High Court Punjab-Haryana High Court

Yogesh Kumar vs S. Nar Singh And Others on 10 November, 2008

Punjab-Haryana High Court
Yogesh Kumar vs S. Nar Singh And Others on 10 November, 2008
Civil Revision No. 6161 of 2008                                        1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Civil Revision No. 6161 of 2008

                     Date of Decision: 10.11.2008

Yogesh Kumar

                                                              ...Petitioner
                                 Versus
S. Nar Singh and Others
                                                          ... Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Vivek Salathia, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Learned counsel for the petitioner contends that even though

the case was fixed for 8.11.2008 before the Court below, the same has

been adjourned. Learned counsel further states that adequate

opportunity has not been given to the respondent-tenant to lead his

evidence and his evidence was closed on 1.11.2008. Learned counsel

further prays that the respondent-tenant will make all out efforts to

conclude his evidence if two opportunities are given. Learned counsel

further states that the entire evidence shall be completed at his own risk.

Accordingly, the present revision petition is disposed off with

direction to learned Rent Controller, Amritsar to give two opportunities

within a span of one month from the next date of hearing to the tenant

to conclude his evidence. Evidence will be brought by the tenant at his
Civil Revision No. 6161 of 2008 2

own risk. However, since the tenant has not taken adequate interest in

concluding his evidence, he is burdened with the cost of Rs.2,000/-.

Cost will be paid before learned Rent Controller, Amritsar, on the next

date of hearing.

(Kanwaljit Singh Ahluwalia)
Judge
November 10, 2008
“DK”