C.R. No.4457 of 2009 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Date of Decision : 10.08.2009
Kulwant Singh .....Petitioner
versus
Avinash Kumar .....Respondent
CORAM : HON'BLE MR.JUSTICE SURYA KANT.
Present : Mr.Ramneek Vasudeva, Advocate, for the petitioner.
-.-
1. Whether Reporters of Local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
---
Surya Kant, J. (Oral)
The petitioner-tenant is aggrieved at the order dated 13.6.2009,
passed by the Rent Controller, Ropar, whereby his application for additional
evidence has been dismissed.
After arguing for some time, learned counsel for the petitioner
submits that he does not want to press the present revision petition on
merits, provided that it is clarified that the observations made by the learned
Rent Controller are tentative in nature and shall have no bearing on the
merits of the case.
There can indeed be no doubt that the observations made by the
learned Rent Controller in the impugned order dated 13.6.2009 are purely
C.R. No.4457 of 2009 2
tentative and shall have no bearing while deciding the eviction petition on
merits.
The revision petition stands disposed of accordingly.
10-08-2009 (SURYA KANT) Mohinder JUDGE