High Court Punjab-Haryana High Court

Smt. Bhagwan Devi vs State Of Haryana And Another on 22 January, 2009

Punjab-Haryana High Court
Smt. Bhagwan Devi vs State Of Haryana And Another on 22 January, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                     Civil Revision No.4182 of 2007
                                     Date of decision:22.01.2009.


Smt. Bhagwan Devi                                         ...Petitioner

                                Versus

State of Haryana and another                             ...Respondents.


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.


Present: Mr. S.K.Bansal, Advocate, for the petitioner.
         Mr. J.S.Chandail, Addl. A.G., Haryana.
                                 *****

S.D.ANAND, J. (ORAL)

On consensual basis, the petition is disposed of with a

direction to the learned Trial Court to pass an order afresh in the

context, in the light of the law laid down in judgment rendered by the

Apex Court in the case of Gurpreet Singh Vs. Union of India and

others 2006(8) SCC 457.

Both the parties are directed to appear before the learned Trial

Court on 11.02.2009.

January 22, 2009                                         (S.D.Anand)
vinod                                                         Judge