High Court Punjab-Haryana High Court

State Of Haryana And Another vs Jeevan Dhar Jain And Others on 2 December, 2009

Punjab-Haryana High Court
State Of Haryana And Another vs Jeevan Dhar Jain And Others on 2 December, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                           CM No. 13662.CI of 2009 and
                           RFA No. 2503 of 1999
                           Date of decision : December 02, 2009


State of Haryana and another                ....Appellants
                           versus

Jeevan Dhar Jain and others
                                            ....Respondents


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. Deepak Girhotra, AAG Haryana
            for the appellants

            Mr. Saleem Malik, Advocate for respondent nos. 1 to 4


L.N. Mittal, J. (Oral)

Respondent nos. 1 to 4 filed CM No. 13662.CI of 2009 for

disposing appeal bearing RFA No. 2503 of 1999 in terms of judgment dated

11.1.2006 passed by Division Bench of this Court in LPA No. 953 of 2000,

titled “Partap Singh and others versus State of Haryana and others” being

covered by the said judgment. Learned State counsel for the appellants

does not dispute that the instant appeal is covered by judgment in the case

of Partap Singh (supra).

In view of the aforesaid, CM No. 13662.CI of 2009 is allowed

and RFA No. 2503 of 1999 is dismissed in view of judgment dated

11.1.2006, Annexure A/2 in the case of Partap Singh (supra).



                                                      ( L.N. Mittal )
December 02, 2009                                          Judge
  'dalbir'