1
D.B. Criminal (Parole) Writ Petition No.4506/2008
Sohan Lal. vs. State of Rajasthan & Ors.
D.B. Criminal (Parole) Writ Petition No.4506/2008
Sohan Lal. vs. State of Rajasthan & Ors.
Date : 20.8.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. C.M. TOTLA, J.
By post.
Mr.VR Mehta, PP.
– – – – –
Heard learned Public Prosecutor and perused the
reply filed by State.
The petitioner was convicted for offence under the
provisions of NDPS Act and has been sentenced to 10
years rigorous imprisonment with a fine of Rs.1 lakh in
Sessions Case NO.9/2002 by the court of Special Judge,
NDPS Cases, Rajgarh (Churu) vide judgment dated
18.3.2004. The petitioner has served sentence of 5
years 1 month 17 days as on 25.7.2008.
As per the reply, the petitioner did not do his
work inspite of assignment of the work. The State also
placed on record the history ticket of the petitioner.
2
D.B. Criminal (Parole) Writ Petition No.4506/2008
Sohan Lal. vs. State of Rajasthan & Ors.
We perused the history ticket of the petitioner
and found that the petitioner was assigned work and on
all occasions, he did not do the work.
In view of the above, we do not find any reason to
allow this petition to release the petitioner on
parole.
The petitioner may be informed that his parole
petition was rejected because of his conduct in jail.
He may be advised to improve his conduct. The
petitioner will be entitled to move another application
after one year from today which may be considered after
taking into account the improvement in the conduct of
the petitioner.
With the aforesaid observations, this parole
petition is hereby dismissed.
This order be conveyed to the convict through the
jail authorities.
(C.M. TOTLA), J. (PRAKASH TATIA), J.
S.Phophaliya