Punjab-Haryana High Court
Charan Singh vs State Of Haryana And Another on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
R.F.A. No. 2021 of 2007(O&M)
Charan Singh
....Appellant
VERSUS
State of Haryana and another
....Respondents
CORAM:-HON’BLE MR. JUSTICE RAJESH BINDAL.
Present:- Mr. Sandeep Kumar Laura, Advocate for the appellant.
Mr. Hawa Singh Hooda, Advocate General, Haryana with
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Mr. Ajay Nara, Advocate for respondent-HUDA.
RAJESH BINDAL, J
For orders see detailed reasons recorded in a separate order of
even date passed in RFA No.3008 of 2008 titled Smt. Poonam Vs. State of
Haryana and another.
25th February, 2009. (Rajesh Bindal)
Monika Judge