High Court Punjab-Haryana High Court

Gurjit Singh vs Union Territory on 30 January, 2009

Punjab-Haryana High Court
Gurjit Singh vs Union Territory on 30 January, 2009
               In the High Court of Punjab & Haryana at Chandigarh


                                         R. F. A. No. 228 of 2005 (O&M)

                                         Date of decision : 30.1.2009


Gurjit Singh                                                   ... Appellant
                                                vs
Union Territory, Chandigarh                                    ... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Ms. Ekta Thakur, Advocate, for the appellant.

Mr. Deepak Sharma, Advocate, for Union Territory, Chandigarh.

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of even
date passed in R. F. A. No. 1789 of 2000 – Kamla Rani and others vs U. T.
Chandigarh.

30.1.2009                                                ( Rajesh Bindal)
vs.                                                            JudgeRFA