Punjab-Haryana High Court
Shri Mata Mansa Devi Shrine Board vs Renu Bansal And Others on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.4780 of 2006(O&M) and
Cross-objection No. 42-CI of 2008
Shri Mata Mansa Devi Shrine Board
...Appellant
Versus
Renu Bansal and others
.....Respondents
CORAM : HON'BLE MR. JUSTICE RAJESH BINDAL.
Present : Mr. Deepak Balyan, Advocate
for the appellant.
Mr. Hawa Singh Hooda, Advocate General, Haryana, with
Mr. Lokesh Sinhal, Addl. Advocate General, Haryana.
Mr. Bhag Singh, Advocate
for the Cross-objector/respondents.
RAJESH BINDAL,J.
For orders see detailed reasons recorded in a separate order of
today passed in R.F.A. No. 3008 of 2008, Smt. Poonam Vs. State of Haryana
and another.
( RAJESH BINDAL)
25.2.2009 JUDGE
ajay-1