Punjab-Haryana High Court
Ravinder Singh vs State Of Punjab on 2 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-12697 of 2011 (O&M)
Date of Decision: May 02, 2011
Ravinder Singh ...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. S.P.S. Sidhu, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner states that he
may be permitted to withdraw this petition, however, learned
Trial Court be directed to expedite the trial.
Petition is dismissed as withdrawn. However,
learned Trial Court is requested to expedite the trial.
May 02, 2011 ( Alok Singh ) vkd Judge