Punjab-Haryana High Court
Gurdip Singh vs Union Of India on 4 February, 2009
In the High Court of Punjab & Haryana at Chandigarh
R.F.A. No. 2362 of 2004 (O&M)
Gurdip Singh ....Appellant
Versus
Union of India ...Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. D.S. Raghu, Advocate, for the appellant.
Mr. Deepak Sharma, Standing Counsel, UT Chandigarh.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in R. F. A. No. 727 of 2001 – Narinder Singh vs Union
Territory, Chandigarh.
4.2.2009 ( Rajesh Bindal) vs. Judge