High Court Punjab-Haryana High Court

Shanti Devi vs State Of Haryana on 5 May, 2011

Punjab-Haryana High Court
Shanti Devi vs State Of Haryana on 5 May, 2011
  IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH

                      Crl. Misc. No. M-13243 of 2011 (O&M)

                              Date of Decision: May 05, 2011

Shanti Devi

                                            .          ....Petitioner

                              Versus


State of Haryana.

                                                     ... 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. Paramjit Singh Jammu, Advocate,
           for the petitioner.


Alok Singh, J. (Oral)

Learned counsel for the petitioner seeks

permission to withdraw this petition with liberty to file it

afresh with better particulars.

Petition is dismissed as withdrawn with the

aforesaid liberty.

May 05, 2011                                     ( Alok Singh )
vkd                                                   Judge