High Court Punjab-Haryana High Court

Dilbagh Singh vs The State Of Punjab And Another on 3 February, 2009

Punjab-Haryana High Court
Dilbagh Singh vs The State Of Punjab And Another on 3 February, 2009
Criminal Misc. No.M-33049 of 2008                              -1-

      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH
                         ****
                                    Criminal Misc. No.M-33049 of 2008
                                      Date of Decision:03.02.2009

Dilbagh Singh
                                                        .....Petitioner
            Vs.

The State of Punjab and another
                                                        .....Respondents


CORAM:- HON'BLE MR. JUSTICE HARBANS LAL

Present:-   Mr. B.S. Kathuria, Advocate for the petitioner.

            Mr. T.S. Salana, Deputy Advocate General, Punjab.
                         ****
JUDGMENT

HARBANS LAL, J.

This petition has been moved by Dilbagh Singh under Section

482 of Cr.P.C for grant of parole for a period of four weeks to the convict

Surinder Pal alias Chhinda son of Dilbagh Singh in case FIR No.220 dated

6.9.2001 registered under Section 15 of the Narcotic Drugs and

Psychotropic Substances Act, 1985 at Police Station Banga, District

Nawanshahr.

As averred in this petition, the son of the petitioner has been

convicted by the learned trial Court and he is in judicial custody in Central

Jail, Ludhiana. The wife of the son of the petitioner, namely, Sarabjit Kaur

was getting treatment from Civil Hospital, Nawanshahr. She was admitted

in the hospital on 3.5.2008 and was advised Pelvic USG vide Annexure P.1.

There was no one at home to look after her as well as to get the regular

treatment from the hospital. She was required to undergo operation. The

petitioner approached the respondents to release his son Surinder Pal on
Criminal Misc. No.M-33049 of 2008 -2-

parole so that he can take his wife Sarabjit Kaur to the hospital for operation

as well as regular treatment. They did not pay heed to his request and no

action was taken on his application. The petitioner having been left with no

remedy approached this Court for grant of parole. The petition moved by

him before this Court was disposed of with the direction to the jail

authorities to decide the case for grant of parole. That in spite of this order,

no action has been taken. The daughter-in-law of the petitioner faced

hardship and got the treatment of her own. The son of the petitioner after

expiry of six months of his conviction, moved an application for his release

on parole on 1.8.2008 before the jail authorities vide diary No.88. Although

more than four months have been elapsed, but no decision has been taken

on his application. This petition may be allowed and the son of the

petitioner be granted parole as sought for.

In Annexure R.1 appended to the reply filed by the

respondents, it has been submitted that the petitioner had submitted his

application on 27.5.2008 along with the certificate of Civil Hospital,

Nawanshahr which was got verified from the Senior Medical Officer of

Civil Hospital, Nawanshahr. It was revealed that Sarabjit Kaur wife of

Surinder Pal Singh had visited OPD vide No.19397 dated 3.5.2008 and was

not admitted in the hospital and the condition of patient is not serious. As

per provision in law, emergency parole is granted to the convict only on the

grounds of seriousness of the patient and on admission of patient in the

government hospital. But both the conditions were not fulfilled by the said

convict. So, the case of the petitioner has been dismissed on the above

grounds.

I have heard the learned counsel for the parties, besides
Criminal Misc. No.M-33049 of 2008 -3-

perusing the record with due care and circumspection. In view of Annexure

R.1, prima-facie, no case is made out for grant of parole to the son of the

petitioner. Sequelly, this petition is dismissed.

February 03, 2009                                   ( HARBANS LAL )
renu                                                     JUDGE

Whether to be referred to the Reporter? Yes/No