Punjab-Haryana High Court
The State Of Haryana And Another vs Smt. Santosh Kumari on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.465 of 2000
Date of decision: 1 .12.2008
The State of Haryana and another
....Appellants
Vs.
Smt. Santosh Kumari
...Respondent
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Lokesh Sinhal, Addll. AG,Haryana
None for the respondent
RAJESH BINDAL J.
For the detailed reasons recorded in RFA No.431 of 2000 titled as
“State of Haryana and another Vs. Jaipal and another”, vide separate
order of even date, the present appeal is dismissed.
(RAJESH BINDAL)
JUDGE
1.12.2008
amrit