Punjab-Haryana High Court
Smt. Nirmala Devi vs State Of Haryana on 30 March, 2009
In the High Court of Punjab & Haryana at Chandigarh
R.F.A. No. 1869 of 1990
Smt. Nirmala Devi .. Appellant
vs
State of Haryana ... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. S. K. Garg Narwana and Mr. S. S.Duhan, Advocates,
for the appellant.
Mr. Partap Singh, Senior Deputy Advocate General, Haryana.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of even
date passed in R. F. A. No. 1823 of 1990 Tarlok Chand and another vs State of
Haryana.
30.3.2009 ( Rajesh Bindal) vs. Judge