Punjab-Haryana High Court
Deepak Gupta vs State Of Haryana on 24 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-16027 of 2011 (O&M)
Date of Decision: May 24, 2011
Deepak Gupta
. ....Petitioner
Versus
State of Haryana.
... 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. Hemen Aggarwal, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner seeks
permission to withdraw this petition with liberty to file it
afresh with better particulars.
Petition is dismissed as withdrawn with the
aforesaid liberty.
May 24, 2011 ( Alok Singh ) vkd Judge