High Court Punjab-Haryana High Court

Darshan Singh vs State Of Punjab And Others on 23 January, 2009

Punjab-Haryana High Court
Darshan Singh vs State Of Punjab And Others on 23 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                   ****
                          Criminal Misc. No. M-2198 of 2009
                            Date of Decision:23.01.2009

Darshan Singh                                            .....Petitioner
            Vs.
State of Punjab and others                               .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. Deepinder Brar, Advocate for the petitioner.
                      ****
Order
HARBANS LAL, J.

This application has been moved by Darshan Singh under

Section 482 of Cr.P.C seeking extension of his parole period.

I have heard the learned counsel for the petitioner.

Learned counsel for the petitioner has maintained that the

mother of the petitioner had been visiting hospital for regular check up from

5.12.2008 till 19.1.2009. Her shoulder was unable to recover within short

span of time. She has been referred to DMC Ludhiana for further treatment

on 19.1.2009. The father of the petitioner being 72 years of age is unable to

look after her. In these premises, the parole period be extended with effect

from 28.1.2009.

I have well considered these submissions. In this petition itself,

it has been mentioned that the wife of the petitioner is 28 years of age. She

can lookafter her mother-in-law. Thus, prima-facie no case is made out for

extension of parole as sought for. Consequently, this petition is dismissed.

January 23, 2009                                  ( HARBANS LAL )
renu                                                   JUDGE