High Court Punjab-Haryana High Court

The State Of Haryana And Another vs Chiranji Lal on 19 November, 2008

Punjab-Haryana High Court
The State Of Haryana And Another vs Chiranji Lal on 19 November, 2008
      In the High Court of Punjab & Haryana at Chandigarh


                                       R. F. A. No. 472 of 1993 (O&M)

                                       Date of decision : 19.11.2008



The State of Haryana and another                   ..... Appellants
                                       vs
Chiranji Lal                                       ..... Respondent

Coram: Hon’ble Mr. Justice Rajesh Bindal

Present: Mr. Lokesh Sinhal, Additional Advocate General, Haryana.

Rajesh Bindal J.

For the detailed reasons recorded in R. F. A. No. 2868 of 1992

– Balai Ram and others vs State of Haryana and another, vide separate
order of even date, the present appeal is disposed of.

19.11.2008                                               ( Rajesh Bindal)
vs.                                                           Judge