IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
Crl. Misc No. M 29742 of 2011
Date of decision : November 03, 2011
Kulbir Singh and another,
...... Petitioners
v.
State of Punjab,
...... Respondent
***
CORAM : HON’BLE MR.JUSTICE AJAY TEWARI
***
Present : Mr. K.S.Kahlon, Advocate
for the petitioners.
Mr. Sumeet Abrol, AAG Punjab
***
1. Whether Reporters of Local Newspapers 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 ?
***
AJAY TEWARI, J (Oral)
In terms of the order of even date passed in Crl. Misc No. M
26606 of 2011, Didar Singh @ Dara Singh vs State of Punjab and another,
this petition is disposed of.
( AJAY TEWARI )
November 03, 2011. JUDGE
`kk’