High Court Punjab-Haryana High Court

Bikram Singh vs Union Of India on 10 February, 2009

Punjab-Haryana High Court
Bikram Singh vs Union Of India on 10 February, 2009
       In the High Court of Punjab & Haryana at Chandigarh



                                 R. F. A. No. 4759 of 2003 (O&M)

Bikram Singh                                         ... Appellant
                                 vs
Union of India                                       .... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

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

Mr. Deepak Sharma, Advocate, for UT Chandigarh.

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3921 of 2007 – Arunash Chander Kaushik
and others vs Union Territory, Chandigarh.

10.2.2009                                               ( Rajesh Bindal)
vs.                                                           Judge