Punjab-Haryana High Court
Babli vs State Of Punjab on 6 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-13795 of 2011 (O&M)
Date of Decision: May 06, 2011
Babli
. ....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. Sanjeev Sharma, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner seeks
permission to withdraw this petition, at this stage.
Petition is dismissed as withdrawn, at this stage.
May 06, 2011 ( Alok Singh ) vkd Judge