IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-16279 of 2011 (O&M)
Date of Decision: May 25, 2011
Kirpal Singh alias Bharpur.
. ....Petitioner
Versus
State of Punjab
... 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. Rahul Sharma, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner states that
petitioner shall surrender/appear before the Illaqa
Magistrate on or before 04.06.2011 and shall seek regular
bail from the Competent Court, therefore, he may be
permitted to withdraw this petition.
Petition is dismissed as withdrawn. However,
petitioner shall surrender/appear before the Illaqa
Magistrate on or before 04.06.2011 as undertook by the
learned counsel for the petitioner. In the event of moving
Crl. Misc. No.M-16279 of 2011 2
regular bail application before the Competent Court, the
same shall be decided in accordance with law, at its own
merit, without any undue delay.
May 25, 2011 ( Alok Singh ) vkd Judge