High Court Punjab-Haryana High Court

Smt. Tara Katoch vs State Of Haryana And Others on 8 July, 2009

Punjab-Haryana High Court
Smt. Tara Katoch vs State Of Haryana And Others on 8 July, 2009
RFA No. of 5488 of 2008 (O&M)                                                 1


           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                           CHANDIGARH
                                      --

                                RFA No. of 5488 of 2008 (O&M)
                                Date of decision: July 08, 2009


Smt. Tara Katoch                                ........ Appellant

              Versus

State of Haryana and others                       .......Respondent(s)


Coram:        Hon'ble Ms Justice Nirmaljit Kaur
                        -.-

Present:      Mr.Sandeep Panwar, Advocate
              for the appellant

              Mr. Navneet Singh, AAG, Haryana
              for the respondent-State

              Mr. Deepak Balyan, Advocate
              for respondent No. 2
                     -.-

Nirmaljit Kaur, J.

C.M. No.11624 CI of 2008

This is an application under Section 5 of Limitation Act for

condonation of delay of 369 days in filing the appeal.

For the reasons recorded in the application and also keeping in view

that it is the claimant’s appeal and similar connected appeals have already been

decided, granting the same relief, delay of 369 in filing the appeal is condoned,

in the interest of justice.

C.M. stands disposed off.

Main case

It is admitted by learned counsel for the parties that the present

appeal is squarely covered by the judgement rendered by a Single Bench of this
RFA No. of 5488 of 2008 (O&M) 2

Court in the case ‘Smt. Poonam v. State of Haryana and others‘, RFA No. 3008

of 2008, decided on 25.02.2009.

In view of the above, the instant appeal is also disposed off in the

same terms as in RFA No. 3008 of 2008, referred to above.

(Nirmaljit Kaur)
Judge
July 08, 2009
mohan