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 0]

Punjab-Haryana High Court

Dharmender Raj vs State Of Haryana & Ors on 23 January, 2020

Author: G.S. Sandhawalia

Bench: G.S. Sandhawalia

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                          CHANDIGARH


                                        RFA No.3175 of 2016 (O&M)
                                        Date of Decision:23.01.2020


Dharmender                                                     ....Appellant(s)

                                    Versus

State of Haryana and another                                  ....Respondent(s)


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

Present:     Mr. M.L. Sharma, Advocate,
             Mr. Sunil K. Sharma, Advocate,
             Mr. Ashish Gupta, Advocate,
             Mr. Ashok Verma, Advocate,
             Mr. Ashok Arora, Advocate,
             Mr. Deepak Choudhary, Advocate,
             Mr. Radhey Shyam Sharma, Advocate,
             for the landowners.

             Mr. Sudeep Mahajan, Additional AG, Haryana,
             Ms. Vibha Tiwari, AAG, Haryana.

             Mr. Aashish Chopra, Advocate and
             Mr. Gagandeep Singh, Advocate,
             for the Nuclear Power Corporation.

             Mr. Manpreet Ghuman, Advocate for
             Mr. Prateek Mahajan, Advocate for the respondent-HPGCL.

          *****
G.S. SANDHAWALIA, J. (Oral)

The appeal is remanded for fresh decision in terms of detailed judgment of even date passed in RFA No.1285 of 2016 titled as "Chief Project Engineer (now Chief Construction Engineer) Nuclear Power Corporation of India Ltd. Vs. Shamsher Singh and others".

(G.S. SANDHAWALIA) 23.01.2020 JUDGE Parveen Whether speaking/reasoned Yes/No Whether reportable Yes/No 1 of 1 ::: Downloaded on - 10-02-2020 01:35:14 :::