Punjab-Haryana High Court
Union Territory vs Sewa Singh on 10 February, 2009
In the High Court of Punjab & Haryana at Chandigarh
R. F. A. No. 742 of 2004 and
Cross-objection no. 152/CI of 2004 (O&M)
Union Territory, Chandigarh .... Appellant
vs
Sewa Singh .... Respondent
Coram: Hon’ble Mr. Justice Rajesh Bindal
Present: Mr. Deepak Sharma, Advocate, for the appellant.
Mr. P. C. Dhiman, Advocate, for the respondent.
Rajesh Bindal J.
For orders see detailed reasons recorded in a separate order of
even date passed in RFA No. 3921 of 2007 – Arunash Chander Kaushik
and others vs Union Territory, Chandigarh.
10.2.2009 ( Rajesh Bindal) vs. Judge