IN THE HIGH COURT FOR THE STATES OF PUNJAB
AND HARYANA AT CHANDIGARH.
C.R. No. 1460 of 2007. [O&M]
Date of Decision: 14th July, 2009.
Jatinder Kumar Petitioner
through
Mr. Arun Jain, Sr. Advocate with
Mr. Amit Jain, Advocate.
Versus
Man Mathan Lal Respondents
through
Mr. G.S.Sawhney, Advocate.
CORAM:
HON’BLE MR. JUSTICE SURYA KANT.
1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
SURYA KANT, J. [ORAL)
This Revision Petition is directed by the petitioner –
tenant, who has been ordered to be evicted from the demised
premises comprising shop No. 187, situated at Piara Chowk,
Yamuna Nagar by the Rent Controller, Jagadhri vide his order dated
7.11.2005 which has been further upheld by the Appellate Authority
vide its order dated 26.2.2007.
Notice of motion was issued and in response thereto,
learned counsel for the parties are present.
During the course of hearing, learned counsel for the
petitioner, on instructions from the petitioner-tenant, who is present in
Court, states that the petitioner does not want to contest the revision
petition on merits, provided he is granted one year’s time to vacate
the premises.
Learned counsel for the respondent – landlord fairly
agrees to the offer made by the petitioner, who has also stated on
Oath that he shall hand-over the peaceful vacant possession of the
subject premises to the respondent – landlord on or before
31.07.2010. He further undertakes that the arrears of rent, if any,
shall be paid within one month from today and he shall continue to
pay the monthly rent before 10th day of each English calendar month
till he vacates the shop, as stipulated above. The revision petition is
disposed of in above given agreed terms and conditions which shall
remain binding upon the parties.
Ordered accordingly. Dasti.
July 14, 2009. ( SURYA KANT ) dinesh JUDGE