High Court Punjab-Haryana High Court

State Of Haryana vs Munshi on 1 December, 2008

Punjab-Haryana High Court
State Of Haryana vs Munshi on 1 December, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                                      RFA No.1485 of 2000
                                              Date of decision: 1.12.2008

State of Haryana

                                                                ....Appellant
                                       Vs.
Munshi

                                                               ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr. Lokesh Sinhal, Addll. AG,Haryana

None for the respondent.

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 dismissed.

(RAJESH BINDAL)
JUDGE
1 .12.2008
amrit