High Court Punjab-Haryana High Court

Satnam Singh vs State Of Punjab And Another on 22 May, 2009

Punjab-Haryana High Court
Satnam Singh vs State Of Punjab And Another on 22 May, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                      CRM No. M 10679 of 2009( O & M)
                                      Date of decision: 22.05.2009

Satnam Singh
                                                                  ...Petitioner
                   Versus

State of Punjab and another
                                                               ...Respondents

CORAM: HON'BLE MR.JUSTICE HARBANS LAL

Present:    Mr. Satnam Singh Gill, Advocate for the petitioner.

            Ms. Manjari Nehru Kaul, DAG, Punjab.

                               ***

Harbans Lal, J.( Oral)

This petition has been moved by Satnam Singh under Section

482 of Cr.P.C. seeking parole of four weeks due to his own illness.

Reply has not been filed by State.

I have heard the counsels for the parties, besides perusing the

record with due care and circumspection.

Senior Medical Officer, I/C Central Jail Hospital, Patiala in

Annexure P-1 says in the following terms:

” In- spite of all the follow ups treatment given in Jail Hospital,

patient’s condition is not improving, he is unable to perform his daily

routine. Due to his serious illness – Moderate MS C Trivial MR c LV

Diastolic Dysfunction C Preserved CV systolic function. Pt. only managed

in cardiology deptts., needs regular check up, but facilities not upto mark in

Jail Hospital, any mishappening can happen”

This petition is disposed of with a direction to the respondents

that the petitioner shall be released on parole for a period of three
CRM No. M 10679 of 2009( O & M) -2-

weeks from the date of his release, subject to the satisfaction of District

Magistrate, Jind, who shall take an adequate surety before releasing him

under the rules. After expiry of the abovesaid parole period, the petitioner

shall surrender before the Jail Superintendent, Central Jail, Patiala.

A copy of this order be given dasti.

May 22, 2009                                          ( Harbans Lal )
amrit                                                     Judge