Punjab-Haryana High Court
Satya vs Union Of India on 10 February, 2009
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 322 of 2004 (O&M)
Satya ... Appellant
vs
Union of India .... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. D. S. Raghu, Advocate, for the appellant.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3921 of 2007 – Arunash Chander Kaushik
and others vs Union Territory, Chandigarh.
10.2.2009 ( Rajesh Bindal) vs. Judge