IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
CRM No. M 10679 of 2009( O & M)
Date of decision: 22.05.2009
Satnam Singh
...Petitioner
Versus
State of Punjab and another
...Respondents
CORAM: HON'BLE MR.JUSTICE HARBANS LAL
Present: Mr. Satnam Singh Gill, Advocate for the petitioner.
Ms. Manjari Nehru Kaul, DAG, Punjab.
***
Harbans Lal, J.( Oral)
This petition has been moved by Satnam Singh under Section
482 of Cr.P.C. seeking parole of four weeks due to his own illness.
Reply has not been filed by State.
I have heard the counsels for the parties, besides perusing the
record with due care and circumspection.
Senior Medical Officer, I/C Central Jail Hospital, Patiala in
Annexure P-1 says in the following terms:
” In- spite of all the follow ups treatment given in Jail Hospital,
patient’s condition is not improving, he is unable to perform his daily
routine. Due to his serious illness – Moderate MS C Trivial MR c LV
Diastolic Dysfunction C Preserved CV systolic function. Pt. only managed
in cardiology deptts., needs regular check up, but facilities not upto mark in
Jail Hospital, any mishappening can happen”
This petition is disposed of with a direction to the respondents
that the petitioner shall be released on parole for a period of three
CRM No. M 10679 of 2009( O & M) -2-
weeks from the date of his release, subject to the satisfaction of District
Magistrate, Jind, who shall take an adequate surety before releasing him
under the rules. After expiry of the abovesaid parole period, the petitioner
shall surrender before the Jail Superintendent, Central Jail, Patiala.
A copy of this order be given dasti.
May 22, 2009 ( Harbans Lal ) amrit Judge