IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
FAO No.3536 of 1999 (O&M)
DATE OF DECISION: 05.02.2009
****
Union of Indian through the Secretary Ministry of Defence New
Delhi through Defence Estate Officer, Jalandhar Circle, Jalandhar.
. . . . Appellant
VS.
Baldev Singh . . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.S.K. Sharma, Advocate
for the UOI/appellant.
Mr.Rajesh Gupta, Advocate
for the respondent No.1.
****
RAKESH KUMAR JAIN J.(ORAL)
CM No.2527-CII-2009
Notice in the application.
At this stage, Mr.S.K. Sharma, Advocate accepts notice
on behalf of the non-applicant/appellant/UOI.
MAIN CASE
Both the parties are ad idem that the present matter is
squarely covered by a decision of this Court in FAO No.2543 of
2000(O&M) titled as “Devinder Singh vs. Union of India and
another” passed by Hon’ble Mr.Jutice L.N. Mittal on 31.7.2008.
In view of the statement made at the bar, the present
appeal is also disposed of in terms of the decision rendered in FAO
No.2543 of 2000(O&M) titled as “Devinder Singh vs. Union of India
and another”.
(RAKESH KUMAR JAIN)
February 5, 2009 JUDGE
vivek