Punjab-Haryana High Court
Surjit Singh vs State Of Punjab on 26 November, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Crl. Misc. No. M-35655 of 2011 (O&M)
Date of Decision : 26.11.2011
Surjit Singh ...Petitioner
Versus
State of Punjab ...Respondent
..........
CORAM: HON'BLE MR. JUSTICE ALOK SINGH
-.-
1. Whether Reporters of local newspapers may be allowed to see judgment?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present: Mr. Harsh Bunger, Advocate
for the petitioner.
***
Alok Singh, J. (Oral)
Learned counsel for the petitioner seeks permission to withdraw
this petition with liberty to raise all the points before the trial court at the
appropriate stage.
Dismissed as withdrawn with the aforesaid liberty.
( Alok Singh )
November 26, 2011 Judge
Anand