High Court Punjab-Haryana High Court

Manmohan Chawla vs Gurinder Kumar Sehgal on 20 October, 2008

Punjab-Haryana High Court
Manmohan Chawla vs Gurinder Kumar Sehgal on 20 October, 2008
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH


                             C.R. No. 5662 of 2008 (O & M)
                             Decided On : 20.10.2008


Manmohan Chawla
                                          ...Petitioner
          versus

Gurinder Kumar Sehgal
                                          ...Respondent



CORAM : HON'BLE MR. JUSTICE K. S. AHLUWALIA



Present : Mr. Sudhir Pruthi, Advocate,
          for the petitioner.



K. S. AHLUWALIA, J. (ORAL)

Affidavits of witnesses PW-1 Gurinder Kumar Sehgal

and PW-2 Arjun Sehgal were tendered on 02.03.2007. An

application filed by the petitioner for amendment of the written

statement was allowed by the Rent Controller. Thereafter, on

27.04.2008 a prayer was made by the petitioner to file revised

statements of PW-1 Gurinder Kumar Sehgal and PW-2 Arjun

Sehgal, after the amendment of the written reply. The learned

trial Court, after taking into consideration various submissions

made, came to the conclusion that petitioner can file additional

affidavit qua that facts which emerged in the amended written

reply and not beyond that.

C.R. No. 5662 of 2008 (O & M) -2-

Counsel for the tenant-petitioner has stated that such

a course adopted by the Rent Controller cannot be appreciated as

filing of additional affidavits is beyond the pleadings. This is not

the stage to appreciate the effect of additional evidence which is

yet to be submitted by the parties. The discretion has been

exercised by the Rent Controller by passing the order for

advancement of trial pending before Rent Controller. The order

being interlocutory, is not amenable to revisional jurisdiction.

Hence, there is no merit in the present application. The same is

accordingly dismissed.

OCTOBER 20, 2008                      (K. S. AHLUWALIA)
shalini                                      JUDGE