IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
Xobj.No.2-CI-1998 in
RFA No.1508 of 1997
DATE OF DECISION: 02.02.2009
****
State of Haryana and another
. . . . Appellants
VS.
Ramesh Kumar
. . . . Respondent/Xobjector
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Ms.Mamta Singal Talwar, AAG, Haryana
for the appellants.
Mr.Ashwani Talwar, Advocate
for the respondent/Xobjector.
****
RAKESH KUMAR JAIN J.(ORAL)
Both the parties are ad idem that X-objection No.2-CI-
1998 in RFA No.1508 of 1997 is squarely covered by the decision of
this Court in RFA No.948 of 2002 titled as “Avinash Chander vs.
State of Haryana and another” decided on 15.10.2008.
In view of the above, the present Xobjection in Regular
First Appeal is also disposed of in terms of the decision rendered in
RFA No.948 of 2002 titled as “Avinash Chander vs. State of
Haryana and another“.
(RAKESH KUMAR JAIN)
February 2, 2009 JUDGE
vivek