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 0, Cited by 0]

Punjab-Haryana High Court

Haryana Urban Development Authority ... vs Naresh Chander Gupta And Others on 15 October, 2012

Author: K.Kannan

Bench: K.Kannan

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                             RFA No.3907 of 2009 (O&M)
                                             Date of Decision: 15.10.2012



Haryana Urban Development Authority and another            ....Appellants

                                   Versus

Naresh Chander Gupta and others                            ...Respondents

Present: Mr. Dharam Vir Sharma, Senior Advocate, with
         Mr. Harit Sharma, Advocate and
         Ms. Shivani Sharma, Advocate
         for the appellants.

            Mr. M.L.Sharma, Advocate
            for respondent No. 1.

            Mr. Hawa Singh Hooda, Advocate General with
            Mr. Ashish Gupta, AAG, Haryana
            for respondents No. 2 and 3.

CORAM: HON'BLE MR. JUSTICE K.KANNAN

1.Whether Reporters of local papers may be allowed to see the judgment?
No.
2. To be referred to the Reporters or not? No
3. Whether the judgment should be reported in the Digest? No

K.KANNAN, J.

For detailed order, see order passed in RFA No. 2695 of 2002 of even date.

(K.KANNAN) JUDGE October 15, 2012 Divyanshi