High Court Punjab-Haryana High Court

Shri Mata Mansa Devi Shrine Board vs Smt. Chand Rani And Others on 25 February, 2009

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


                                      RFA No. 274 of 2007 (O&M)


Shri Mata Mansa Devi Shrine Board, Haryana, Panchkula
                                               ...appellant
                     Versus

Smt. Chand Rani and others                       ...respondents.

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Deepak Balyan, Advocate
for the appellant.

Mr. Hawa Singh Hooda, AG, Haryana with
Mr. Lokesh Sinhal, Addl.A.G., Haryana.

RAJESH BINDAL J.

For orders, see detailed reasons recorded in a separate

order of even date passed in RFA No. 3008 of 2008 titled Smt.

Poonam versus State of Haryana and another.




                                            (RAJESH BINDAL)
25.2.2009                                       JUDGE
rts