High Court Punjab-Haryana High Court

Amarjit Kaur vs Union Territory on 3 September, 2008

Punjab-Haryana High Court
Amarjit Kaur vs Union Territory on 3 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A. No. 401 of 2001
                                      Date of decision : 3.9.2008


Amarjit Kaur                                             ..... Appellant
                                    vs
Union Territory, Chandigarh and others                   .... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. P. C. Dhiman, Advocate, for the appellant.

Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
for Union Territory, Chandigarh.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2326 of 1998

– Som Nath and others vs Union Territory, Chandigarh, vide separate order
of even date, the present appeal is allowed in the same terms.

3.9.2008                                             ( Rajesh Bindal)
vs.                                                       Judge