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

Haryana State Industrial & ... vs Bharat Singh And Ors on 25 January, 2019

Author: G.S. Sandhawalia

Bench: G.S. Sandhawalia

           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                          CHANDIGARH


                                           RFA No.3811 of 2018 (O&M)
                                           Date of Decision:25.01.2019


Haryana State Industrial and Infrastructure Development Corporation
Limited and another                                            ....Appellant(s)


                                    Versus

Bharat Singh and others                                        ...Respondents



CORAM: HON'BLE MR. JUSTICE G.S. SANDHAWALIA

Present:     Ms. Aerika Singh, Advocate for
             Mr. Sandeep Moudgil, Advocate for the appellants.

             Mr. Aditya Singh Yadav, Advocate,
             Mr. Abhishek Yadav, Advocate and
             Mr. Gulshan Nandwani, Advocate for the landowners.

             *****

G.S. SANDHAWALIA, J. (ORAL)

The appeal and all civil miscellaneous applications are disposed of as having been rendered infructuous.

For reasons, see detailed order of even date passed in RFA No.3791 of 2018 titled as "Haryana State Industrial and Infrastructure Development Corporation Limited and another Vs. Chandgi Ram and others."




                                                   (G.S. SANDHAWALIA)
25.01.2019                                                 JUDGE
pvd



                     Whether speaking/reasoned       Yes/No
                     Whether reportable              Yes/No



                                  1 of 1
               ::: Downloaded on - 17-03-2019 16:38:50 :::