High Court Punjab-Haryana High Court

Babli vs State Of Punjab on 6 May, 2011

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Petition is dismissed as withdrawn, at this stage.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