High Court Punjab-Haryana High Court

Nasib Kaur vs State Of Punjab And Others on 2 December, 2008

Punjab-Haryana High Court
Nasib Kaur vs State Of Punjab And Others on 2 December, 2008
     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