High Court Punjab-Haryana High Court

Mohinder Kumar And Others vs State Of Haryana And Another on 17 February, 2009

Punjab-Haryana High Court
Mohinder Kumar And Others vs State Of Haryana And Another on 17 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                         RFA No. 2232 of 1995 (O&M)
                                         Date of decision:17.02.2009


Mohinder Kumar and others                     ...Applicant-Appellants

                               versus

State of Haryana and another                ....Respondents


CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN

Present:     Mr. Harkesh Manuja, Advocate for the applicant-appellants.

             Mr.Rajiv Kawatra, Senior Deputy Advocate General,
             Haryana, for the respondents.
                   --

RAKESH KUMAR JAIN, J. (Oral)

Both the parties are ad idem that the aforesaid appeal is

covered by the decision rendered by this Court in RFA No.19 of 1995

titled as Gulab Singh versus State of Haryana and another, decided on

24th July, 2008 by Hon’ble Mr. Justice Ranjit Singh.

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

of order passed in RFA No.19 of 1995 titled as Gulab Singh versus State

of Haryana and another, decided on 24th July, 2008 by Hon’ble Mr.

Justice Ranjit Singh.

(RAKESH KUMAR JAIN)
JUDGE
17.02.2009
sanjeev