High Court Punjab-Haryana High Court

The Haryana State And Another vs Didar Singh on 17 November, 2008

Punjab-Haryana High Court
The Haryana State And Another vs Didar Singh on 17 November, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                       R. F. A No. 2946 of 1989 (O&M)

                                       Date of decision : 17.11.2008


The Haryana State and another                              ... Appellants
                                             vs
Didar Singh                                               ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Lokesh Sinhal, Additional Advocate General, Haryana.

Mr. S. C. Sibal, Senior Advocate with
Mr. Aditi Jaiswal, Advocate, for
Kurukshetra Development Board.

Mr. V. K. Jain, Senior Advocate with
Mr. I. S. Pabla, Advocate, for the respondent.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2787 of 1989

Ujagar Singh vs The Haryana State and another vide separate order of
even date, the present appeal is disposed of in the same terms.

17.11.2008                                            ( Rajesh Bindal)
vs.                                                        Judge