High Court Punjab-Haryana High Court

Sumer Singh And Others vs The State Of Haryana And Others on 10 September, 2008

Punjab-Haryana High Court
Sumer Singh And Others vs The State Of Haryana And Others on 10 September, 2008
      In the High Court of Punjab & Haryana at Chandigarh

                                      R. F. A No. 3517 of 2006

                                      Date of decision : 10.9.2008


Sumer Singh and others                                   ..... Appellants
                                      vs
The State of Haryana and others                          ..... Respondents

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Shailendra Jain, Advocate, for the appellants.

Mr. H. S. Hooda, Advocate General, Haryana, with
Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana.

Mr. Ashok Jindal, Advocate, for HSIDC.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A No. 3435 of 2006
Gopi Chand and others vs The State of Haryana and others vide separate
order of even date, the present appeal is allowed in the same terms.

10.9.2008                                            ( Rajesh Bindal)
vs.                                                       Judge