High Court Punjab-Haryana High Court

Joginder Singh vs Union Of India & Ors on 24 February, 2009

Punjab-Haryana High Court
Joginder Singh vs Union Of India & Ors on 24 February, 2009
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                           CHANDIGARH.



                                    Civil Writ Petition No. 17658 of 2001

                           DATE OF DECISION : FEBRUARY 24, 2009




JOGINDER SINGH

                                                   ....... PETITIONER(S)

                               VERSUS

UNION OF INDIA & ORS.

                                                   .... RESPONDENT(S)



CORAM:         HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Suvir Sehgal, Advocate, for the petitioner(s).
         Mr. C.M. Sharma, Advocate, for respondents.


AJAI LAMBA, J.

For the reasons given in the judgment of even date rendered in

CWP No. 195 of 1999 (Jagtar Singh v. The Union of India and others), this

petition is dismissed.

February 24, 2009                                     ( AJAI LAMBA )
Kang                                                          JUDGE