Punjab-Haryana High Court
Mehma Singh vs State Of Punjab And Others on 12 August, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
CIVIL WRIT PETITION NO.15169 OF 1991
DATE OF DECISION: AUGUST 12, 2011
Mehma Singh
.....Petitioner
VERSUS
State of Punjab and others
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
PRESENT: Ms. Savita Tanwar, Advocate for
Mr. Jagdev Singh, Advocate,
for the petitioner.
Mr. A. S. Jattana, Addl.A.G., Punjab,
for the State.
Mr. S. S. Rangi, Advocate,
for respondent No.4.
****
RANJIT SINGH, J.
Counsel for the petitioner says that the present writ
petition is rendered infructuous and the same be disposed of as
such. Ordered accordingly.
August 12, 2011 (RANJIT SINGH ) khurmi JUDGE