High Court Punjab-Haryana High Court

Kulwinder Singh vs State Of Punjab on 2 May, 2011

Punjab-Haryana High Court
Kulwinder Singh vs State Of Punjab on 2 May, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                        Crl. Misc. No. M-12826 of 2011 (O&M)

                                Date of Decision: May 02, 2011

Kulwinder Singh                             .               ....Petitioner
                                Versus

State of Punjab                                        ... 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 reporters or not?

     3.      Whether the judgment should be reported in the Digest?

Present:     Mr. O.P. Hoshiarpuri, Advocate,
             for the petitioner.


Alok Singh, J. (Oral)

Learned counsel for the petitioner states that he
may be permitted to withdraw this petition. He has further
stated that petitioner shall surrender/appear before the
Illaqa Magistrate on or before 13.05.2011 and shall seek
regular bail therefrom.

Petition is dismissed as withdrawn. However,
petitioner shall surrender/appear before the Illaqa
Magistrate on or before 13.05.2011 as undertook by the
learned counsel for the petitioner. In the event of moving
regular bail application, the same shall be decided in
accordance with law, at its own merit, without any undue
delay.

May 02, 2011                                        ( Alok Singh )
vkd                                                      Judge