High Court Punjab-Haryana High Court

Chander Parkash And Another vs State Of Haryana And Others on 24 February, 2009

Punjab-Haryana High Court
Chander Parkash And Another vs State Of Haryana And Others on 24 February, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                    Civil Revision No.6401 of 2008
                                    Date of decision:24.02.2009.


Chander Parkash and another                                 ...Petitioners

                                Versus

State of Haryana and others                               ...Respondents


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.

Present: Mr. M.L.Sharma, Advocate, for the petitioners.
         Mr. J.S.Chandail, Addl. A.G., Haryana.
                                  *****

S.D.ANAND, J. (ORAL)

On consensual basis, the matter is remanded to the learned

Trial Court for its disposal afresh, in view of the judgment rendered by

the Apex Court in case Gurpreet Singh Vs. Union of India (2006) 8

SCC 457.

Disposed of accordingly.



February 24, 2009                                     (S.D.Anand)
vinod                                                     Judge