IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
RFA No. 3569 of 2003 (O&M)
Date of decision: July 07, 2009
Tula Ram and others ........ Appellants
Versus
State of Haryana and others .......Respondent(s)
Coram: Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. Ajay Jain, Advocate
for the appellants
Mr. Navneet Singh, AAG, Haryana
for the respondents-State
-.-
Nirmaljit Kaur, J.
Learned State counsel submits that the present appeal is squarely
covered by the judgement rendered by this Court in RFA No. 3709 of 2001,
titled as ‘State of Haryana and another v. Surat Singh and others’, decided on
16.09.2008. He further agrees that LPA No. 2775 of 2001 titled as ‘Tek Chand
and others v State of Haryana and others,’ filed in the connected cases, has
since been decided on 12.10.2007.
Learned State Counsel prays that this appeal be also disposed off in
the same terms as in aforesaid LPA.
In view of the above, the present appeal is, therefore, disposed off
in the same terms as in LPA No. 2775 of 2001, referred to above.
(Nirmaljit Kaur)
Judge
July 07, 2009
mohan