High Court Punjab-Haryana High Court

Amarjit Singh And Another vs Union Of India on 3 September, 2008

Punjab-Haryana High Court
Amarjit Singh And Another vs Union Of India on 3 September, 2008
           In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A. No. 2320 of 1997
                                      Date of decision : 3.9.2008


Amarjit Singh and another                         ..... Appellants
                                      vs
Union of India                                    ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. D. S. Raghu, Advocate, for the appellants.

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