Punjab-Haryana High Court
Gurjit Singh vs Union Territory on 30 January, 2009
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 228 of 2005 (O&M)
Date of decision : 30.1.2009
Gurjit Singh ... Appellant
vs
Union Territory, Chandigarh ... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Ms. Ekta Thakur, Advocate, for the appellant.
Mr. Deepak Sharma, Advocate, for Union Territory, Chandigarh.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of even
date passed in R. F. A. No. 1789 of 2000 – Kamla Rani and others vs U. T.
Chandigarh.
30.1.2009 ( Rajesh Bindal) vs. JudgeRFA