Punjab-Haryana High Court
Indian Vaccine Corporation … vs State Of Haryana And Others on 8 December, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 95 of 1995 (O&M)
Indian Vaccine Corporation Limited ..... Appellant
vs
State of Haryana and others .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: None for the appellant.
Mr. Lokesh Sinhal, Additional Advocate General, Haryana.
Mr. Sunil Rana Advocate for
Mr. Amit Jain, Advocate, for the landowners.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in R. F. A. No. 2833 of 1994 – Sujan Singh and others vs
The State of Haryana.
08.12.2008 ( Rajesh Bindal) vs. Judge