Punjab-Haryana High Court
Smt.Santosh Kumari vs State Of Haryana on 11 November, 2008
In the Punjab and Haryana High Court,at Chandigarh.
RFA No. 2605 of 1989
Decided on Nov.11,2008.
Smt.Santosh Kumari --Appellant
vs.
State of Haryana --Respondent.
Present: Mr.R.A.Yadav,Advocate,for the appelllant
Mr.H.S.Hooda,AG,Haryana,with Mr.Rajiv Kawatra,Sr.DAG,
Haryana for the respondent.
Rakesh Kumar Jain,J:
Learned counsel for the appellant states that the present case is
covered by a decision of this Court rendered in RFA No. 1486 of 1992
decided on 22.9.1008 by Hon’be Mr.Justice Rajesh Bindal and prays that
this appeal be also disposed of in the same terms. This position is not
disputed by Mr.Rajiv Kawatra, learned Senior Deputy Advocate General,
Haryana, for the respondent-State.
In view of the above, the present appeal is disposed of in the
same terms as in RFA No. 1486 of 1992 aforesaid.
Nov 11,2008 (Rakesh Kumar Jain) RR Judge