IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.1367 of 1992
Date of Decision:15.12.2008
Smt. Devki and others --Appellants
vs.
State of Haryana and others --Respondents.
CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR JAIN
Present: Mr.R.S.Chahar,Advocate,for the appellants
Mr. H. S. Hooda, A.G. Haryana with
Mr. Rajiv Kawatra, Sr. D.A.G., Haryana
for the respondents-State.
RAKESH KUMAR JAIN J. (Oral)
This judgment shall dispose of three Regular First Appeals
bearing RFA Nos.1367, 2038,2039 and 1846 of 1992 as common questions
of law and facts are involved therein.
The parties are ad-idem that the present appeals are covered
by a decision of this Court rendered in RFA No.1525 of 1992 (O&M) (Chiranji
Lal v. The State of Haryana and another) decided on 19.11.2008 by Hon’ble
Mr.Justice Rajesh Bindal.
In view of the above, the present appeals are also
disposed of in terms of the orders passed in RFA No.1525 of 1992 (O&M)
(Chiranji Lal v. The State of Haryana and another) decided on
19.11.2008 by Hon’ble Mr.Justice Rajesh Bindal.
December 15,2008 (Rakesh Kumar Jain) RR Judge