High Court Punjab-Haryana High Court

Sukhwinder Kaur vs Ut Chandigarh on 3 December, 2008

Punjab-Haryana High Court
Sukhwinder Kaur vs Ut Chandigarh on 3 December, 2008
CM No.10477-CI of 2008               -1 -
RFA No.2356 of 2004 (O&M)

IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH

                               CM No.10477-CI of 2008
                               RFA No.2356 of 2004 (O&M)

                               Date of Decision : 3.12.2008

Sukhwinder Kaur

                                                       ..Appellant

Vs.


UT Chandigarh

                                                       ..Respondent.


CORAM : HON'BLE MR.JUSTICE RAKESH KUMAR JAIN

                     ***

Present:    Mr.Sandeep Dhiman, Advocate for the applicant-appellant.

                     ***

RAKESH KUMAR JAIN, J.

This is an application under Section 151 CPC with a prayer that

appeal be listed for actual date of hearing being covered by the judgment in

RFA No.2326 of 1998 titled Som Nath & Others Vs. Union Territory,

Chandigarh decided on 3.9.2008.

Notice in the application was issued. Sh.Deepak Sharma,

Advocate has appeared on behalf of UT Chandigarh. Counsel for the

respondent has stated that matter is fully covered by the decision rendered

in RFA No.2326 of 1998 titled Som Nath & Others Vs. Union Territory,

Chandigarh decided on 3.9.2008.

With the consent of both the parties, the main case is being

heard.

CM No.10477-CI of 2008 -2 –

RFA No.2356 of 2004 (O&M)

RFA No.2356 of 2004

Both the parties are ad idem that the present appeal is covered

by the decision of this Court in RFA No.2326 of 1998 titled Som Nath &

Others Vs. Union Territory, Chandigarh decided on 3.9.2008.

Accordingly, the present appeal is also disposed of in view of the decision

rendered in RFA No.2326 of 1998 titled Som Nath & Others Vs. Union

Territory, Chandigarh decided on 3.9.2008.




                                           (Rakesh Kumar Jain)
3.12.2008                                        Judge
Meenu