Punjab-Haryana High Court
Lakhi Ram vs The State Of Haryana And Another on 10 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 1740 of 2002 (O&M)
Date of decision : 10.9.2008
Lakhi Ram ..... Appellant
vs
The State of Haryana and another ... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Adish Gupta, Advocate, for the appellant.
Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 3148 of 2001
– Krishna Devi vs The State of Haryana and another vide separate order
passed today, the present appeal is allowed in the same terms.
10.9.2008 ( Rajesh Bindal) vs. Judge