CM Nos. 876 to 881 of 2008 in
LPA No. 242 of 2008(O&M)
State of Haryana & others versus Balwan Singh & others
Present : Mr. Rameshwar Malik, Addl. A.G. Haryana
for the applicant-appellants
****
LPA No. 242 of 2008
Mr. Malik draws our attention to an order passed by a Division
Bench of this Court in LPA No. 98 of 2008 arising out of the impugned
judgment which has been dismissed by this Court vide order dated
11.4.2008. In that view, therefore, nothing survives for consideration in this
appeal which is squarely covered against the appellant by the said decision.
Following the said decision, we dismiss this appeal. No costs.
CM No. 876 of 2008
Heard. The delay in refiling of this appeal is condoned and
C.M. application is disposed of.
CM No. 877 of 2008
Heard. Allowed subject to just exceptions.
CM No. 878 of 2008
Heard. Allowed subject to just exceptions.
CM Nos. 879 to 881 of 2008
Since we have dismissed the appeal on merits, on the analogy
of the order already made, these applications are also disposed of as
infructuous.
(T.S.THAKUR)
CHIEF JUSTICE
(SURYA KANT)
23.09.2008 JUDGE
'ravinder'