Punjab-Haryana High Court
Tarsem Lal vs State Of Punjab And Another on 17 February, 2009
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 2656 of 2003 (O&M)
Tarsem Lal ..... Appellant
vs
State of Punjab and another .... Respondents
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. N. S. Dandiwal, Advocate, for the appellant.
Mr. Vivek Chauhan, Assistant Advocate General, Punjab.
Mr. H. S. Riar, Senior Advocate with
Mr. Sameer Sachdeva, Advocate, for Punjab State
Agricultural Marketing Board.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 317 of 2004 – Smt. Shanti Devi vs The
Collector and others.
17.2.2009 ( Rajesh Bindal) vs. Judge