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. 98 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. R. A. Yadav, 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