High Court Punjab-Haryana High Court

**** vs Baldev Singh on 5 February, 2009

Punjab-Haryana High Court
**** vs Baldev Singh on 5 February, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                              ****

FAO No.3536 of 1999 (O&M)
DATE OF DECISION: 05.02.2009
****
Union of Indian through the Secretary Ministry of Defence New
Delhi through Defence Estate Officer, Jalandhar Circle, Jalandhar.

. . . . Appellant

VS.

Baldev Singh . . . . Respondent

****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN

****

Present: Mr.S.K. Sharma, Advocate
for the UOI/appellant.

Mr.Rajesh Gupta, Advocate
for the respondent No.1.

****

RAKESH KUMAR JAIN J.(ORAL)

CM No.2527-CII-2009

Notice in the application.

At this stage, Mr.S.K. Sharma, Advocate accepts notice

on behalf of the non-applicant/appellant/UOI.

MAIN CASE

Both the parties are ad idem that the present matter is

squarely covered by a decision of this Court in FAO No.2543 of

2000(O&M) titled as “Devinder Singh vs. Union of India and

another” passed by Hon’ble Mr.Jutice L.N. Mittal on 31.7.2008.

In view of the statement made at the bar, the present

appeal is also disposed of in terms of the decision rendered in FAO

No.2543 of 2000(O&M) titled as “Devinder Singh vs. Union of India

and another”.


                                         (RAKESH KUMAR JAIN)
February 5, 2009                               JUDGE
vivek