Punjab-Haryana High Court
Amrik Singh (Died) Through His … vs The State Of Punjab And Others on 7 October, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.14718 of 1991
Date of decision: 7.10.2009
Amrik Singh (died) through his Legal Representative and others
...Petitioners
Versus
The State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. P.N.Aggarwal, Advocate for the petitioners.
Ms. Rita Kohli, Addl. Advocate General, Punjab
for respondents No. 1 to 3.
Mr. Raj Mohan Singh, Advocate for the respondents No.4 to 9.
*****
S.D.ANAND, J.
Learned counsel for the parties acknowledge that the
controversy raised in the instant Writ Petition is identical to one adjudicated
upon by this Court in Civil Writ Petition No.14715 of 1991 (Amrik Singh
(died) through his Legal Representatives and others Vs. The state of Punjab
and others).
In view of the above, the instant Writ Petition is allowed in
view of the order dated 7.10.2009 passed in Civil Writ Petition No.14715
of 1991 (Amrik Singh (died) through his Legal Representatives and others
Vs. The state of Punjab and others).
(S.D.ANAND)
JUDGE
October 7, 2009 (J.S.KHEHAR)
Pka JUDGE