IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Xobj.No.33-CI-2001 in
RFA No.154 of 2001
DATE OF DECISION: 02.02.2009
****
State of Haryana and another
. . . . Appellants
VS.
Ashok Kumar and others
. . . . Respondents/Xobjectors
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Ms.Mamta Singal Talwar, AAG, Haryana
for the appellants.
Mr.Ashwani Talwar, Advocate
for the respondents/Xobjectors.
****
RAKESH KUMAR JAIN J.(ORAL)
Both the parties are ad idem that X-objection No.33-CI-
2001 in RFA No.154 of 2001 is squarely covered by the decision of
this Court in RFA No.948 of 2002 titled as “Avinash Chander vs.
State of Haryana and another” decided on 15.10.2008.
In view of the above, the present Xobjection in Regular
First Appeal is also disposed of in terms of the decision rendered in
RFA No.948 of 2002 titled as “Avinash Chander vs. State of
Haryana and another”.
(RAKESH KUMAR JAIN)
February 2, 2009 JUDGE
vivek