IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
RFA No. 396 of 2001(O&M)
Date of decision : October 14, 2009
Ram Singh and others
Appellants
Versus
State of Haryana
Respondent
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR
Present : Mr. M.K. Chouhan, Advocate
for the appellants
Mr. Navneet Singh, AAG Haryana
for the respondent - State
NIRMALJIT KAUR, J. (ORAL)
C.M. No. 11183-CI of 2009
C.M. is allowed with all just exceptions.
C.M. No. 11184-CI of 2009
This is an application for disposing of the appeal being
covered by decision of this Court in R.F.A. No. 1281 of 1999 titled as
Gurdev Singh vs. State of Haryana decided on 27.10.2006.
Learned counsel for the respondent – State does not dispute
and confirms that the present R.F.A. is covered by the aforesaid R.F.A. No.
1281 of 1999 decided on 27.10.2006.
In view of the statement made by learned counsel for the
parties, the present appeal is disposed off in the same terms as RFA No.
1281 of 1999 decided on 27.10.2006 and the various awards under
challenge rendered by the reference Court are set aside. The matter is
remanded back to the Reference Court for fresh decision of the reference
petitions in accordance with law and in accordance with the observations
made by the Court in the said R.F.A. No. 1281 of 1999.
RFA No. 396 of 2001(O&M) 2
The parties through their learned counsel are directed to
appear before District Judge, Panchkula on 7.12.2009.
Disposed off in the same terms as R.F.A. No. 1281 of 1999.
(Nirmaljit Kaur)
14.10.2009 Judge
reena