IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No.28 of 1992 (O&M)
Date of decision:18.02.2009
Richhpal ..Appellant
versus
Land Acquisition Collector and another ....Respondents
CORAM: HON'BLE MR. JUSTICE RAKESH KUMAR JAIN
Present: Mr. Anil Saini, Advocate
for Mr. Hemant Bassi, Advocate
for the appellant.
Ms. Mamta Singla Talwar, AAG, Haryana
for the respondents.
RAKESH KUMAR JAIN, J. (Oral)
Both the parties are ad idem that the aforesaid appeal is
squarely covered by the decision rendered by this Court in RFA No.795
of 1990 titled as Devi Singh (deceased) through LR’s Bishamber and
others Versus State of Haryana and another, decided on 22nd September,
2008, by Hon’ble Mr. Justice Rajesh Bindal.
In view of above, the present appeal is also disposed of in
terms of order passed in RFA No.795 of 1990 titled as ‘Devi Singh
(deceased) through LR’s Bishamber and others Versus State of
Haryana and another’, decided on 22nd September, 2008, by Hon’ble
Mr. Justice Rajesh Bindal.
(RAKESH KUMAR JAIN)
JUDGE
18.02.2009
sanjeev