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 Madan Lal And Another on 21 August, 2013

Author: Rajesh Bindal

Bench: Rajesh Bindal

                     IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                                             RFA No. 2420 of 2009 (O&M)
                                                             Date of decision: 21.08.2013

                     State of Haryana and another


                                                                               Appellants

                                                     Vs.

                     Madan Lal and another

                                                                               Respondents


                     CORAM:HON'BLE MR. JUSTICE RAJESH BINDAL

                     Present: Mr.H.S.Hooda, Advocate General, Haryana with
                              Mr. Roopak Bansal, Addl. Advocate General, Haryana.

                                                     *****

Rajesh Bindal J.

For orders, see detailed reasons recorded in a separate order passed today in RFA No. 5823 of 2008 titled as Santosh Devi and others Vs. State of Haryana and another.

(Rajesh Bindal) 21.08.2013 Judge smriti Smriti 2013.09.10 14:22 I attest to the accuracy and integrity of this document