High Court Punjab-Haryana High Court

Sarup Singh vs State Of Punjab on 5 February, 2009

Punjab-Haryana High Court
Sarup Singh vs State Of Punjab on 5 February, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH



                                    Cr.Misc. NO. M 32674 of 2008

                                     DATE OF DECISION : 5.2.2009



Sarup Singh
                                                    ......PETITIONER
                           VERSUS

State of Punjab
                                                    ......RESPONDENTS

PRESENT:         Mr. HS Sandhu, Advocate
                 Ms. Rajni Gupta, DAG, Pb


M.M.S.BEDI,J.

Medical reports perused. It appears that necessary treatment
by the expert Cardiologist is being provided to the petitioner. At this stage,
no ground appears to be made out for the grant of interim bail to the
petitioner.

Dismissed.

In case of further investigation of the disease, it is opined by
the Cardiologist that he needs some surgery/ intervention, it will be open to
the petitioner to seek the concession of bail.

Learned counsel for the petitioner has also submitted that the
wife of the petitioner is also not well and is admitted in the hospital and he
is required to look after his wife and the two minor children. In the absence
of any documents in support of the ailment of the wife of the petitioner, no
relief can be granted. However, it observed that in case of admission of his
wife in the hospital, he would be entitled to move an application for meeting
his wife in the hospital before the Jail Superintendent. The said application
will be allowed by the Jail Superintendent to permit the petitioner to visit his
wife in custody at the expenses of the petitioner from morning till evening
subject to the satisfaction of the Jail Superintendent, on the basis of the
documents before him.

February 5 ,2009                                 ( M.M.S.BEDI )
TSM                                                   JUDGE