IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
R.F.A. No. 1424 of 2006 (O&M)
Date of decision: 26.8.2008
State of Haryana and another
.. Appellants.
v.
Hari Krishan .. Respondent.
CORAM: HON'BLE MR. JUSTICE RAJESH BINDAL
Present: Mr. Navneet Singh, Assistant Advocate General, Haryana
for the appellants.
Mr. Shiv Kumar, Advocate for the respondent.
...
Rajesh Bindal J.
As the issue raised in the main appeal is covered against the
appellants in view of the judgment of this Court in R.F.A. No. 2501 of
2001– Ved Pal and others v. State of Haryana and others, decided on
3.5.2006, whereby compensation payable to the land owners has been
further enhanced by this Court, no orders are required in the application for
condonation of delay in filing the appeal.
Accordingly, the application as well as the appeal are
dismissed.
(Rajesh Bindal)
Judge
26.8.2008
mk