Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Punjab-Haryana High Court

State Of Haryana And Another vs Saroj Bala And Another on 4 March, 2022

Author: Anil Kshetarpal

Bench: Anil Kshetarpal

         IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH
                                        RFA No.1972 of 2021 (O&M)
                                         Date of decision: 04.03.2022
State of Haryana and another
                                                        ..Appellant (s)
            Versus
Smt. Saroj Bala and another
                                                      ..Respondent (s)

CORAM: HON'BLE MR. JUSTICE ANIL KSHETARPAL

Present-        Mr. Arun Beniwal, DAG, Haryana and
                Mr. Abhinash Jain, DAG, Haryana.

                Mr. Shailendra Jain, Sr. Advocate with
                Mr. Satyendra Chauhan, Advocate
                Mr. Nitin Jain, Advocate, Mr. Uday Goyal, Advocate,
                Mr. Navmohit Singh, Advocate, Mr. Satish Saini, Advocate,
                Ms. Kannupriya, Advocate, Mr. Ashish Gupta, Advocate,
                Mr. Aditya Jain, Advocate, Mr. Anurag Jain, Advocate,
                Mr. Vivek Khatri, Advocate, Mr. Raman Chawla, Advocate,
                Mr. Sanchit Punia, Advocate, Mr. Rose Gupta, Advocate,
                Mr. Himanshu Joshi, Advocate, Mr. Amandeep Singh, Advocate
                for the landowners.

        ***
ANIL KSHETARPAL, J.

For orders, see detailed order of the even date passed in RFA No.2016 of 2021, titled as State of Haryana and others vs. Ram Kumar and another.




04.03.2022                                         (ANIL KSHETARPAL)
ashok                                                   JUDGE

Whether speaking/reasoned : Yes/No Whether reportable : Yes/No 1 of 1 ::: Downloaded on - 01-05-2022 13:34:49 :::