High Court Punjab-Haryana High Court

Ramesh Kumar vs Geeta Devi on 18 December, 2008

Punjab-Haryana High Court
Ramesh Kumar vs Geeta Devi on 18 December, 2008
      In the High Court of Punjab and Haryana, at Chandigarh.


                     Civil Revision No. 7005 of 2008

                         Date of Decision: 18.12.2008


Ramesh Kumar
                                                             ...Petitioner
                                    Versus
Geeta Devi
                                                          ... Respondent


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


Present: Mr. Surinder Singh Duhan, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Two Courts below, after meticulously adjudging the evidence,

have come to a conclusion that rent of the shop is Rs.800/- per month

and not Rs.300/- per month as claimed by the tenant.

Concurrent finding of fact based on evidence cannot be

dislodged in a revision petition.

Hence no interference is called for and the present revision

petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
December 18, 2008
“DK”