High Court Punjab-Haryana High Court

M/S Oasis International Private … vs State Of Haryana And Others on 3 September, 2009

Punjab-Haryana High Court
M/S Oasis International Private … vs State Of Haryana And Others on 3 September, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA
                     AT CHANDIGARH

                          R.F.A.No.1696 of 2001 (O&M)
                          Date of Decision 03.09.2009

M/s Oasis International Private Limited
                                                  ......Appellant

                          VERSUS


State of Haryana and others
                                                  ......Respondents

CORAM:- HON'BLE MR. JUSTICE A.N.JINDAL

Present:      Mr.S.C.Kapoor, Senior Advocate,
              with Mr.Ashish Kapoor, Advocate,
              for the appellant.

              Ms.Mamta Singla Talwar, A.A.G., Haryana,
              for the respondents.

                          *****

A.N.JINDAL, J(ORAL):

C.M.No.9343-CI of 2009

Allowed as prayed for. The appeal is taken up today.

R.F.A.No.1696 of 2001

This appeal is directed against the judgment dated 24.10.2000,
passed by Addl. District Judge, Sonepat.

It has been submitted that this appeal is covered by the
judgment passed in R.F.A.No.2453 of 2000 titled as Chanderpati and others
vs. State of Haryana, decided on 30.05.2007.

Thus, this appeal is disposed of in the same terms as in
R.F.A.No.2453 of 2000 titled as Chanderpati and others vs. State of
Haryana, decided on 30.05.2007.

(A.N.Jindal)
Judge
03.09.2009.

mamta-II