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

Raj Kumar Through Lrs vs State Of Haryana And Others on 17 October, 2022

Author: Anil Kshetarpal

Bench: Anil Kshetarpal

           IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH
123(6)

                                                    CR-2569-2019
                                                    Date of decision: 17.10.2022

RAJ KUMAR (DECEASED) THROUGH LRS.                     ..Petitioner

                                     Versus

STATE OF HARYANA AND ORS                              ..Respondents

CORAM: HON'BLE MR. JUSTICE ANIL KSHETARPAL
Present:       Mr. Sangram Singh, Advocate
               for the petitioner.

               Mr. Harsh Vardhan, AAG, Haryana.

ANIL KSHETARPAL, J(Oral)

For orders, see detailed order of the even date passed in Civil Revision No.2557 of 2019, titled as "Madhumita Vs. State of Haryana and others."

All the pending miscellaneous applications, if any, are also disposed of.


October 17th, 2022                                    (ANIL KSHETARPAL)
Ay                                                          JUDGE

Whether speaking/reasoned               :       Yes/No
Whether reportable                      :       Yes/No




                                       1 of 1
                    ::: Downloaded on - 20-10-2022 00:58:39 :::