High Court Punjab-Haryana High Court

Prince vs Maghar Singh And Others on 22 December, 2008

Punjab-Haryana High Court
Prince vs Maghar Singh And Others on 22 December, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

                                C.R.No.7105 of 2008
                                Date of decision : 22.12.2008


Prince
                                            ...Petitioner

             Versus

Maghar Singh and others

                                           ......Respondents


CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
                .....

Present : Mr.Mahesh Gupta, Advocate
for the petitioner.

MAHESH GROVER, J.(Oral)

The petitioner has impugned the order by which the

provisional rent was assessed to contend that the increased rent has

been taken into consideration which was according to the

unregistered rent deed.

After hearing the learned counsel or the petitioner, I am

of the opinion that there is no infirmity in the assessment which has

been made in accordance with law. The petitioner is required to

comply with the provisional assessment by tendering the amount of

rent in court. Needless to say, this shall be subject to the final

determination which may come on the basis of the evidence which the

parties shall adduce during the course of proceedings.

Petition stands disposed of accordingly.

22.12.2008                               (MAHESH GROVER)
                                             JUDGE

dss