In the Punjab and Haryana High Court,at Chandigarh.
RFA No.1057 of 1993
Decided on 09.3.2009.
State of Haryana --Appellant
vs.
Piara Singh --Respondent
CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.H.S.Hooda,Advocate General,Haryana,with
Mr.Rajiv Kawatra,Senior DAG,Haryana,for the appellants
in RFA Nos.1057 to 1073,1158 to 1160,1315 and1322 all
of 1993
Mr.P.S.Saini,Advocate,for respondents in RFA Nos.1064,
1066,1073 and1315 of 1993.
None for other respondents.
Rakesh Kumar Jain, J: (Oral)
Both the parties are ad-idem that 22 Regular First Appeals
bearing Nos.1057 to 1073,1158 to 1160,1315 and 1322 all of 1993 filed
by the State of Haryana, are squarely covered by a decision of this
Court rendered in RFA No.2859 of 1992 titled as Faquiria son of Rala
v. The State of Haryana, decided by Hon’ble Mr.Justice H.S.Brar, on
19.1.1996.
In view of the aforesaid statement made by learned
counsel for the parties, the present appeals are also disposed of in
terms of the aforesaid RFA No.2859 of 1992 titled as Faquiria son of
Rala vs. The State of Haryana, decided by Hon’ble Mr.Justice H.S.Brar,
on 19.1.1996.
0.9.3.2009 (Rakesh Kumar Jain) RR Judge