High Court Punjab-Haryana High Court

Gurdip Singh vs Union Of India on 4 February, 2009

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


                                          R.F.A. No. 2362 of 2004 (O&M)


Gurdip Singh                                            ....Appellant

      Versus

Union of India                                         ...Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

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

Mr. Deepak Sharma, Standing Counsel, UT 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