IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Cross Objection No.45-CI of 2007
in RFA No.417 of 1985
Date of Decision: 5.12.2008.
The Land Acquisition Collector and others
....Appellants
Versus
Tek Chand (deceased) through LRs and others
...Respondents
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Mr.N.K.Sharma, Advocate
for cross objectors-respondents no.5,6,11,13 and 14.
Mr.Lokesh Sinhal, Addl. AG Haryana.
RAJESH BINDAL, J.
****
The main appeal was decided by this Court on
September 5, 2008 in terms of detailed order passed in R.F.A.
No.412 of 1985 The Haryana State and another Vs. Smt. Mamo Devi
and others, vide which the appeals and cross objections filed by
landowners were accepted whereas the appeals by the State were
dismissed.
File was put up again as cross-objection No.45-CI of
2007 filed by one of landowner in RFA No.417of 1985 remain
undecided. Though other cross objections filed by land owners
bearing Nos.18-CI, 25-CI of 2007 were decided and allowed in terms
of the judgment in Smt. Mamo Devi’s case (supra).
For the detailed reasons recorded in Smt. Mamo Devi’s
case (supra), cross objection No. 45-CI of 2007 are also allowed in
the same terms.
(RAJESH BINDAL)
5.12.2008. JUDGE
Reema