Punjab-Haryana High Court
Baru Ram vs State Of Punjab & Others on 20 October, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.32116 of 2011 (O&M)
Date of Decision: October 20, 2011
Baru Ram
...Petitioner
Versus
State of Punjab & others
...Respondents
CORAM: HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.B.P.S.Virk, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
The petitioner has an alternative remedy in view
of law laid down in Sakiri Vasu Versus State of U.P. And
others, 2008(1) RCR (Criminal) 392. The petitioner, if so
advised, may exercise his alternative remedy in terms of the
law afore-mentioned.
Dismissed.
October 20, 2011 ( RANJIT SINGH ) ramesh JUDGE