Punjab-Haryana High Court
Smt. Bhagwan Devi vs State Of Haryana And Another on 22 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No.4182 of 2007
Date of decision:22.01.2009.
Smt. Bhagwan Devi ...Petitioner
Versus
State of Haryana and another ...Respondents.
CORAM: HON'BLE MR. JUSTICE S.D.ANAND.
Present: Mr. S.K.Bansal, Advocate, for the petitioner.
Mr. J.S.Chandail, Addl. A.G., Haryana.
*****
S.D.ANAND, J. (ORAL)
On consensual basis, the petition is disposed of with a
direction to the learned Trial Court to pass an order afresh in the
context, in the light of the law laid down in judgment rendered by the
Apex Court in the case of Gurpreet Singh Vs. Union of India and
others 2006(8) SCC 457.
Both the parties are directed to appear before the learned Trial
Court on 11.02.2009.
January 22, 2009 (S.D.Anand) vinod Judge