High Court Punjab-Haryana High Court

The State Of Haryana And Another vs Ram Chander (Deceased) Through … on 5 September, 2008

Punjab-Haryana High Court
The State Of Haryana And Another vs Ram Chander (Deceased) Through … on 5 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh

                                          R. F. A No. 415 of 1985 and
                                          X-objection No. 15/CI of 2007

                                          Date of decision : 05.9.2008

The State of Haryana and another                       ..... Appellants
                                        vs
Ram Chander (deceased) through LRs. and others         ..... Respondents

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 appellants

Mr. N. K. Sharma, Advocate, for the respondents.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A No. 412 of 1985
The Haryana State and another vs Smt. Mamo Devi and others vide
separate order of even date, the present appeal is dismissed and the cross-
objection is allowed in the same terms.

05.9.2008                                          ( Rajesh Bindal)
vs.                                                     Judge