High Court Punjab-Haryana High Court

Ashok Kumar And Others vs Naresh Kumar on 15 December, 2008

Punjab-Haryana High Court
Ashok Kumar And Others vs Naresh Kumar on 15 December, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                       Civil Revision No. 790 of 2008
                    Date of decision: 15th December, 2008

Ashok Kumar and others

                                                                ... Petitioners

                                     Versus

Naresh Kumar
                                                               ... Respondent


CORAM:        HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:      Mr. Amit Rawal, Advocate for the petitioners.
              Mr. Arvind Mittal, Advocate for respondent.

KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Landlord claimed rent at the rate of Rs.2300/- per month

whereas, while holding the provisional assessment, rate of rent has been

determined to be Rs.600/- per month. This order of the provisional

assessment is interim in nature. Parties shall get fair opportunity to adduce

their evidence regarding determination of rent.

While exercising revisional jurisdiction, this Court will not

disturb the orders of provisional assessment of rent. That issue is to be

deliberated upon by the Court, subject to the evidence led by the parties. It

has been held in ‘Rakesh Wadhawan v. M/s Jagdamba Industrial

Corporation’, 2002 (1) RCR (Rent) 514 (SC), that any deficiency in payment of

rent can be made good later, or any excess paid can be adjusted later. Needless

to say, law shall take its own course.

With these observations, present revision petition is disposed

off.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
December 15, 2008
rps