IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No. 2232 of 1995 (O&M)
Date of decision:17.02.2009
Mohinder Kumar and others ...Applicant-Appellants
versus
State of Haryana and another ....Respondents
CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN
Present: Mr. Harkesh Manuja, Advocate for the applicant-appellants.
Mr.Rajiv Kawatra, Senior Deputy Advocate General,
Haryana, for the respondents.
--
RAKESH KUMAR JAIN, J. (Oral)
Both the parties are ad idem that the aforesaid appeal is
covered by the decision rendered by this Court in RFA No.19 of 1995
titled as Gulab Singh versus State of Haryana and another, decided on
24th July, 2008 by Hon’ble Mr. Justice Ranjit Singh.
In view of above, the present appeal is disposed of in terms
of order passed in RFA No.19 of 1995 titled as Gulab Singh versus State
of Haryana and another, decided on 24th July, 2008 by Hon’ble Mr.
Justice Ranjit Singh.
(RAKESH KUMAR JAIN)
JUDGE
17.02.2009
sanjeev