Civil Revision No. 4095 of 2005 (O&M)
-1-
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Revision No. 4095 of 2005 (O&M)
Date of decision: 05.09.2009
Chander Pal
....Petitioner
Versus
Mam Chand and another
....Respondents
CORAM: HON'BLE MR. JUSTICE VINOD K. SHARMA
Present: - Mr. C.B. Goel Advocate, and
Mr. Sushil Jain, Advocate,
for the Petitioner.
Mr. J.K. Goel, Advocate,
for the respondents.
*****
VINOD K. SHARMA, J (ORAL)
This revision petition is directed against the order dated
14.6.2005, passed under Section 144 of the Code of Civil Procedure,
ordering restoration of the possession of the shop taken by the petitioner
under ex parte eviction order.
The order was passed as the ex parte decree was set aside, and
subsequently, the petition for eviction was also dismissed.
The plea of the petitioner was, that the shop had fallen down in
rain, therefore, its possession could not be restored. Whereas, the stand
of the respondents was, that it was the petitioner, who demolished the
shop and, therefore, he is entitled to restoration of the possession, after
Civil Revision No. 4095 of 2005 (O&M)
-2-
construction.
During the pendency of this revision petition, the parties have
compromised the matter. The copy of the compromise, duly signed, is
placed on record as Ex. ‘A’. In terms of the compromise, a sum of
Rs.1,00,000/- (Rupees one lac only) has been handed over to the
respondents, receipt of which is acknowledged.
In view of the compromise entered into between the parties,
this revision is allowed, impugned orders are set aside and the
application moved by the respondent-tenants under Section 144 of the
Code of Civil Procedure is ordered to be dismissed, but with no order as
to costs.
Revision allowed.
(Vinod K. Sharma)
Judge
September 05, 2009
R.S.