Punjab-Haryana High Court
State Of Haryana vs Smt. Savitri And Others on 16 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 1752 of 2000 (O&M)
Date of decision : 16.9.2008
State of Haryana ..... Appellant
vs
Smt. Savitri and others ... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. H. S. Hooda, Advocate General, Haryana, with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the appellant.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 1737 of 2000
– State of Haryana and another vs Sohan Lal and another vide separate
order passed today, the present appeal is dismissed.
16.9.2008 ( Rajesh Bindal) vs. Judge