Punjab-Haryana High Court
Raji vs The State Of Haryana on 4 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
R.F.A. No. 973 of 1995 (O&M)
Raji ..... Appellant
Versus
The State of Haryana ..... Respondent
CORAM: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. V.D. Sharma, Advocate for the appellant.
Mr. H.S. Hooda, Advocate General, Haryana with
Mr. Lokesh Sinhal, Addl. A.G. Haryana.
RAJESH BINDAL J
For orders, see detailed reasons recorded in a separate order of
today passed in R.F.A. No.592 of 1995 titled Kurukshetra Development
Board Vs. The State of Haryana and another.
4.3.2009 ( RAJESH BINDAL ) rajeev JUDGE