High Court Punjab-Haryana High Court

Kanta Rani vs State Of Punjab & Another on 3 October, 2011

Punjab-Haryana High Court
Kanta Rani vs State Of Punjab & Another on 3 October, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH


                   Criminal Misc.-M No.30171 of 2011 (O&M)
                   Date of Decision: October 03, 2011

Kanta Rani
                                                         ...Petitioner

                               Versus

State of Punjab & another
                                                         ...Respondents



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.Vikram Chaudhri, Advocate,
         for the petitioner.

                         *****

RANJIT SINGH, J.

Counsel says that the petitioner would raise all
these pleas before the trial Court when she would appear
and in the meantime the petitioner would seek a remedy for
securing her liberty.

Dismissed as withdrawn with liberty as prayed for.




October 03, 2011                                  ( RANJIT SINGH )
ramesh                                                 JUDGE