Punjab-Haryana High Court
Tek Chand And Another vs State Of Haryana on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.2977 of 1999
Date of decision: 1 .12.2008
Tek Chand and another
....Appellants
Vs.
State of Haryana
...Respondent
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr.B.R. Vohra, Advocate
for the appellants.
Mr. Lokesh Sinhal, Addll. AG,Haryana
RAJESH BINDAL J.
For the detailed reasons recorded in RFA No.431 of 2000 titled as
“State of Haryana and another Vs. Jaipal and another”, vide separate
order of even date, the present appeal is disposed of in the same terms.
(RAJESH BINDAL)
JUDGE
1.12.2008
amrit