High Court Punjab-Haryana High Court

Maan Singh Alias Mana vs State Of Punjab And Others on 21 July, 2009

Punjab-Haryana High Court
Maan Singh Alias Mana vs State Of Punjab And Others on 21 July, 2009
      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