High Court Punjab-Haryana High Court

State Of Haryana vs Sher Singh And Others on 11 November, 2008

Punjab-Haryana High Court
State Of Haryana vs Sher Singh And Others on 11 November, 2008
RFA No.1475 of 2002            -1 -


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH

                                           RFA No.1475 of 2002
                                           Date of Decision: 11.11.2008

State of Haryana
                                                        ..Appellant.

Vs.

Sher Singh and others
                                                        ..Respondents.

CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present:     Mr.H.S.Hooda, Advocate General with
             Mr.Rajiv Kawatra, Sr.DAG Haryana for the State of Haryana.

             Mr.Adarsh Jain, Advocate for the respondents.

             Mr.Rajiv Sharma, Advocate for appellant in RFA Nos.3643 of
             2002 and 4142 of 2001.

             Mr.Adarsh Jain, Advocate for appellant in RFA No.2167 of
             2001.

             Mr.Adarsh Jain, Advocate for respondent in RFA No.3650 of
             2002.

             Mr.Manoj Thakur, Advocate for appellant in RFA No.2172 of
             2003.

RAKESH KUMAR JAIN, J.

This order shall dispose of 45 appeals, namely, RFA Nos.1475,

1474 of 2002, 2172 of 2003, 1893 of 2000, 100 of 2000, 3466, 3467, 2119,

2120, 2121, 2122, 2167 of 2001, 3508 of 2001, 3482 of 2001, 2993 of 2001,

3099 of 2003, 3680, 3681 of 2001, 3678, 3679 of 2001, 3632 to 3650 of

2002, 4142 to 4146 of 2001 and 4637 of 2006 filed by the claimants and the

State of Haryana by a common judgment as common question of law and

facts are involved therein.

Both the parties are ad idem that all the aforesaid appeals are
RFA No.1475 of 2002 -2 –

squarely covered by the decision of this Court in RFA No.1360 of 1999

titled as State of Haryana and another Vs. Ved Parkash and others and

RFA No.3502 of 1998 titled as Ved Parkash and others Vs. State of

Haryana and another decided by Hon’ble Mr.Justice Swatanter Kumar

on 26.8.1999.

In view of the aforesaid statement, all the present appeals are

hereby disposed of in terms of the judgment passed in RFA No.1360 of

1999 titled as State of Haryana and another Vs. Ved Parkash and

others and RFA No.3502 of 1998 titled as Ved Parkash and others Vs.

State of Haryana and another decided by Hon’ble Mr.Justice Swatanter

Kumar on 26.8.1999.




                                             (Rakesh Kumar Jain)
11.11.2008                                          Judge
Meenu