IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
****
RFA No.2952 of 2002(O&M)
Date of decision: 22.12.2008
****
Gurjit Singh
. . . . Appellant(s)
Vs.
The Collector Land Acquisition and another
. . . . Respondent(s)
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Vikas Suri, Advocate,
for the appellant(s).
Mr.N.S. Pawar, Addl. A.G. Punjab,
for the respondent(s).
****
RAKESH KUMAR JAIN J.
Both the parties are ad-idem that the present appeal is
squarely covered by the decision rendered in RFA No.1881 of 2000
titled as “Labh Singh (dead) through his LRs Major Singh and
another Vs. The Collector Land Acquisition and another” decided
on 25.8.2008.
In view of the aforesaid statement, the present appeal is
also disposed of in terms of the decision rendered in RFA No.1881
of 2000 titled as “Labh Singh (dead) through his LRs Major Singh
and another Vs. The Collector Land Acquisition and another”
decided on 25.8.2008.
(RAKESH KUMAR JAIN)
22.12.2008 JUDGE
vivek