High Court Punjab-Haryana High Court

Shri Mata Mansa Devi Shrine Board vs Satwant Kaur And Others on 25 February, 2009

Punjab-Haryana High Court
Shri Mata Mansa Devi Shrine Board vs Satwant Kaur And Others on 25 February, 2009
   IN THE HIGH COURT OF PUNJAB AND HARYANA
                AT CHANDIGARH

                                                RFA No.4777 of 2006(O&M)


Shri Mata Mansa Devi Shrine Board
                                                                  ...Appellant
                                     Versus

Satwant Kaur 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