IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
RFA No.3994 of 2003
Date of decision: 21.10.2008
****
State of Haryana
..... Appellant(s)
Vs.
Suraj Bhan and others
.... Respondent(s)
****
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.H.S. Hooda, A. G. Haryana with
Ms.Mamta Singla Talwar, AAG Haryana,
for the appellant(s).
Mr.Vinod S. Bhardwaj, Advocate
for the respondent(s).
****
RAKESH KUMAR JAIN, J.
This order shall dispose of 16 cases i.e. RFA Nos. 3994
to 4007, 1312, 1313 of 2003 and Cross Objection No.99-CI of 2004
in RFA No.4005 of 2003
Mr.H.S. Hooda, Advocate General, Haryana assisted by
Ms.Mamta Singla Talwar, AAG, Haryana, has very fairly conceded
that the present appeals are covered by decision of this Court in
RFA No.4008 of 2003 titled as “State of Haryana and others vs.
Nitya Nand and another” on 22.8.2008.
In view of the aforesaid statement, all the above appeals
and cross objection mentioned above are hereby disposed of in
terms of the order passed in RFA No.4008 of 2003 titled as “State
of Haryana and others vs. Nitya Nand and another” on 22.8.2008.
(RAKESH KUMAR JAIN)
21.10.2008 JUDGE
vivek