High Court Punjab-Haryana High Court

Satbir Singh vs State Of Haryana And Others on 5 November, 2008

Punjab-Haryana High Court
Satbir Singh vs State Of Haryana And Others on 5 November, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                                       Crl. Misc. No. M-28723 of 2008

                             Date of Decision: November 05, 2008


Satbir Singh

                                                         ... Petitioner

                  Versus

State of Haryana and others

                                                     ... Respondents


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

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


                                 ***

S.D. Anand, J.

Crl. Misc. Nos. 50421 & 50422 of 2008

Allowed, as prayed for.

Crl. Misc. No. M-28723 of 2008

The petitioner – prisoner applied for parole in order to

be able to attend the marriage of his sister’s son to be solemnized

on 30.11.2008.

Notice of motion.

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

Deputy Advocate General, Haryana, accepts notice on behalf of

the State.

Crl. Misc. No. M-28723 of 2008 2

The petition shall stand disposed of with a direction to

the Competent Authority to take a decision on the parole plea of

the petitioner – prisoner (Annexure P/1) 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.

November 05, 2008                                    ( S.D. Anand )
vkd                                                        Judge