High Court Punjab-Haryana High Court

Jagsir Singh vs State Of Punjab & Others on 12 October, 2011

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


                         CRM-M No.30771 OF 2011 (O&M)
                         DATE OF DECISION: OCTOBER 12, 2011

Jagsir Singh
                                                         ...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.P.S.Brar, Advocate,
         for the petitioner.

                         *****

RANJIT SINGH, J.

No occasion or cause would arise for issuing
direction to the police. In case the petitioner has any
complaint, he may have his remedy before the higher police
officers.

Dismissed.


October 12, 2011                                  ( RANJIT SINGH )
ramesh                                                 JUDGE