IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
R.F.A.No.1696 of 2001 (O&M)
Date of Decision 03.09.2009
M/s Oasis International Private Limited
......Appellant
VERSUS
State of Haryana and others
......Respondents
CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL
Present: Mr.S.C.Kapoor, Senior Advocate,
with Mr.Ashish Kapoor, Advocate,
for the appellant.
Ms.Mamta Singla Talwar, A.A.G., Haryana,
for the respondents.
*****
A.N.JINDAL, J(ORAL):
C.M.No.9343-CI of 2009
Allowed as prayed for. The appeal is taken up today.
R.F.A.No.1696 of 2001
This appeal is directed against the judgment dated 24.10.2000,
passed by Addl. District Judge, Sonepat.
It has been submitted that this appeal is covered by the
judgment passed in R.F.A.No.2453 of 2000 titled as Chanderpati and others
vs. State of Haryana, decided on 30.05.2007.
Thus, this appeal is disposed of in the same terms as in
R.F.A.No.2453 of 2000 titled as Chanderpati and others vs. State of
Haryana, decided on 30.05.2007.
(A.N.Jindal)
Judge
03.09.2009.
mamta-II