High Court Punjab-Haryana High Court

State Of Haryana And Another vs Chatar Singh And Another on 10 September, 2008

Punjab-Haryana High Court
State Of Haryana And Another vs Chatar Singh And Another on 10 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A No. 449 of 2002 (O&M)

                                            Date of decision : 10.9.2008


State of Haryana and another                             ... Appellants
                                            vs
Chatar Singh and another                                .... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. H. S. Hooda, Advocate General, Haryana with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana.

None for the respondents.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2653 of 2001

– Rakesh Kumar Attri vs State of Haryana and another vide separate order
passed today, the present appeal is dismissed.

10.9.2008                                           ( Rajesh Bindal)
vs.                                                      Judge