High Court Punjab-Haryana High Court

Naresh Kumar & Others vs State Of Haryana on 14 November, 2008

Punjab-Haryana High Court
Naresh Kumar & Others vs State Of Haryana on 14 November, 2008
In the Punjab and Haryana High Court,at Chandigarh.

            RFA No. 232 of 1992
            Decided on November 14,2008.


Naresh Kumar & others                       -- Appellants
          vs.

State of Haryana                            ---Respondent.

Present: Mr.M.L.Sharma,Advocate, for the appellants
Ms.Palika Monga, AAG,Haryana, for the respondent.

Rakesh Kumar Jain,J: (Oral)

Both the parties are ad-idem that the RFA Nos.232 to

236,351,670 and 671 of 1992, are covered by a decision of this Court

rendered in RFA No.2666 of 1989 “Daya Ram v. State of Haryana” decided

by this Court on 16.10.2008. Learned counsel for the parties submit that

the present appeals be also disposed of in the same terms.

Since the present appeals are squarely covered by a decision of

this Court rendered in aforesaid RFA No.2666 of 1989 “Daya Ram v. State

of Haryana” decided by this Court on 16.10.2008, the same are also

disposed of in the same terms.

November 14,2008                                  (Rakesh Kumar Jain)
RR                                                          Judge