High Court Punjab-Haryana High Court

Richhpal vs Land Acquisition Collector And … on 18 February, 2009

Punjab-Haryana High Court
Richhpal vs Land Acquisition Collector And … on 18 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                         RFA No.28 of 1992 (O&M)
                                         Date of decision:18.02.2009


Richhpal                                          ..Appellant

                               versus

Land Acquisition Collector and another           ....Respondents


CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN

Present:     Mr. Anil Saini, Advocate
             for Mr. Hemant Bassi, Advocate
             for the appellant.

             Ms. Mamta Singla Talwar, AAG, Haryana
             for the respondents.


RAKESH KUMAR JAIN, J. (Oral)

Both the parties are ad idem that the aforesaid appeal is

squarely covered by the decision rendered by this Court in RFA No.795

of 1990 titled as Devi Singh (deceased) through LR’s Bishamber and

others Versus State of Haryana and another, decided on 22nd September,

2008, by Hon’ble Mr. Justice Rajesh Bindal.

In view of above, the present appeal is also disposed of in

terms of order passed in RFA No.795 of 1990 titled as ‘Devi Singh

(deceased) through LR’s Bishamber and others Versus State of

Haryana and another’, decided on 22nd September, 2008, by Hon’ble

Mr. Justice Rajesh Bindal.

(RAKESH KUMAR JAIN)
JUDGE
18.02.2009
sanjeev