Punjab-Haryana High Court
Sher Singh And Others vs Union Of India on 3 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2298 of 1997
Date of decision : 3.9.2008
Sher Singh and others ..... Appellants
vs
Union of India ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. D. S. Raghu, Advocate, for the appellants.
Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
for Union Territory, Chandigarh.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 2326 of 1998
– Som Nath and others vs Union Territory, Chandigarh, vide separate order
of even date, the present appeal is allowed in the same terms.
3.9.2008 ( Rajesh Bindal) vs. Judge