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 vs Sunita Kumari And Another on 25 February, 2009

Author: Rajesh Bindal

Bench: Rajesh Bindal

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH


R.F.A. NO.4317 of 2007 (O&M)

State of Haryana                                               ...Appellant

                                     Versus


Sunita Kumari and another                                    ...Respondents

CORAM : Hon'ble Mr. Justice Rajesh Bindal Present: Mr. Hawa Singh Hooda, Advocate General, Haryana with Mr. Lokesh Sinhal, Addl. Advocate General, Haryana for the appellant.

None for the respondents.

-.-

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