IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-31596 of 2008
Date of Decision : December 02, 2008
Nasib Kaur
... Petitioner
Versus
State of Punjab and others.
... Respondents
CORAM : HON'BLE MR. JUSTICE S.D. ANAND.
Present : Mr. Ranjit Sharma, Advocate,
for the petitioner.
****
S.D. Anand, J (Oral).
Crl. Misc. No.55558 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-31596 of 2008
The petitioner – prisoner is on bail and is due to
surrender today.
The petitioner – prisoner has applied for extension of
parole in order to have the treatment for heart disease.
The learned counsel for the petitioner states that
interests of justice would be served and he would be content if the
respondents are directed to get her the required treatment at DMC,
Ludhiana. The averments made with regard to the state of health
Crl. Misc. No. M-31596 of 2008 2
of the petitioner – prisoner are supported by a medical certification
(Annexure P/1).
Notice of motion.
On the asking of the Court, Ms. Manjari Nehru, Deputy
Advocate General, Punjab, accepts notice on behalf of the State.
The petition is disposed of with a direction to the
respondents (all of them) to ensure that the petitioner is got treated
at DMC Ludhiana, for her treatment forthwith. It will be for the
State counsel to communicate the order to the Competent
Authority.
Copy of the order be given to the learned State counsel
under the signatures of the Court Secretary.
Disposed of accordingly.
December 02, 2008 ( S.D. Anand ) vkd Judge