High Court Punjab-Haryana High Court

Alok Kumar vs State Of Haryana & Others on 14 November, 2011

Punjab-Haryana High Court
Alok Kumar vs State Of Haryana & Others on 14 November, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Criminal Misc.-M No.34221 of 2011 (O&M)
                         Date of Decision: November 14, 2011

Alok Kumar
                                                         ...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.Pankaj Bali, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

The petitioner is stationed at Delhi. No case for grant of
protection under the jurisdiction of this court is made out. The petition
is totally misconceived.

Dismissed with costs of `5,000/-, to be deposited in the
accounts of Legal Services Authority, Haryana.

At this stage, counsel seeks permission to withdraw this
petition. That prayer is also declined.

November 14, 2011                                 ( RANJIT SINGH )
ramesh                                                 JUDGE