Punjab-Haryana High Court
Ravinder Pal Singh And Others vs Amarjit Singh And Another on 21 November, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
CR No.6451 of 2008
Decided on : 21-11-2008
Ravinder Pal Singh and others
....Petitioners
VERSUS
Amarjit Singh and another
....Respondents
CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER
Present:- Mr. Sandeep Bansal, Advocate for the petitioners.
MAHESH GROVER, J
Vide the impugned order the provisional rent has been assessed.
Needless to say that this shall be without any prejudice to the rights of the
petitioner in the petition where the rate of rent will be assessed.
The deposit made by the petitioner shall obviously be subject to
adjustment in the event of rent being assessed at a lower rate.
Disposed of.
November 21 , 2008 (Mahesh Grover) rekha Judge