IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
RFA No.2841 of 1989
Date of Decision: 11.8.2008
Union of India and another
..Appellants.
Vs.
Dharam Singh and others
..Respondent.
CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN
Present: Mr.Pardeep Goyal, Standing counsel for UOI.
RAKESH KUMAR JAIN, J.
This order shall dispose of RFA Nos.2841, 2842, 2856, 2844,
2845, 2846, 2847, 2848, 2849, 2850, 2851, 2852, 2853, 2854, 2855 and
2843 of 1989 by a common order as common questions of law and facts are
involved therein.
At the outset, counsel for the appellants-Union of India has
very fairly conceded that the aforesaid appeals are squarely covered by the
decision of this Court in RFA No.2045 of 1990 titled as Union of India and
others Versus Khem Raj decided by Hon’ble Mr.Justice Ashutosh Mohunta
on 26.5.2004.
In view of the aforesaid statement, the aforesaid appeals are
disposed of in terms of the decision rendered in RFA No.2045 of 1990
titled as Union of India and others Versus Khem Raj decided by
Hon’ble Mr.Justice Ashutosh Mohunta on 26.5.2004.
(Rakesh Kumar Jain)
11.8.2008 Judge
Meenu