Punjab-Haryana High Court
Manjit Singh vs State Of Punjab on 28 April, 2011
In the High Court of Punjab and Haryana, Chandigarh.
CRM-M No. 8976 of 2011 (O&M)
Date of Decision: 28.04.2011
Manjit Singh
....Petitioner
Versus
State of Punjab
....Respondents.
Coram:- Hon'ble Mr. Justice Alok Singh
1.Whether reporters of local news papers may be allowed to see
judgement ?
2. To be referred to reporters or not ?
3. Whether the judgement should be reported in the Digest ?
Present: Mr. SPS Sidhu, Advocate
for the petitioner.
Mr. K.D. Sachdeva, Addl. A.G., Punjab
for the State.
...
Alok Singh, J (Oral).
Learned counsel for the petitioner states that petitioner has
already been enlarged on bail by the learned Magistrate under Section 167
(2) Cr.P.C. Therefore, he does not press this petition.
Dismissed as not pressed.
( Alok Singh )
Judge
28.04.2011
sk.