IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
Civil Revision No.5837 of 2009 (O&M)
Date of Decision : 12.10.2009
Asha Rani .....Petitioner
versus
Jatinder Gulati .....Respondent
CORAM : HON'BLE MR.JUSTICE SURYA KANT.
Present : Mr.J.S.Maanipur, Advocate, for the petitioner.
-.-
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?
---
ORDER
Surya Kant, J. (Oral)
In this revision petition under Article 227 of the Constitution
of India, the petitioner-landlady seeks a direction to the Rent Controller,
Chandigarh, for early disposal of the eviction petition No.275 of 2008
filed by her against the respondent-tenant on the ground of personal
necessity.
Though it is difficult to issue any time bound direction as
there might be other eviction petitions filed at an earlier point of time and
still pending consideration before the Rent Controller, however, like any
other litigant, the petitioner is also entitled to the speedy disposal of her
C.R. No.5837 of 2009 (O&M) 2
case.
This revision petition is accordingly disposed of with a
direction to the Rent Controller, Chandigarh, to make an endevour to
decide the afore-stated eviction petition filed by the petitioner as early as
possible and preferably within one year.
Disposed of. Dasti.
12-10-2009 (SURYA KANT)
Mohinder JUDGE
C.R. No.5837 of 2009 (O&M) 3