Punjab-Haryana High Court
Pardeep Kumar vs State Of Punjab on 14 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Criminal Misc.-M No.28890 of 2011 (O&M)
Date of Decision: November 14, 2011
Pardeep Kumar
...Petitioner
Versus
State of Punjab
...Respondent
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.Sandeep Arora, Advocate,
for the petitioner.
*****
RANJIT SINGH, J.
No case for granting any direction for disposing the case
in time bound period is made out. However, the trial courts are
otherwise expected to decide criminal cases with speed.
Dismissed.
November 14, 2011 ( RANJIT SINGH ) ramesh JUDGE