High Court Punjab-Haryana High Court

Land Acquisition Collector vs Vinod Kumar And Others on 27 May, 2009

Punjab-Haryana High Court
Land Acquisition Collector vs Vinod Kumar And Others on 27 May, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               ****

RFA No.171 of 2009
DATE OF DECISION: 27.5.2009

****

Land Acquisition Collector, Urban Estate, Panchkula, Haryana.

. . . . Appellant

VS.

Vinod Kumar and others

. . . . Respondents

****

CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.Rajiv Kawatra, Sr.DAG, Haryana for the appellant.

Mr.Salim Malik, Advocate for the respondents.

****

RAKESH KUMAR JAIN J.(ORAL)

Both the parties are ad idem that the present appeal is

squarely covered by the decision of this Court rendered in RFA

No.6 of 2008 titled as “State of Haryana Vs. Seema Rani and

others” decided on 08.12.2008 by Hon’ble Mr.Justice Rajesh

Bindal.

In view of the above, the present appeal is also disposed

of in terms of the decision of this Court rendered in RFA No.6 of

2008 titled as “State of Haryana Vs. Seema Rani and others”

decided on 08.12.2008 by Hon’ble Mr.Justice Rajesh Bindal.





                                       (RAKESH KUMAR JAIN)
MAY 27, 2009                               JUDGE
vivek