Punjab-Haryana High Court
Devinder Kumar vs State Of Haryana on 15 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc. M-No.34410 of 2011
Date of Decision : November 15, 2011
Devinder Kumar ...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 the Reporters or not?
3. Whether the judgment should be reported in the Digest?
Present: Mr.Puneet Bali, Advocate
for the petitioner.
Alok Singh, J.
Learned counsel for the petitioner seeks permission to
withdraw this petition with liberty to move an application before the
learned Magistrate making request to direct the police to complete the
investigation in view of the law laid down by the Hon’ble Apex Court in
case of Sakiri Vasu Vs. State of Uttar Pradesh and others, 2008 (2)
SCC 409.
Dismissed as withdrawn with the aforesaid liberty.
(Alok Singh)
November 15, 2011 Judge
BB