In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 1073 of 1996
Date of decision: March 04, 2009
Yaqub Masih
... Petitioner
Vs.
Shashi Kala Benvait and another
... Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. K.S. Cheema, Advocate for the petitioner.
Mr. Rajneesh Bansal, Advocate for the respondents.
A.N. Jindal, J
Learned counsel for the respondent-landlord has stated that in
pursuance of the order of ejectment passed by the Rent Controller and
confirmed by the Appellate Authority, his client has taken the possession of
the demised premises. He has also produced copy of the order passed by the
Executing Court.
Having scrutinized the records, the judgment is shorn of any
irregularity or illegality warranting interference by this Court.
Consequently the instant petition is dismissed. However, if the
aforesaid facts are found to be incorrect, then the petitioner would be at
liberty to apply for recalling of the order.
(A.N. Jindal)
Judge
March 04, 2009
deepak