High Court Punjab-Haryana High Court

Smt. Devki And Others vs State Of Haryana And Others on 12 December, 2008

Punjab-Haryana High Court
Smt. Devki And Others vs State Of Haryana And Others on 12 December, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                         RFA No.1367 of 1992
                                         Date of Decision:15.12.2008

Smt. Devki and others                    --Appellants

              vs.

State of Haryana and others              --Respondents.

CORAM:- HON’BLE MR. JUSTICE RAKESH KUMAR JAIN

Present: Mr.R.S.Chahar,Advocate,for the appellants
Mr. H. S. Hooda, A.G. Haryana with
Mr. Rajiv Kawatra, Sr. D.A.G., Haryana
for the respondents-State.

RAKESH KUMAR JAIN J. (Oral)

This judgment shall dispose of three Regular First Appeals

bearing RFA Nos.1367, 2038,2039 and 1846 of 1992 as common questions

of law and facts are involved therein.

The parties are ad-idem that the present appeals are covered

by a decision of this Court rendered in RFA No.1525 of 1992 (O&M) (Chiranji

Lal v. The State of Haryana and another) decided on 19.11.2008 by Hon’ble

Mr.Justice Rajesh Bindal.

In view of the above, the present appeals are also

disposed of in terms of the orders passed in RFA No.1525 of 1992 (O&M)

(Chiranji Lal v. The State of Haryana and another) decided on

19.11.2008 by Hon’ble Mr.Justice Rajesh Bindal.




December 15,2008                               (Rakesh Kumar Jain)
RR                                                       Judge