IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-27465 of 2008
Date of Decision: October 22, 2008
Hansraj
... Petitioner
Versus
State of Haryana and others.
.. Respondents
CORAM: HON'BLE MR. JUSTICE S.D. ANAND
Present: Mr. V.S. Rana, Advocate,
for the petitioner.
S.D. Anand, J.
Crl. Misc. Nos. 48288 & 48289 of 2008
Allowed, as prayed for.
Crl. Misc. No. M-27465 of 2008
The plea is for the grant of emergency parole to enable
the petitioner – prisoner to get himself operated upon a heart
disease. Reliance in support of the averment is placed upon the
medical certification – Annexure P/1 (issued by the Jail Doctor,
Central Jail, Hissar).
Notice of motion.
Crl. Misc. No. M-27465 of 2008 2
On the asking of the Court, Mr. S.S. Mor, Senior
Deputy Advocate General, Haryana, accepts notice on behalf of
the State.
The learned counsel for the petitioner states that the
petitioner would be content and interests of justice would be
served if the petitioner – prisoner is ordered to be operated upon at
PGIMS, Rohtak, for the disease indicated in Annexure P/1.
The petition shall stand disposed of accordingly with a
direction to the respondents to ensure that the petitioner – prisoner
is got operated at PGIMS, Rohtak, 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.
October 22, 2008 ( S.D. Anand ) vkd Judge