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 Smt Surinder Kaur Alias Krishna Devi on 19 January, 2022

Author: Anil Kshetarpal

Bench: Anil Kshetarpal

       IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                                        RFA No.3918 of 2019 (O&M)
                                        Date of decision: 19.01.2022
State of Haryana and another
                                                               ...Appellants
                                   Versus

Smt. Surinder Kaur alias Krishna Devi
                                                           ...Respondent

CORAM : HON'BLE MR. JUSTICE ANIL KSHETARPAL

Present:    Mr. Shivendra Swaroop, AAG, Haryana.

            Mr. G.S. Bal, Sr. Advocate with
            Mr. Sewa Singh Advocate

            Mr. Jasmer Chand, Advocate,
            Mr. Deepak Sharma, Advocate,
            Mr. Ishan Singh Cooner, Advocate,
            Mr. Jagram Singh Cooner, Advocate,
            Mr. Gaurav Sethi, Advocate,
            Mr. Parveen Sharma, Advocate,
            Mr. Manoj K. Sood, Advocate,
            Mr. Ravinder Malik, Advocate,
            Mr. Rajesh Bansal, Advocate,
            Mr. Bhag Singh, Advocate,
            Ms. Savita Rana, Advocate,
            Mr. M.L. Sharma, Advocate,
            Mr. Sushil K. Sharma, Advocate,
            Mr. Yadvinder Singh Turka, Advocate,
            Mr. Abhishek Goel, Advocate,
            Mr. Parmod Chauhan, Advocate,
            Mr. Vijay Dhiman, Advocate,
            Mr. Deepak Singh Saini, Advocate,
            Mr. Sushil Bhardwaj, Advocate and
            Mr. Sanjay Jain, Advocate
            for the landowners.

                 *****
ANIL KSHETARPAL, J.

CM No.9868-CI of 2019 For the reasons stated in the application, same is allowed and delay of 986 days in filing the appeal, stands condoned.

CM stands disposed of.

1 of 2 ::: Downloaded on - 24-04-2022 05:50:41 ::: RFA No.3918 of 2019 (O&M) -2- Main Case For orders, see order of even date passed in Regular First Appeal No. 484 of 2021, titled as State of Haryana and another Vs. Baljinder Kaur.




19.01.2022                                      (ANIL KSHETARPAL)
Ali                                                   JUDGE
             Whether reasoned/speaking?             Yes/No
             Whether reportable?                    Yes/No




                                2 of 2
             ::: Downloaded on - 24-04-2022 05:50:41 :::