Punjab-Haryana High Court
Sukhdev Singh Numberdar vs State Of Punjab on 25 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-15625 of 2011
Date of Decision: May 25, 2011
Sukhdev Singh Numberdar
. ....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. Gurinder Singh Bhandari, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner seeks
permission to withdraw this petition, at this stage.
Petition is dismissed as withdrawn, at this stage.
May 25, 2011 ( Alok Singh ) vkd Judge