High Court Punjab-Haryana High Court

Shrimati Amra Kaur vs The State Of Haryana And Another on 1 December, 2008

Punjab-Haryana High Court
Shrimati Amra Kaur vs The State Of Haryana And Another on 1 December, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                                      RFA No.2818 of 1999
                                              Date of decision: 1.12.2008

Shrimati Amra Kaur

                                                                 ....Appellant
                                      Vs.
The State of Haryana and another

                                                               ...Respondents

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Gorakh Nath, Advocate
for the appellant.

Mr. Lokesh Sinhal, Addll. AG,Haryana

RAJESH BINDAL J.

For the detailed reasons recorded in RFA No.431 of 2000 titled as
“State of Haryana and another Vs. Jaipal and another”, vide separate
order of even date, the present appeal is disposed of in the same terms.

(RAJESH BINDAL)
JUDGE
1.12.2008
amrit