High Court Punjab-Haryana High Court

Sunita Duhan vs State Of Haryana And Others on 11 November, 2008

Punjab-Haryana High Court
Sunita Duhan vs State Of Haryana And Others on 11 November, 2008
 IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                          Crl. Misc. No. M-23616 of 2008

                  Date of Decision: November 11, 2008


Sunita Duhan

                                            ... Petitioner

                          Versus


State of Haryana and others.

                                         ... Respondents

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

Present : Mr. Jagjit Gill, Advocate,
          for the petitioner.

          Mr. S.S. Mor, Sr. DAG, Haryana.


                           ****

S.D. Anand, J.

The petitioner has applied for the release of

her brother-in-law (Devar) – Surender @ Sonu son of Sh.

Tara Chand, a lifer, lodged in District Jail, Gurgaon, in

case FIR No. 382 dated 25.11.1996, under Sections 302,

120-B of the Indian Penal Code, to enable him to marry

the petitioner whose husband unfortunately died and the

petitioner is living in the village with her three minor

children (one daughter and two sons) whom she had

given birth from the lions her deceased husband. Her
Crl. Misc. No. M-23616 of 2008 2

parents-in-law are also dead. There is none in the family

to look after the agricultural holding in the village. She

is to marry her Devar in accord with a custom permitting

a Karewa marriage of the indicated category.

The learned State counsel contests the plea by

indicating that the prisoner aforementioned had faced

trial in as many as 24 cases and further as many as 4

cases are pending against him, though he is on bail on

those cases. Yet another averment is that he stands

convicted in three cases (FIR No. 382/96, under Section

302 IPC, Police Station Sadar Sonepat, FIR No. 354/99,

under Sections 420, 467, 468, 471 IPC and FIR No.

52/98, under Sections 365, 364-A, 392, 212, 120-B IPC,

Police Station Model Town, Delhi).

The release of parole of Surender @ Sonu

may not be a legally feasible proposition in the light of

the facts indicated by the State counsel. At the same

time, there has to be an order which enables the

petitioner to enter into a Karewa marriage with Surender

@ Sonu.

The petition shall stand disposed of with a

direction to the District Magistrate concerned, to fix up a

date on which the Registrar of Marriages, would be

directed to go to the jail and register the marriage

between the petitioner and Surender @ Sonu.
Crl. Misc. No. M-23616 of 2008 3

November 11, 2008                (   S.D.
Anand )
vkd                              Judge