IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-11712 of 2011 (O&M)
Date of Decision: May 02, 2011
Hari Singh . ....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. 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. He has further
stated that petitioner shall surrender/appear before the
Illaqa Magistrate on or before 13.05.2011 and shall seek
regular bail therefrom.
Petition is dismissed as withdrawn. However,
petitioner shall surrender/appear before the Illaqa
Magistrate on or before 13.05.2011 as undertook by the
learned counsel for the petitioner. In the event of moving
regular bail application, the same shall be decided in
accordance with law, at its own merit, without any undue
delay.
May 02, 2011 ( Alok Singh ) vkd Judge