High Court Punjab-Haryana High Court

State Of Haryana vs Murari Lal on 9 September, 2008

Punjab-Haryana High Court
State Of Haryana vs Murari Lal on 9 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                     R. F. A No. 449 of 1988 (O&M)

                                     Date of decision : 9.9.2002


State of Haryana                                        ..... Appellant
                                     vs
Murari Lal                                              ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. H. S. Hooda, Advocate General, Haryana, with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the appellant.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 439 of 1988 –
State of Haryana vs Kanwar Sain Kakkar vide separate order passed today,
the present appeal is dismissed.

9.9.2008                                            ( Rajesh Bindal)
vs.                                                      Judge