Punjab-Haryana High Court
State Of Haryana And Another vs Krishan Kanhiya on 9 September, 2008
Author: Rajesh Bindal
Bench: Rajesh Bindal
In the High Court of Punjab & Haryana at Chandigarh
R.F.A. No.1159 of 1996
Date of decision: 9.9.2008
State of Haryana and another ....Appellants
Vs.
Krishan Kanhiya ....Respondent
Coram: Hon'ble Mr. Justice Rajesh Bindal Present: Mr. H. S. Hooda, Advocate General, Haryana, with Mr. Rajiv Kawatra, Senior Deputy Advocate General, Haryana, for the appellants.
None for the respondent.
Rajesh Bindal J.
In view of the detailed reasons recorded in RFA No.2095 of 1994- Smt. Versha Rani Vs. State of Haryana and another, decided by a separate order passed today, the present appeal is disposed of in the same terms.
9.9.2008 (Rajesh Bindal) sanjeev Judge