regarding the marriage of daughter of the

petitioner which is to be solemnised on 17.01.2009 is found to

be correct, the petitioner shall be released on parole for fifteen
Criminal Misc. No.M-34336 of 2008 -2-

****

days to enable him to attend the marriage of his daughter. 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 fifteen days from

today.

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.

Copy of this order be given dasti to the learned counsel for the

petitioner on payment of usual charges.

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