High Court Punjab-Haryana High Court

Smt. Anaro vs The State Of Haryana And Others on 5 September, 2008

Punjab-Haryana High Court
Smt. Anaro vs The State Of Haryana And Others on 5 September, 2008
         In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A. No. 2484 of 2004

                                       Date of decision : 05.9.2008


Smt. Anaro                                               ..... Appellant
                                             vs
The State of Haryana and others                          .... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Jaivir Yadav, Advocate, for the appellant.

Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the State.

Mr. Ashok Jindal, Advocate, for HSIDC.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A No. 2587 of 2004
M/s. Opera House Creations Pvt. Ltd. vs State of Haryana and another
vide separate order of even date, the present appeal is allowed in the same
terms.

05.9.2008                                             ( Rajesh Bindal)
vs.                                                        Judge