Punjab-Haryana High Court
Mandeep Singh vs Union Of India & Ors on 24 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
Civil Writ Petition No. 18378 of 2001
DATE OF DECISION : FEBRUARY 24, 2009
MANDEEP SINGH
....... PETITIONER(S)
VERSUS
UNION OF INDIA & ORS.
.... RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: Mr. Suvir Sehgal, Advocate, for the petitioner(s).
Mr. C.M. Sharma, Advocate, for respondents.
AJAI LAMBA, J.
For the reasons given in the judgment of even date rendered in
CWP No. 195 of 1999 (Jagtar Singh v. The Union of India and others), this
petition is dismissed.
February 24, 2009 ( AJAI LAMBA ) Kang JUDGE