High Court Punjab-Haryana High Court

Smt. Baljit Kaur vs State Of Haryana And Another on 25 February, 2009

Punjab-Haryana High Court
Smt. Baljit Kaur vs State Of Haryana And Another on 25 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


R.F.A. NO.2855 of 2007 (O&M)

Smt. Baljit Kaur                                                ...Appellant

                                     Versus


State of Haryana and another                                  ...Respondents

CORAM : Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Vivek Aggarwal, Advocate and
Mr. P. L. Singla, Advocates for
Mr. J. K. Chauhan, Advocate for the appellant.

Mr. Hawa Singh Hooda, Advocate General, Haryana
with Mr. Lokesh Sinhal, Addl. Advocate General, Haryana
for the respondents.

Mr. Suveer Sheokand, Advocate for HUDA.

-.-

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 Vs. State of

Haryana and another.


                                                  (RAJESH BINDAL)
25.02.2009                                           JUDGE
ashish