RFA No.1475 of 2002 -1 -
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No.1475 of 2002
Date of Decision: 11.11.2008
State of Haryana
..Appellant.
Vs.
Sher Singh and others
..Respondents.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.H.S.Hooda, Advocate General with
Mr.Rajiv Kawatra, Sr.DAG Haryana for the State of Haryana.
Mr.Adarsh Jain, Advocate for the respondents.
Mr.Rajiv Sharma, Advocate for appellant in RFA Nos.3643 of
2002 and 4142 of 2001.
Mr.Adarsh Jain, Advocate for appellant in RFA No.2167 of
2001.
Mr.Adarsh Jain, Advocate for respondent in RFA No.3650 of
2002.
Mr.Manoj Thakur, Advocate for appellant in RFA No.2172 of
2003.
RAKESH KUMAR JAIN, J.
This order shall dispose of 45 appeals, namely, RFA Nos.1475,
1474 of 2002, 2172 of 2003, 1893 of 2000, 100 of 2000, 3466, 3467, 2119,
2120, 2121, 2122, 2167 of 2001, 3508 of 2001, 3482 of 2001, 2993 of 2001,
3099 of 2003, 3680, 3681 of 2001, 3678, 3679 of 2001, 3632 to 3650 of
2002, 4142 to 4146 of 2001 and 4637 of 2006 filed by the claimants and the
State of Haryana by a common judgment as common question of law and
facts are involved therein.
Both the parties are ad idem that all the aforesaid appeals are
RFA No.1475 of 2002 -2 –
squarely covered by the decision of this Court in RFA No.1360 of 1999
titled as State of Haryana and another Vs. Ved Parkash and others and
RFA No.3502 of 1998 titled as Ved Parkash and others Vs. State of
Haryana and another decided by Hon’ble Mr.Justice Swatanter Kumar
on 26.8.1999.
In view of the aforesaid statement, all the present appeals are
hereby disposed of in terms of the judgment passed in RFA No.1360 of
1999 titled as State of Haryana and another Vs. Ved Parkash and
others and RFA No.3502 of 1998 titled as Ved Parkash and others Vs.
State of Haryana and another decided by Hon’ble Mr.Justice Swatanter
Kumar on 26.8.1999.
(Rakesh Kumar Jain)
11.11.2008 Judge
Meenu