Punjab-Haryana High Court
Smt.Raj Kumari vs State Of Haryana And Others on 1 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
RFA No.4164 of 2001
Date of decision: 1.12.2008
Smt.Raj Kumari
....Appellant
Vs.
State of Haryana and others
...Respondents
CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL
Present: None 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