High Court Punjab-Haryana High Court

Devinder Kumar vs State Of Haryana on 15 November, 2011

Punjab-Haryana High Court
Devinder Kumar vs State Of Haryana on 15 November, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                          Criminal Misc. M-No.34410 of 2011
                          Date of Decision : November 15, 2011



Devinder Kumar                                                ...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 the Reporters or not?
            3. Whether the judgment should be reported in the Digest?


Present:    Mr.Puneet Bali, Advocate
            for the petitioner.


Alok Singh, J.

Learned counsel for the petitioner seeks permission to

withdraw this petition with liberty to move an application before the

learned Magistrate making request to direct the police to complete the

investigation in view of the law laid down by the Hon’ble Apex Court in

case of Sakiri Vasu Vs. State of Uttar Pradesh and others, 2008 (2)

SCC 409.

Dismissed as withdrawn with the aforesaid liberty.




                                                         (Alok Singh)
November 15, 2011                                           Judge
BB