High Court Punjab-Haryana High Court

Manjit Singh vs State Of Punjab on 28 April, 2011

Punjab-Haryana High Court
Manjit Singh vs State Of Punjab on 28 April, 2011
              In the High Court of Punjab and Haryana, Chandigarh.


                                      CRM-M No. 8976 of 2011 (O&M)


                                      Date of Decision: 28.04.2011


Manjit Singh
                                                   ....Petitioner

                Versus

State of Punjab
                                                   ....Respondents.


Coram:- Hon'ble Mr. Justice Alok Singh


      1.Whether reporters of local news papers may be allowed to see
         judgement ?
      2. To be referred to reporters or not ?
      3. Whether the judgement should be reported in the Digest ?


Present: Mr. SPS Sidhu, Advocate
         for the petitioner.

        Mr. K.D. Sachdeva, Addl. A.G., Punjab
        for the State.

                    ...

Alok Singh, J (Oral).

Learned counsel for the petitioner states that petitioner has

already been enlarged on bail by the learned Magistrate under Section 167

(2) Cr.P.C. Therefore, he does not press this petition.

Dismissed as not pressed.

( Alok Singh )
Judge
28.04.2011
sk.