High Court Punjab-Haryana High Court

Rakesh Kumar vs State Of Haryana on 4 March, 2009

Punjab-Haryana High Court
Rakesh Kumar vs State Of Haryana on 4 March, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH.

R.F.A. No. 966 of 1995 (O&M)

Rakesh Kumar                                    ..... Appellant

                   Versus

State of Haryana                                ..... Respondent

CORAM: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. V.D. Sharma, Advocate for the appellant.

Mr. H.S. Hooda, Advocate General, Haryana with
Mr. Lokesh Sinhal, Addl. A.G. Haryana.

RAJESH BINDAL J

For orders, see detailed reasons recorded in a separate order of

today passed in R.F.A. No.592 of 1995 titled Kurukshetra Development

Board Vs. The State of Haryana and another.

4.3.2009                                        ( RAJESH BINDAL )
rajeev                                               JUDGE