High Court Punjab-Haryana High Court

Sunder Singh vs State Of Haryana on 26 August, 2008

Punjab-Haryana High Court
Sunder Singh vs State Of Haryana on 26 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
              AT CHANDIGARH

                        Criminal Misc. No.M-11674 of 2008
                        Date of decision : 26.8.2008

Sunder Singh                                          .....Petitioner

                        Versus
State of Haryana                                      ...Respondent

                             ****

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

Present:   Mr. V.S.Rana,Advocate for the petitioner

            Mr. S.S.Mor,Senior Deputy Advocate General, Haryana

S. D. ANAND, J.

The request made by the petitioner for his release on

parole to get his house repaired was declined by the Divisional

Commissioner, Hisar Division, Hisar, with the observation that

“convict’s father is able to do the repair of the house”. That finding is

based upon a report made by Superintendent of Police, Hisar.

The premise for declining the request is plainly illogical.

There is no averment that there is no house in the name of

petitioner-prisoner. That being so, it is he only who is entitled to

raise a claim for his release on parole to be able to effect the repair

of his house.

The petition shall stand allowed. The petitioner-prisoner

is allowed parole for four weeks to get his house repaired.

August 26, 2008                                    (S. D. ANAND)
Pka                                                   JUDGE

Note: Whether to be referred to Reporter: Yes/No