Punjab-Haryana High Court
Naib Singh (Confined In Central … vs State Of Haryana on 3 December, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
Crl. Misc. No. M 26680 of 2009
Date of decision: 03, 2009
Naib Singh (confined in Central Jail, Hisar) ........ petitioner
Versus
State of Haryana .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Hemant Bassi, Advocate
for the petitioner
Mr. Pradeep Virk, DAG, Haryana
for respondent- State
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Learned counsel for the petitioner states that he may be allowed
to withdraw the petition at this stage.
Dismissed as withdrawn.
(Nirmaljit Kaur)
Judge
December 03, 2009
mohan