High Court Punjab-Haryana High Court

Tek Chand And Another vs State Of Haryana on 1 December, 2008

Punjab-Haryana High Court
Tek Chand And Another vs State Of Haryana on 1 December, 2008
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


                                                      RFA No.2977 of 1999
                                         Date of decision: 1 .12.2008

Tek Chand and another

                                                                ....Appellants
                                      Vs.
State of Haryana

                                                                ...Respondent

CORAM: HON’BLE MR. JUSTICE RAJESH BINDAL

Present: Mr.B.R. Vohra, Advocate
for the appellants.

Mr. Lokesh Sinhal, Addll. AG,Haryana

RAJESH BINDAL J.

For the detailed reasons recorded in RFA No.431 of 2000 titled as
“State of Haryana and another Vs. Jaipal and another”, vide separate
order of even date, the present appeal is disposed of in the same terms.

(RAJESH BINDAL)
JUDGE
1.12.2008
amrit