Citation : 2023 Latest Caselaw 3762 P&H
Judgement Date : 11 April, 2023
2023:PHHC:049732 IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH Date of decision: 11th April, 2023 FAO-771-2022(0&M) National Highways Authority of India ..Appellant Versus Avtar Singh and others ... Respondents
FAO-3088-2022 Avtar Singh ... Appellants Versus Union of India and others ... Respondents
CORAM: HON'BLE MR. JUSTICE AVNEESH JHINGAN
Present: Mr. K.S. Kang, Advocate, Mr. B.S. Toor, Advocate Mr. Vishavdeep Gupta, Advocate for the appellant(s) in FAO-771-2022 for the respondent(s) in FAO-3088-2022.
Mr. Vishal Aggarwal, Advocate
Mr. Karan Nehra, Advocate and
Mr. Nitin Mehta, Advocate for the respondent(s) in FAO-771-2022
for the appellant(s) in FAOQ-3088-2022.
3 2 3
AVNEESH JHINGAN, J: -
The appeals are disposed of.
For detailed reasons see order of even date passed in FAO No. 756 of 2022 titled as 'National Highways Authority of India versus Modan Singh and others' and other connected matters.
Photocopy of this order be placed on the file of the connected
case(s).
[AVNEESH JHINGAN] JUDGE 11th April, 2023 mk/anuradha 3023.04.12 12:22 1. Whether speaking/ reasoned : Yes / No
I attest to the accuracy and authenticity of this order/judgment 2. Whether reportable : Yes/No Punjab & Haryana High Court,
andigar|
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!