High Court Punjab-Haryana High Court

Greater Mohali Area Development … vs Bhai Khalsa Ji And Another on 2 March, 2009

Punjab-Haryana High Court
Greater Mohali Area Development … vs Bhai Khalsa Ji And Another on 2 March, 2009
       In the High Court of Punjab & Haryana at Chandigarh



R. F. A. No. 229 of 2008 (O&M)

Greater Mohali Area Development Authority           ..... Appellant
                              vs
Bhai Khalsa Ji and another                          .... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Sanjeev Sharma, Advocate, for the appellant.

Mr. S. S. Rathore and Mr. Naresh Kaushal, Advocates,
for the landowner.

Mr. B. B. S. Teji, Assistant Advocate General, Punjab.

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3004 of 2006 – Surjit Singh vs State of
Punjab and
another.

2.3.2009                                               ( Rajesh Bindal)
vs.                                                          Judge