High Court Punjab-Haryana High Court

Mehma Singh vs State Of Punjab And Others on 12 August, 2011

Punjab-Haryana High Court
Mehma Singh vs State Of Punjab And Others on 12 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                    CIVIL WRIT PETITION NO.15169 OF 1991
                    DATE OF DECISION: AUGUST 12, 2011


Mehma Singh

                                                             .....Petitioner

                           VERSUS

State of Punjab and others

                                                              ....Respondents

CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?




PRESENT:            Ms. Savita Tanwar, Advocate for
                    Mr. Jagdev Singh, Advocate,
                    for the petitioner.

                    Mr. A. S. Jattana, Addl.A.G., Punjab,
                    for the State.

                    Mr. S. S. Rangi, Advocate,
                    for respondent No.4.

                                  ****

RANJIT SINGH, J.

Counsel for the petitioner says that the present writ
petition is rendered infructuous and the same be disposed of as
such. Ordered accordingly.




August 12, 2011                                        (RANJIT SINGH )
khurmi                                                     JUDGE