High Court Punjab-Haryana High Court

Sher Singh And Others vs Union Of India on 3 September, 2008

Punjab-Haryana High Court
Sher Singh And Others vs Union Of India on 3 September, 2008
           In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A. No. 2298 of 1997
                                      Date of decision : 3.9.2008


Sher Singh and others                             ..... Appellants
                                      vs
Union of India                                    ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. D. S. Raghu, Advocate, for the appellants.

Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
for Union Territory, Chandigarh.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2326 of 1998

Som Nath and others vs Union Territory, Chandigarh, vide separate order
of even date, the present appeal is allowed in the same terms.

3.9.2008                                             ( Rajesh Bindal)
vs.                                                       Judge