Punjab-Haryana High Court
The State Of Haryana And Another vs Chiranji Lal on 19 November, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 472 of 1993 (O&M)
Date of decision : 19.11.2008
The State of Haryana and another ..... Appellants
vs
Chiranji Lal ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 2868 of 1992
– Balai Ram and others vs State of Haryana and another, vide separate
order of even date, the present appeal is disposed of.
19.11.2008 ( Rajesh Bindal) vs. Judge