High Court Punjab-Haryana High Court

State Of Haryana vs Smt. Savitri And Others on 16 September, 2008

Punjab-Haryana High Court
State Of Haryana vs Smt. Savitri And Others on 16 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                      R. F. A No. 1752 of 2000 (O&M)

                                            Date of decision : 16.9.2008


State of Haryana                                          ..... Appellant
                                            vs
Smt. Savitri and others                                   ... Respondents

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. 1737 of 2000

– State of Haryana and another vs Sohan Lal and another vide separate
order passed today, the present appeal is dismissed.

16.9.2008                                              ( Rajesh Bindal)
vs.                                                         Judge