In the Punjab and Haryana High Court,at Chandigarh.
RFA No.3597 of 2003 and
X-Objection No.83-CI of 2008
Decided on November 12,2008.
State of Haryana and another -- Appellants
vs.
Vinay Mittal and others --Respondents
Present: Ms.Ritu Bahri, D.A.G,Haryana for the appellants
Mr.Adarsh Jain,Advocate, for the respondents-cross objectors.
Rakesh Kumar Jain,J: (Oral)
This judgment shall dispose of RFA Nos.3597 of 2003 filed
by the State of Haryana and Cross -Objection No. 83-CI of 2008,filed by the
respondent-landowners/claimants.
Both the parties are ad-idem that the aforesaid appeal as well
as the cross-objections are squarely covered by a decision of this court
rendered in RFA No. 2501 of 2001 titled “Ved Pal and others v. State of
Haryana and others“decided by Hon’ble Mr.Justice Viney Mittal, on
03.5.2006.
In view of the statement made by learned counsel for the
parties, the aforesaid appeal as well as the cross objections are disposed of
in terms of the order passed in RFA No.2501 of 2001.
November 12,2008 (Rakesh Kumar Jain) RR Judge