High Court Punjab-Haryana High Court

Furkan @ Fulkan & Another vs State Of Punjab & Another on 18 November, 2011

Punjab-Haryana High Court
Furkan @ Fulkan & Another vs State Of Punjab & Another on 18 November, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Criminal Misc.-M No.34907 of 2011 (O&M)
                         Date of Decision: November 18, 2011

Furkan @ Fulkan & another
                                                         ...Petitioners

                                 Versus

State of Punjab & another
                                                         ...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.V.P.S.Mithewal, Advocate,
            for the petitioners.

                         *****

RANJIT SINGH, J.

Counsel for the petitioners seeks permission to withdraw
this petition because of some inadvertent typing mistakes with liberty
to file a fresh one.

Dismissed as withdrawn with liberty as prayed for.




November 18, 2011                                 ( RANJIT SINGH )
ramesh                                                 JUDGE