High Court Punjab-Haryana High Court

State Of Haryana And Another vs Vinay Mittal And Others on 12 November, 2008

Punjab-Haryana High Court
State Of Haryana And Another vs Vinay Mittal And Others on 12 November, 2008
In the Punjab and Haryana High Court,at Chandigarh.


             RFA No.3597 of 2003 and
             X-Objection No.83-CI of 2008
             Decided on November 12,2008.



State of Haryana and another                 -- Appellants

             vs.

Vinay Mittal and others                      --Respondents

Present: Ms.Ritu Bahri, D.A.G,Haryana for the appellants

Mr.Adarsh Jain,Advocate, for the respondents-cross objectors.

Rakesh Kumar Jain,J: (Oral)

This judgment shall dispose of RFA Nos.3597 of 2003 filed

by the State of Haryana and Cross -Objection No. 83-CI of 2008,filed by the

respondent-landowners/claimants.

Both the parties are ad-idem that the aforesaid appeal as well

as the cross-objections are squarely covered by a decision of this court

rendered in RFA No. 2501 of 2001 titled “Ved Pal and others v. State of

Haryana and others“decided by Hon’ble Mr.Justice Viney Mittal, on

03.5.2006.

In view of the statement made by learned counsel for the

parties, the aforesaid appeal as well as the cross objections are disposed of

in terms of the order passed in RFA No.2501 of 2001.

November 12,2008                                   (Rakesh Kumar Jain)
RR                                                           Judge