IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
RFA No.3535 of 2008
DATE OF DECISION: 15.05.2009
****
Manmohan Kaur
. . . . Appellant
VS.
State of Punjab through the Land Acquisition Collector, Industries
Department Punjab, Chandigarh.
. . . . Respondent
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Naresh Kaushal, Advocate for the appellant.
Mr.N.S. Pawar, Addl. A.G. Punjab for the respondent.
****
RAKESH KUMAR JAIN J.(ORAL)
Both the parties are ad idem that the present appeal is
squarely covered by the decision of this Court in RFA No3636 of
2001 titled as “Punjab Small Industries & Export Corporation Ltd.
Vs. Gurdip Singh and others” decided on 08.08.2008.
In view of the above, the present appeal is also disposed
of in terms of the decision of this Court in RFA No3636 of 2001
titled as “Punjab Small Industries & Export Corporation Ltd. Vs.
Gurdip Singh and others” decided on 08.08.2008.
(RAKESH KUMAR JAIN)
MAY 15, 2009 JUDGE
vivek