High Court Punjab-Haryana High Court

Asha Rani vs Jatinder Gulati on 12 October, 2009

Punjab-Haryana High Court
Asha Rani vs Jatinder Gulati on 12 October, 2009
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