High Court Punjab-Haryana High Court

Chhota Singh vs State Of Punjab And Others on 22 October, 2008

Punjab-Haryana High Court
Chhota Singh vs State Of Punjab And Others on 22 October, 2008
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH.
                             RFA No.4697 of 2008 (O&M)
                             Date of Decision: 22.10.2008.

Chhota Singh                                  ....Appellant
           Versus
State of Punjab and others                    ...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:- Mr.Amit Aggarwal, Advocate
          for the appellants.
RAJESH BINDAL, J.

C.M. No.9766-CI of 2008
For the reasons stated in the application, the applicant is
granted exemption from filing of entire judgment.

C.M. stands disposed of.

C.M. No.9768-CI of 2008
For the reasons stated in the application, delay of 727
days in refiling the appeal is condoned.

C.M. stands disposed of.

C.M. No.9767-CI of2008
Notice of motion.

Mr. BBS Teji, AAG Punjab, who is present in Court,
accepts notice for respondents No.1 and 2.

Heard learned counsel for the parties.
For the reasons stated in the application, delay of 42
days in filing the appeal is condoned.

C.M. stands disposed of.

RFA No.4697 of 2008
Heard learned counsel for the parties.
As the issue raised in the present appeal, is squarely
covered by the judgment of this Court, delivered today in M/s Guru
Gobind Singh Refineries Ltd. Vs. The Punjab State and others, RFA
No.1963 of 2006, the present appeal is disposed of in the same
terms.

(RAJESH BINDAL)
22.10.2008. JUDGE
Reema