Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hari Singh vs State Of Nct Of Delhi
2019 Latest Caselaw 5139 Del

Citation : 2019 Latest Caselaw 5139 Del
Judgement Date : 22 October, 2019

Delhi High Court
Hari Singh vs State Of Nct Of Delhi on 22 October, 2019
$~5
*        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                         Date of decision: 22.10.2019
+        W.P.(CRL) 2941/2019
         HARI SINGH                                   ..... Petitioner
                            Through      Mr. Nitish Gupta, Advocate

                            versus

         STATE OF NCT OF DELHI                       ..... Respondent
                       Through           Mr.R.S. Kundu, ASC with Ms.
                                         Shrestha Bharati and Mr. Shivam
                                         Saharan, Advocates

         CORAM:
         HON'BLE MR. JUSTICE BRIJESH SETHI

                            JUDGMENT

BRIJESH SETHI, J( Oral)

The instant petition under Article 226 of the Constitution of India read with Section 482 of Code of Criminal Procedure, 1973 (Cr. P.C) has been filed seeking release of the petitioner on parole for the marriage of his daughter which is scheduled for 09.11.2019.

Status report has been handed over in Court. Same is placed on record. The fact regarding the marriage of the daughter of the petitioner has been verified by the Station House Officer, P.S.: Domestic Airport, New Delhi.

Keeping in view the fact that the marriage of the daughter of the petitioner is scheduled for 09.12.2019, he (petitioner) is directed to be released on parole for a period of four weeks from the date of his release on his executing a personal bond in the sum of Rs.10,000/- with one surety in the like amount to the satisfaction of the Jail Superintendent, subject to following conditions:

(i) The petitioner will not leave National Capital Territory of Delhi without prior permission of the Court;

(ii) He will furnish to the Investigating Officer his mobile number and residential address where he will stay during the period of parole;

(iii) He will report to the concerned Station House Officer (SHO) /Investigating Officer (IO), on every Monday;

(iv) In case of any change in his residential address or the mobile number, he will inform the SHO/IO;

The petition is disposed of, in above terms.

BRIJESH SETHI, J OCTOBER 22, 2019 savita

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter