Punjab-Haryana High Court
Surat Singh And Others vs The Land Acquisition … on 5 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2660 of 2004
Date of decision : 05.9.2008
Surat Singh and others ..... Appellants
vs
The Land Acquisition Collector-cum-
S. D. O. (Civil), Gurgaon and others .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Shailendra Jain, Advocate, for the appellants.
Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the State.
Mr. Ashok Jindal, Advocate, for HSIDC.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A No. 2587 of 2004
M/s. Opera House Creations Pvt. Ltd. vs State of Haryana and another
vide separate order of even date, the present appeal is allowed in the same
terms.
05.9.2008 ( Rajesh Bindal) vs. Judge