High Court Punjab-Haryana High Court

Sube Singh vs State Of Haryana & Others on 3 October, 2011

Punjab-Haryana High Court
Sube Singh vs State Of Haryana & Others on 3 October, 2011
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                 Criminal Misc.-M No.30156 of 2011 (O&M)
                 Date of Decision: October 03, 2011

Sube Singh
                                                   ...Petitioner

                            Versus

State of Haryana & others
                                                   ...Respondents



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.S.K.Panwar, Advocate,
         for the petitioner.

                      *****

RANJIT SINGH, J.

FIR has been registered. Investigation is over. No
case for issuing any direction to complete the investigation
etc., would be made out. Police is expected to perform their
duties.

Dismissed.


October 03, 2011                             ( RANJIT SINGH )
ramesh                                            JUDGE