IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Criminal Misc. No.M-25736 of 2008
Date of decision : 1.10.2008
Sukhbir .....Petitioner
Versus
State of Haryana and another ...Respondents
****
CORAM : HON'BLE MR. JUSTICE S. D. ANAND
Present: Mr. A.S.Trikha, Advocate for the petitioner.
Mr. S.S.Mor, Senior Deputy Advocate General, Haryana.
S. D. ANAND, J.
Learned counsel for the petitioner-prisoner states that
petitioner-prisoner would be content and interests of justice whould
be served if he is ordered to be operated for his ailment at the
General Hospital, Sonepat and is further allowed to stay for a
fortnight in the hospital itself for the post operative care.
The petition shall stand disposed of accordingly with a
direction to the competent authority to get the petitioner-prisoner
operated upon at General Hospital, Sonepat. After the operation,
petitioner shall be detained at General Hospital, Sonepat for a
fortnight for the post operative care.
October 01, 2008 (S. D. ANAND) Pka JUDGE
Note: Whether to be referred to Reporter: Yes/No