Punjab-Haryana High Court
Mohan Singh vs Union Territory on 4 February, 2009
In the High Court of Punjab & Haryana at Chandigarh
R.F.A. No. 4724 of 2003 (O&M)
Mohan Singh ....Appellant
Versus
Union Territory, Chandigarh ...Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. P. C. Dhiman, Advocate, for the appellant.
Mrs. Lisa Gill, Standing Counsel, UT Chandigarh.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in R. F. A. No. 727 of 2001 – Narinder Singh vs Union
Territory, Chandigarh.
4.2.2009 ( Rajesh Bindal) vs. Judge