High Court Punjab-Haryana High Court

Ravinder Singh vs State Of Punjab on 2 May, 2011

Punjab-Haryana High Court
Ravinder Singh vs State Of Punjab on 2 May, 2011
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                   CHANDIGARH

                        Crl. Misc. No. M-12697 of 2011 (O&M)

                               Date of Decision: May 02, 2011

Ravinder Singh                                         ...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. S.P.S. Sidhu, Advocate,
           for the petitioner.


Alok Singh, J. (Oral)

Learned counsel for the petitioner states that he

may be permitted to withdraw this petition, however, learned

Trial Court be directed to expedite the trial.

Petition is dismissed as withdrawn. However,

learned Trial Court is requested to expedite the trial.

May 02, 2011                                     ( Alok Singh )
vkd                                                     Judge