High Court Punjab-Haryana High Court

Amrik Singh (Died) Through His … vs The State Of Punjab And Others on 7 October, 2009

Punjab-Haryana High Court
Amrik Singh (Died) Through His … vs The State Of Punjab And Others on 7 October, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH


                           Civil Writ Petition No.14718 of 1991
                           Date of decision:   7.10.2009


Amrik Singh (died) through his Legal Representative and others

                                                          ...Petitioners

                           Versus


The State of Punjab and others                          ...Respondents

CORAM: HON'BLE MR. JUSTICE J.S.KHEHAR.
       HON'BLE MR. JUSTICE S.D.ANAND.

Present:       Mr. P.N.Aggarwal, Advocate for the petitioners.

               Ms. Rita Kohli, Addl. Advocate General, Punjab
               for respondents No. 1 to 3.

               Mr. Raj Mohan Singh, Advocate for the respondents No.4 to 9.

                                             *****

S.D.ANAND, J.

Learned counsel for the parties acknowledge that the
controversy raised in the instant Writ Petition is identical to one adjudicated
upon by this Court in Civil Writ Petition No.14715 of 1991 (Amrik Singh
(died) through his Legal Representatives and others Vs. The state of Punjab
and others).

In view of the above, the instant Writ Petition is allowed in
view of the order dated 7.10.2009 passed in Civil Writ Petition No.14715
of 1991 (Amrik Singh (died) through his Legal Representatives and others
Vs. The state of Punjab and others).



                                                       (S.D.ANAND)
                                                          JUDGE



October 7, 2009                                        (J.S.KHEHAR)
Pka                                                       JUDGE