IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
CM No. 13662.CI of 2009 and
RFA No. 2503 of 1999
Date of decision : December 02, 2009
State of Haryana and another ....Appellants
versus
Jeevan Dhar Jain and others
....Respondents
Coram: Hon'ble Mr. Justice L.N. Mittal
Present : Mr. Deepak Girhotra, AAG Haryana
for the appellants
Mr. Saleem Malik, Advocate for respondent nos. 1 to 4
L.N. Mittal, J. (Oral)
Respondent nos. 1 to 4 filed CM No. 13662.CI of 2009 for
disposing appeal bearing RFA No. 2503 of 1999 in terms of judgment dated
11.1.2006 passed by Division Bench of this Court in LPA No. 953 of 2000,
titled “Partap Singh and others versus State of Haryana and others” being
covered by the said judgment. Learned State counsel for the appellants
does not dispute that the instant appeal is covered by judgment in the case
of Partap Singh (supra).
In view of the aforesaid, CM No. 13662.CI of 2009 is allowed
and RFA No. 2503 of 1999 is dismissed in view of judgment dated
11.1.2006, Annexure A/2 in the case of Partap Singh (supra).
( L.N. Mittal )
December 02, 2009 Judge
'dalbir'