High Court Punjab-Haryana High Court

Kiranpal Kaur vs State Of Punjab & Others on 4 November, 2011

Punjab-Haryana High Court
Kiranpal Kaur vs State Of Punjab & Others on 4 November, 2011
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH


                         Criminal Misc.-M No.33406 of 2011 (O&M)
                         Date of Decision: November 04, 2011

Kiranpal Kaur
                                                         ...Petitioner

                                 Versus

State of Punjab & others
                                                         ...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.Ghulam Nabi Malik, Advocate,
            for the petitioner.

                         *****

RANJIT SINGH, J.

Counsel for the petitioner seeks permission to withdraw
this petition to raise all these pleas before the trial Court.

Dismissed as withdrawn with liberty as prayed for.

November 04, 2011                                 ( RANJIT SINGH )
ramesh                                                 JUDGE