Punjab-Haryana High Court
Arvind Kumar Kharanta vs State Of Haryana And Another on 22 December, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2469 of 1992 (O&M)
Date of decision : 22.12.2008
Arvind Kumar Kharanta ..... Appellant
vs
State of Haryana and another .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: None for the appellant.
Mr. H. S. Hooda, Advocate General, Haryana, with
Mr. Ajay Kumar Gupta, Senior Deputy Advocate General, Haryana.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of even
date passed in R. F. A. No. 3575 of 1992 – Haryana State and another vs Smt.
Bimla and another.
22.12.2008 ( Rajesh Bindal) vs. Judge