High Court Punjab-Haryana High Court

Brahamjit Singh And Another vs Union Of India on 4 February, 2009

Punjab-Haryana High Court
Brahamjit Singh And Another vs Union Of India on 4 February, 2009
       In the High Court of Punjab & Haryana at Chandigarh


                                        R.F.A. No. 2500 of 2004 (O&M)


Brahamjit Singh and another                              ....Appellants

      Versus

Union of India                                           ...Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

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

Ms. Alka Chatrath, Standing counsel for U. T. Chandigarh.

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of
even date passed in R. F. A. No. 727 of 2001 – Narinder Singh vs Union
Territory, Chandigarh.

4.2.2009                                                ( Rajesh Bindal)
vs.                                                           Judge