IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc No. M-9026 of 2009
Date of decision : 31.03.2009
Sunil Kumar
....Petitioner
V/s
State of Haryana and others
....Respondents
BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. S.S. Siao, Advocate
for the petitioner.
RAJAN GUPTA J. (ORAL)
The only grievance of the petitioner in this petition is that his
case for grant of agricultural parole has not been considered. According to
the counsel, respondent No. 3 is supposed to forward the application of the
petitioner i.e annexure P-1 to the petition, for grant of parole to the
concerned authority.
Notice of motion.
On the asking of the Court, Mr. Tarun Aggarwal, Sr. DAG
Haryana accepts notice.
Learned counsel for the State states that the application of the
petitioner shall be forwarded to the concerned authority within a period of
15 days from the receipt of certified copy of the said order.
Under these circumstances, the petition is allowed and it is
directed that the authority to which the application annexure P-1 is
forwarded, shall take a decision thereon within one month of receipt of the
Crl. Misc No. M-9026 of 2009 -2-
application.
Copy of the order be given to the counsel for the parties under
the signatures of the Court Secretary.
31.03.2009 (RAJAN GUPTA) Ajay JUDGE