Punjab-Haryana High Court
Vipin vs State Of Haryana on 13 May, 2011
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-14337 of 2011 (O&M)
Date of Decision: May 13, 2011
Vipin
. ....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. Sukhdeep Parmar, Advocate,
for the petitioner.
Alok Singh, J. (Oral)
Learned counsel for the petitioner states that
petitioner shall appear/surrender before the Illaqa
Magistrate on or before 25.05.2011, therefore, he may be
permitted to withdraw this petition.
Petition is dismissed as withdrawn with the
aforesaid liberty.
May 13, 2011 ( Alok Singh ) vkd Judge