Punjab-Haryana High Court
Nand Kishore vs State Of Haryana on 8 June, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-18033 of 2011 (O&M)
Date of Decision: June 08, 2011
Nand Kishore
. ....Petitioner
Versus
State of Haryana
... Respondent
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
1. Whether reporters of local news papers may be
allowed to see judgment?
2. To be referred to reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr. Rajesh K. Dadwal, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner states that he
may be permitted to withdraw this petition. He has further
stated that petitioner shall surrender/appear before the
Competent Magistrate on or before 25.06.2011 and shall
seek regular bail from the Sessions Court.
Petition is dismissed as withdrawn. However,
petitioner shall surrender/appear before the Competent
Magistrate on or before 25.06.2011 as undertook by the
learned counsel for the petitioner. In the event of moving
Crl. Misc. No.M-18033 of 2011 2
regular bail application before the Sessions Court, the same
shall be decided in accordance with law, at its own merit,
without any undue delay.
June 08, 2011 ( Alok Singh ) vkd Judge