Punjab-Haryana High Court
State Of Haryana vs Murari Lal on 9 September, 2008
In the High Court of Punjab & Haryana at Chandigarh
R. F. A No. 449 of 1988 (O&M)
Date of decision : 9.9.2002
State of Haryana ..... Appellant
vs
Murari Lal ..... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. H. S. Hooda, Advocate General, Haryana, with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana,
for the appellant.
Rajesh Bindal J.
For the detailed reasons recorded in R. F. A. No. 439 of 1988 –
State of Haryana vs Kanwar Sain Kakkar vide separate order passed today,
the present appeal is dismissed.
9.9.2008 ( Rajesh Bindal) vs. Judge