Punjab-Haryana High Court
Bhagwana And Another vs State Of Haryana And Others on 6 May, 2022
Author: Anil Kshetarpal
Bench: Anil Kshetarpal
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
RFA No.2668 of 2019 (O&M)
Date of decision: 06.05.2022
Bhagwana and another
..Appellant (s)
Versus
State of Haryana and others
..Respondent (s)
CORAM: HON'BLE MR. JUSTICE ANIL KSHETARPAL
Present- Mr. Baldev Raj Mahajan, Advocate General, Haryana
with Mr. Shivendra Swaroop, AAG, Haryana,
Ms. Vibha Tewari, AAG, Haryana, and,
Mr. Harsh Vardhan, AAG, Haryana.
Ms. Nikita Goel, Advocate.
Mr. Jaivir Yadav, Advocate for Mr. Harshwardhan Ranga, Advocate,
Mr. Sanjiv Ghai, Advocate with Mr. Saurabh Garg, Advocate,
Mr. Sanjeev Kodan, Advocate, Mr. Navneet Singh, Advocate,
Mr. S.P. Chahar, Advocate, Mr. Aditya Yadav, Advocate,
Mr. Sandeep Kotla, Advocate, Mr. Chanderhas Yadav, Advocate,
Mr. Sanjeev Kodan, Advocate, Mr. Arvind Seth, Advocate,
Mr. Kulvir Narwal, Advocate, Mr. Vijay, Advocate,
Mr. Suresh Kaushik, Advocate, Mr. R.K. Girdhwal, Advocate
for Mr. G.N. Malik, Advocate, Mr. Saurabh Dalal, Advocate,
Mr. Vivek Khatri, Advocate, Mr. Abhimanyu Singh, Advocate,
Mr. R.K. Kachwa, Advocate,
Mr. Ashish Gupta, Advocate for Mr. G.N. Malik, Advocate,
Mr. P.R. Yadav, Advocate,
Ms. Divya Arora, Advocate for Mr. Rahul Deswal, Advocate,
Mr. Ravinder Rana, Advocate,
Ms. Pratibha Yadav, Advocate for Mr. Arvind K. Yadav, Advocate
for the landowners.
***
ANIL KSHETARPAL, J.
For orders, see detailed order of the even date passed in RFA No.728 of 2019 titled as State of Haryana and another vs. Jyoti and another.
06.05.2022 (ANIL KSHETARPAL) ashok JUDGE
Whether speaking/reasoned : Yes Whether reportable : No 1 of 1 ::: Downloaded on - 24-07-2022 02:15:07 :::