IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
****
Criminal Misc. No. M-19549 of 2009 (O&M)
Date of Decision:21.07.2009
Maan Singh alias Mana
.....Petitioner
Vs.
State of Punjab and others
.....Respondents
CORAM:- HON'BLE MR. JUSTICE HARBANS LAL
Present:- Mr. Balraj Singh Sandhu, Advocate for the petitioner.
****
HARBANS LAL, J.
This petition has been moved by Maan Singh alias Mana under
Section 482 of Cr.P.C seeking extension of his existing parole to enable him
to undergo physiotherapy of his right leg.
I have heard the learned counsel for the petitioner. As averred
in this petition, the petitioner is suffering from pain in right leg. He got
himself examined from Tarlok Hospital, Ferozepur Cantt. on 16.7.2009 and
Doctor recommended for X-Ray of his right leg and ultimately, he
recommended physiotherapy of his right leg for three weeks. The petitioner
can avail this facility of Physiotherpay even inside the jail. That being so,
no case is made out to extend the existing period of his parole. Sequelly,
this petition is dismissed.
July 21, 2009 ( HARBANS LAL ) renu JUDGE