Punjab-Haryana High Court
Hakam Singh vs State Of Punjab on 14 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Revision No.1573 of 2011 (O&M)
Date of Decision: November 14, 2011
Hakam Singh
...Petitioner
Versus
State of Punjab
...Respondent
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.P.S.Ahluwalia, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
Counsel for the petitioner seeks permission to withdraw
this revision petition with liberty to raise all these pleas before the trial
Court.
Dismissed as withdrawn with liberty as prayed for.
November 14, 2011 ( RANJIT SINGH ) ramesh JUDGE