Punjab-Haryana High Court
Hari Singh And Others vs The Land Acquisition … on 5 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 164 of 2005
Date of decision : 05.9.2008
Hari Singh and others ..... Appellants
vs
The Land Acquisition Collector-cum-
S. D. O. (Civil), Gurgaon and another .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. G. K. Chawla, Advocate, for the appellants.
Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the State.
Mr. Ashok Jindal, Advocate, for HSIDC.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A No. 2587 of 2004
M/s. Opera House Creations Pvt. Ltd. vs State of Haryana and another
vide separate order of even date, the present appeal is allowed in the same
terms.
05.9.2008 ( Rajesh Bindal) vs. Judge