High Court Punjab-Haryana High Court

Veena Kumari vs State Of Haryana And Others on 25 February, 2009

Punjab-Haryana High Court
Veena Kumari vs State Of Haryana And Others on 25 February, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


R.F.A. NO.3100 of 2007 (O&M)

Veena Kumari                                                   ...Appellant

                                       Versus


State of Haryana and others                                  ...Respondents

CORAM : Hon’ble Mr. Justice Rajesh Bindal

Present: None for the appellant.

Mr. Hawa Singh Hooda, Advocate General, Haryana
with Mr. Lokesh Sinhal, Addl. Advocate General, Haryana.

Mr. Deepak Balyan, Advocate for Mata Mansa Devi Shrine
Board.

-.-

Rajesh Bindal J.

For orders see detailed reasons recorded in a separate order of

even date passed in RFA No.3008 of 2008 titled Smt. Poonam Vs. State of

Haryana and another.


                                                  (RAJESH BINDAL)
25.02.2009                                           JUDGE
ashish