High Court Punjab-Haryana High Court

**** vs The Collector Land Acquisition … on 22 December, 2008

Punjab-Haryana High Court
**** vs The Collector Land Acquisition … on 22 December, 2008
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH
                        ****

RFA No.2952 of 2002(O&M)
Date of decision: 22.12.2008

****
Gurjit Singh
. . . . Appellant(s)
Vs.

The Collector Land Acquisition and another
. . . . Respondent(s)

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Vikas Suri, Advocate,
for the appellant(s).

Mr.N.S. Pawar, Addl. A.G. Punjab,
for the respondent(s).

****

RAKESH KUMAR JAIN J.

Both the parties are ad-idem that the present appeal is

squarely covered by the decision rendered in RFA No.1881 of 2000

titled as “Labh Singh (dead) through his LRs Major Singh and

another Vs. The Collector Land Acquisition and another” decided

on 25.8.2008.

In view of the aforesaid statement, the present appeal is

also disposed of in terms of the decision rendered in RFA No.1881

of 2000 titled as “Labh Singh (dead) through his LRs Major Singh

and another Vs. The Collector Land Acquisition and another”

decided on 25.8.2008.




                                       (RAKESH KUMAR JAIN)
22.12.2008                                     JUDGE
vivek