CRR No. 2271 of 2008 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
CRR No. 2271 of 2008
Date of decision: 15.12.2009
Rajinder and another ........ petitioners
Versus
State of Haryana and another .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. R N Lohan, Advocate
for the petitioner
Mr. Pradeep Virk, DAG, Haryana
for the respondent- State
Mr. P R Yadav, Advocate
for respondent No. 2
-.-
1. Whether Reporters of local papers may be
allowed to see the judgement?
2. To be referred to the Reporter or not?
3. Whether the judgement should be reported in
the Digest?
Nirmaljit Kaur, J. (Oral)
Learned counsel for the parties state that they have no objection
if the matter is remanded back with a direction to the Additional Sessions
Judge, Rewari to decide the matter a fresh after hearing both the parties.
In view of the aforesaid statement made by learned counsel for
the parties, the order dated 16.07.2008 passed by the Additional Sessions
Judge, Rewari is set aside and the matter is remanded back to the Additional
CRR No. 2271 of 2008 2
Sessions Judge, Rewari to decide afresh after hearing both the parties within
three months from the date of the appearance of the parties. The parties either
themselves or through their counsel may appear before the concerned Court
on 07.01.2010.
Disposed of accordingly.
(Nirmaljit Kaur)
Judge
December 15, 2009
mohan