High Court Punjab-Haryana High Court

Kirpal Singh Alias Bharpur vs State Of Punjab on 25 May, 2011

Punjab-Haryana High Court
Kirpal Singh Alias Bharpur vs State Of Punjab on 25 May, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                        Crl. Misc. No. M-16279 of 2011 (O&M)

                                Date of Decision: May 25, 2011

Kirpal Singh alias Bharpur.

                                              .             ....Petitioner

                                Versus

State of Punjab

                                                        ... 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. Rahul Sharma, Advocate,
             for the petitioner.


Alok Singh, J. (Oral)

Learned counsel for the petitioner states that

petitioner shall surrender/appear before the Illaqa

Magistrate on or before 04.06.2011 and shall seek regular

bail from the Competent Court, therefore, he may be

permitted to withdraw this petition.

Petition is dismissed as withdrawn. However,

petitioner shall surrender/appear before the Illaqa

Magistrate on or before 04.06.2011 as undertook by the

learned counsel for the petitioner. In the event of moving
Crl. Misc. No.M-16279 of 2011 2

regular bail application before the Competent Court, the

same shall be decided in accordance with law, at its own

merit, without any undue delay.

May 25, 2011                          ( Alok Singh )
vkd                                        Judge