Punjab-Haryana High Court
Balraj Dahiya vs State Of Haryana And Another on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.2536 of 2002
Date of decision: 1 .12.2008
Balraj Dahiya
....Appellant
Vs.
State of Haryana and another
...Respondents
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: None for the appellant.
Mr. Lokesh Sinhal, Addll. AG,Haryana
RAJESH BINDAL J.
For the detailed reasons recorded in RFA No.431 of 2000 titled as
“State of Haryana and another Vs. Jaipal and another”, vide separate
order of even date, the present appeal is disposed of in the same terms.
(RAJESH BINDAL)
JUDGE
1.12.2008
amrit