High Court Punjab-Haryana High Court

Union Of India And Another vs Dharam Singh And Others on 11 August, 2008

Punjab-Haryana High Court
Union Of India And Another vs Dharam Singh And Others on 11 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
                        RFA No.2841 of 1989

                                           Date of Decision: 11.8.2008

Union of India and another
                                                       ..Appellants.

Vs.

Dharam Singh and others
                                                       ..Respondent.

CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present:    Mr.Pardeep Goyal, Standing counsel for UOI.


RAKESH KUMAR JAIN, J.

This order shall dispose of RFA Nos.2841, 2842, 2856, 2844,

2845, 2846, 2847, 2848, 2849, 2850, 2851, 2852, 2853, 2854, 2855 and

2843 of 1989 by a common order as common questions of law and facts are

involved therein.

At the outset, counsel for the appellants-Union of India has

very fairly conceded that the aforesaid appeals are squarely covered by the

decision of this Court in RFA No.2045 of 1990 titled as Union of India and

others Versus Khem Raj decided by Hon’ble Mr.Justice Ashutosh Mohunta

on 26.5.2004.

In view of the aforesaid statement, the aforesaid appeals are

disposed of in terms of the decision rendered in RFA No.2045 of 1990

titled as Union of India and others Versus Khem Raj decided by

Hon’ble Mr.Justice Ashutosh Mohunta on 26.5.2004.




                                            (Rakesh Kumar Jain)
11.8.2008                                          Judge
Meenu