In the Punjab and Haryana High Court,at Chandigarh.
RFA No. 232 of 1992
Decided on November 14,2008.
Naresh Kumar & others -- Appellants
vs.
State of Haryana ---Respondent.
Present: Mr.M.L.Sharma,Advocate, for the appellants
Ms.Palika Monga, AAG,Haryana, for the respondent.
Rakesh Kumar Jain,J: (Oral)
Both the parties are ad-idem that the RFA Nos.232 to
236,351,670 and 671 of 1992, are covered by a decision of this Court
rendered in RFA No.2666 of 1989 “Daya Ram v. State of Haryana” decided
by this Court on 16.10.2008. Learned counsel for the parties submit that
the present appeals be also disposed of in the same terms.
Since the present appeals are squarely covered by a decision of
this Court rendered in aforesaid RFA No.2666 of 1989 “Daya Ram v. State
of Haryana” decided by this Court on 16.10.2008, the same are also
disposed of in the same terms.
November 14,2008 (Rakesh Kumar Jain) RR Judge