IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No.6432 of 2008 (O&M)
Date of decision: 20th November, 2008
Kamaljit Singh Katoch
... Petitioner
Versus
Mohan Lal
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Rajinder Goyal, Advocate for the petitioner.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Counsel for the petitioner, at the outset, has stated that the
petitioner though has not been vigilant to conclude his evidence, but there
was no malafide on the part of the petitioner and due to certain difficulties,
beyond his control, he could not conclude his evidence. He has further
stated that in case one opportunity is granted to him, he will conclude his
entire evidence. He has further stated that cost can heal the sours of the
respondent landlord.
Taking into consideration that the fair play and equity should
be balanced, I order that one opportunity should be granted to the tenant
petitioner to conclude his evidence and for lapse of his conduct, he is
burdened with a cost of Rs.7500/-.
It is stated that case is fixed before the Rent Controller today.
Counsel for the petitioner undertakes that he shall file an affidavit before
the Rent Controller today itself, that the case has been decided and that a
Civil Revision No. 6432 of 2008 (O&M) 2
short date of a fortnight be given. On the said date given, the cost shall be
paid and on that date, petitioner shall also conclude his evidence.
With these observations, present revision petition is disposed
off.
Copy of this order be given dasti, on usual charges.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
November 20, 2008
rps