Punjab-Haryana High Court
**** vs State Of Haryana on 6 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
RFA No.2452 of 1996
Date of Decision: 06.11.2008
****
Tek Ram
....Appellant(s)
Vs.
State of Haryana
.... Respondent(s)
****
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.C.L. Sharma, Advocate
for the appellant(s).
Mr.H.S. Hooda, A.G., Haryana, with
Mr.Rajiv Kawatra, Sr.DAG, Haryana
for the respondent(s)
****
RAKESH KUMAR JAIN, J.
This order shall dispose of two appeals i.e. RFA
Nos. 2452 & 2376 of 1996, as common questions of law and
facts are involved therein.
Both the parties are ad-idem that the aforesaid
appeals are covered by the decision rendered in RFA No.99 of
1997 titled as “Smt. Asharfi vs. State of Haryana” decided on
21.5.2007 by Hon’ble Mr.Justice M.M. Aggarwal.
In view of the aforesaid statement the present
appeals are also disposed of in terms of the decision rendered
in RFA No.99 of 1997 titled as “Smt. Asharfi vs. State of
Haryana”
(RAKESH KUMAR JAIN)
06.11.2008 JUDGE
vivek