Criminal Misc. No.M-30827 of 2008 -1-
****
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-30827 of 2008
Date of decision : 1.12.2008
Sukhchain .....Petitioner
Versus
State of Punjab and another ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Ms. B.P.K. Brar, Advocate for the petitioner
S. D. ANAND, J.
The petitioner-prisoner has applied for release on parole in
order to be able to attend the marriage of his cousin sister (mother’s
sister’s daughter) which is to be solemnised on 19.12.2008.
Notice of motion.
On the asking of the Court, Ms. Majari Nehru, 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 petitioner’s cousin
sister (mother’s sister’s daughter) is scheduled to be fixed for
19.12.2008 is found to be correct, the petitioner shall be
released on parole for seven days to enable him to attend the
Criminal Misc. No.M-30827 of 2008 -2-****
marriage of his cousin sister (mother’s sister’s 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 within such time that
petitioner would be able to attend the marriage of his cousin
sister (mother’s sister’s daughter).
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.
December 01, 2008 (S. D. ANAND) Pka JUDGE