IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
RFA No.92 of 1997
Date of decision: 21.11.2008
****
Gram Panchayat, Village Palwal
. . . .Appellant(s)
Versus
State of Haryana and another
. . . . Respondent(s)
****
CORUM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN.
****
Present: None for the appellant(s).
Ms.Mamta Singhal Talwar, AAG, Haryana
for the respondent(s).
****
RAKESH KUMAR JAIN J.
This order shall dispose of 8 appeals i.e. RFA Nos. 92,
795, 882 to 887 of 1997 as common questions of law and facts are
involved therein.
Ms.Mamta Singhal Talwar, AAG, Haryana has very
fairly conceded that the aforesaid appeals are covered by the
decision in RFA No.1006 of 1996 titled as “Arjan and others vs.
State of Haryana and another” decided on 26.4.2006 by Hon’ble
Mr.Justice Ashutosh Mohunta.
In view of the aforesaid statement the present appeals
are also disposed of in terms of the decision rendered in RFA
No.1006 of 1996 titled as “Arjan and others vs. State of Haryana
and another” decided on 26.4.2006 by Hon’ble Mr.Justice Ashutosh
Mohunta.
(RAKESH KUMAR JAIN)
21.11.2008 JUDGE
vivek