High Court Punjab-Haryana High Court

Haryana State Industrial … vs Smt.Krishna & Ors on 3 July, 2009

Punjab-Haryana High Court
Haryana State Industrial … vs Smt.Krishna & Ors on 3 July, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                     RFA No. 5253 of 2001
                                     Date of Decision: 3.07.2009



Haryana State Industrial Development Corporation Ltd. ..Appellant

                         Vs.

Smt.Krishna & Ors.                                      ..Respondents



Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:      Mr.Kamal Sehgal, Advocate,
              for the appellant.

              Mr.Hawa Singh Hooda, Advocate General, Haryana,
              with Mr.Rajiv Kawatra, DAG & Mr.Deepak Girotra, AAG,
              Haryana, for the State.

Vinod K.Sharma,J.

In view of the judgment passed in RFA 4658 of 2001 titled

Vijay Jyoti Housing Private Limited Vs. State of Haryana and Ors.,

enhancing the compensation, this appeal is dismissed.

03.07.2009                                       (Vinod K.Sharma)
rp                                                    Judge