Citation : 2012 Latest Caselaw 3195 Del
Judgement Date : 11 May, 2012
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 11th May, 2012
+ MAC.APP. 112/2009
STATE OF HARYANA ..... Appellant
Through: Mr.Yashpal Rangi, Advocate
versus
RAMESH & ORS. ..... Respondents
Through: Ms.Arpan Wadhawan,
Advocate for R-2.
CORAM:
HON'BLE MR. JUSTICE G.P.MITTAL
JUDGMENT
G. P. MITTAL, J. (ORAL)
1. The present Appeal is allowed in terms of the judgment passed today in MAC APP.102/2009 titled 'STATE OF HARYANA v. BHARTI & ORS.'
2. For detailed order, please see the above mentioned judgment.
(G.P. MITTAL) JUDGE MAY 11, 2012 vk
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!