Punjab-Haryana High Court
Shri Mata Mansa Devi Shrine Board vs Amarjit Puri And Others on 25 February, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.4801 of 2006(O&M)
Shri Mata Mansa Devi Shrine Board
...Appellant
Versus
Amarjit Puri and others
.....Respondents
CORAM : HON'BLE MR. JUSTICE RAJESH BINDAL.
Present : Mr. Deepak Balyan, Advocate
for the appellant.
Mr. Hawa Singh Hooda, Advocate General, Haryana, with
Mr. Lokesh Sinhal, Addl. Advocate General, Haryana.
RAJESH BINDAL,J.
For orders see detailed reasons recorded in a separate order of
today passed in R.F.A. No. 3008 of 2008, Smt. Poonam Vs. State of Haryana
and another.
( RAJESH BINDAL)
25.2.2009 JUDGE
ajay-1