High Court Punjab-Haryana High Court

Smt. Trishla Kumar And Others vs Guru Nanak Mission Medical & … on 26 November, 2008

Punjab-Haryana High Court
Smt. Trishla Kumar And Others vs Guru Nanak Mission Medical & … on 26 November, 2008
Civil Revision No. 6038 of 2006                                        1




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


                    Civil Revision No. 6038 of 2006

                      Date of Decision: 26.11.2008


Smt. Trishla Kumar and Others
                                                               ...Petitioners
                                  Versus

Guru Nanak Mission Medical & Education Trust of village Dhahan,

Tehsil and District Nawanshahr.

                                                             ... Respondent


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


Present: Mr. Sarju Puri, Advocate
         for the petitioners.

          Mr. Vikas Bahl, Advocate
          for the caveator/respondent.


Kanwaljit Singh Ahluwalia, J. (Oral)

Respondent-landlord Trust had instituted various eviction

petitions against the tenants in many shops. Ten tenants have filed

separate revision petitions in this Court and all are listed today.

Mr. Sarju Puri, Advocate, appearing for the petitioner-tenant

and Mr. Vikas Bahl, Advocate, appearing for the caveator/respondent

(landlord) states that the controversy involved in the present revision

petition can be decided in the light of facts and arguments raised in the

case of Civil Revision No. 6039 of 2008 titled as “Harbans Lal v. Guru

Nanak Mission Medical & Education Trust”, therefore, they state that
Civil Revision No. 6038 of 2006 2

the judgment rendered in the above case shall be binding upon them

and no separate judgment need to be passed in case of each tenant and

the judgment in the case of tenant Harbans Lal’s case (supra) may be

read as the judgment in the present revision petition.

Ordered accordingly.

(Kanwaljit Singh Ahluwalia)
Judge
November 26, 2008
“DK”