IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-23890 of 2008
Date of decision : 16.9.2008
Vikas @ Laddi .....Petitioner
Versus
State of Haryana and others ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. Pankaj Nanhera, Advocate for the petitioner.
S. D. ANAND, J.
The plea put forward by the petitioner-prisoner is for his
release on parole to enable him to attend his younger brother’s marriage.
The learned counsel informs in response to a query from the
Court that petitioner-prisoner did want to make a representation in relevant
behalf but the jail authorities did not receive it.
The petition shall stand disposed of with a direction to
respondent no. 3 to receive whatever representation is made by the
petitioner and deal with it in accordance with rules on the subject.
September 16, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No