C.R.No.7117 of 2008 -1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.7117 of 2008
Date of decision : 22.12.2008
Jarnail Singh
...Petitioner
Versus
Manjit Singh and another
......Respondents
CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
.....
Present : Mr.Vikas Cuccria, Advocate
for the petitioner.
MAHESH GROVER, J.(Oral)
After hearing the learned counsel for the petitioner and
on perusal of the impugned order dated 10.11.2008, I am of the
opinion that there is no merit in the revision petition which deserves
to be dismissed.
The learned counsel for the petitioner has contended that
he is in possession on the basis of the lease deed and prior to this his
predecessor-in-interest was in possession on the basis of a lease deed
and after his death the petitioner is said to have entered in the
possession. However, there is no material on record to fortify the
contention of the learned counsel for the petitioner. The impugned
order shows that the lease deed expired in the year 1996-97 and no
amount was paid to the respondents thereafter implying thereby that
the petitioner is in unauthorised possession of the suit property. No
C.R.No.7117 of 2008 -2-
other material has been shown to this Court which could persuade
this court to take a view contrary to the one which has been expressed
in the impugned order.
Dismissed.
22.12.2008 (MAHESH GROVER)
JUDGE
dss