Punjab-Haryana High Court
Shri Mata Mansa Devi Shrine Board vs Smt. Chand Rani And Others on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No. 274 of 2007 (O&M)
Shri Mata Mansa Devi Shrine Board, Haryana, Panchkula
...appellant
Versus
Smt. Chand Rani and others ...respondents.
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Deepak Balyan, Advocate
for the appellant.
Mr. Hawa Singh Hooda, AG, Haryana with
Mr. Lokesh Sinhal, Addl.A.G., Haryana.
RAJESH BINDAL J.
For orders, see detailed reasons recorded in a separate
order of even date passed in RFA No. 3008 of 2008 titled Smt.
Poonam versus State of Haryana and another.
(RAJESH BINDAL)
25.2.2009 JUDGE
rts