High Court Punjab-Haryana High Court

Khushal Singh vs The Haryana State And Another on 17 November, 2008

Punjab-Haryana High Court
Khushal Singh vs The Haryana State And Another on 17 November, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A No. 2785 of 1989 (O&M)

                                      Date of decision :     17.11.2008


Khushal Singh                                              ..... Appellant
                                            vs
The Haryana State and another                              ... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. V. K. Jain, Senior Advocate with
Mr. I. S. Pabla, Advocate, for the landowner.

Mr. Lokesh Sinhal, Additional Advocate General, Haryana.

Mr. S. C. Sibal, Senior Advocate with
Mr. Aditi Jaiswal, Advocate, for
Kurukshetra Development Board.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2787 of 1989

Ujagar Singh vs The Haryana State and another vide separate order of
even date, the present appeal is disposed of in the same terms.

17.11.2008                                           ( Rajesh Bindal)
vs.                                                       Judge