Punjab-Haryana High Court
Mehar Singh vs Virender And Another on 17 October, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 4554 of 2008
Date of Decision: 17.10.2008
Mehar Singh
...Petitioner
Versus
Virender and Another
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Subhash Ahuja, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
The petitioner is aggrieved against the provisional assessment
of the rent during the pendency of the eviction petition by learned Rent
Controller.
The order passed by learned Rent Controller is of interim
nature. The parties will get fair opportunity to lead evidence regarding
determination of the rent.
No interference is called for by this Court while exercising
revisional jurisdiction.
Hence, this revision petition is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
October 17, 2008
“DK”