Punjab-Haryana High Court
Narinder Singh vs State Of Punjab on 2 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Crl. Misc. No. M 24402 of 2009
Date of decision: 02.12.2009
Narinder Singh ........ petitioner
Versus
State of Punjab .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Paramjit Singh Brar, Advocate
for the petitioner
Mr. K S Pannu, Deputy Advocate General, Punjab
for the respondent-State
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Mr. K S Pannu, Deputy Advocate General, Punjab, on
instructions from HC-Tara Singh, Police Station City Moga, District Moga
states that the petitioner has since joined the investigation and is not required
by the police.
Accordingly, the order dated 02.09.2009 is confirmed.
Disposed of accordingly.
(Nirmaljit Kaur)
Judge
December 02, 2009
mohan