Punjab-Haryana High Court
A.C.Karthikeyan vs State Of Haryana & Others on 4 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.33093 of 2011 (O&M)
Date of Decision: November 04, 2011
A.C.Karthikeyan
...Petitioner
Versus
State of Haryana & 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.Gautam Dutt, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
No reason for clubbing the cases at one station, which
are in progress at different stations is made out. The submission that
evidence in one case has started would not be a reason enough to
club the cases, which ultimately would mean transfer of these cases.
No case for interference, thus, is made out.
Dismissed.
November 04, 2011 ( RANJIT SINGH ) ramesh JUDGE