Civil RevisionNo.7158 of 2010 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil RevisionNo.7158 of 2010
Date of Decision : 03.08.2011
Harinder Singh
....Petitioner
Versus
Gurinder Lal
....Respondent
CORAM : HON'BLE MR. JUSTICE RAKESH KUMAR GARG
1. Whether reporters of local news papers may be allowed to see judgment ?
2. To be referred to reporters or not ?
3. Whether the judgment should be reported in the Digest ?
***
Present: Mr. Anupam Bhardwaj, Advocate
for the petitioner.
Mr. Sunil Chadha, Advocate
for the respondent.
RAKESH KUMAR GARG, J (ORAL)
Vide impugned order dated 16.08.2010 provisional rent of the
demised premises was assessed. The present revision petition has been filed
on 27.10.2010 by the tenant challenging the aforesaid order.
It is useful to refer to the judgment of Hon’ble the Apex Court
in the case of Harjit Singh Uppal v. Anup Bansal, JT 2011 (6) SC 236
wherein it has been observed as under:-
“Section 15(1) (b) of the 1949 Rent Act provides, to a
person aggrieved by an order passed by the Rent Controller, a
remedy of appeal. The Section provides for limitation for filing an
appeal from that order and also the forum to which such appeal
would lie. The provision, for maintaining the appeal, does not make
any difference between the final order and interlocutory order passed
Civil RevisionNo.7158 of 2010 2by the Rent Controller in the proceedings under the 1949 Rent Act.
There is no specific provision in the Section that if a party aggrieved
by an interlocutory order passed by the Rent Controller does not
challenge that order in appeal immediately, though provided, and
waits for the final outcome, whether in the appeal challenging the
final order of the Rent Controller, the correctness of the interlocutory
order from which an appeal lay could or could not be challenged in
the appeal from the final order.”
In view of the aforesaid observations of the Hon’ble Supreme
Court wherein it has been stated that for maintaining an appeal under
Section 15(1)(b) it does not make any difference between the final order and
the interlocutory order passed by the Rent Controller in the proceedings
under the 1949 Rent Act, the impugned order is appealable.
Faced with this situation, learned counsel appearing on behalf
of the petitioner has prayed that this petition be dismissed as withdrawn with
liberty to the petitioner to challenge the impugned order by way of appeal as
aforesaid.
Since the petitioner is pursuing his remedy by way of instant
revision petition bona-fidely and the Appellate Authority under Section 15
(1)(b) of the Act is also competent to condone the delay in filing an appeal.
Keeping in view the facts and circumstances of the case, this
petition is ordered to be dismissed as withdrawn with liberty to the
petitioner to pursue his remedy of appeal in terms of the judgment of
Hon’ble the Supreme Court as aforesaid before the Appellate Authority.
In case, any such appeal is filed by the petitioner within 10 days from today
challenging the order dated 16.08.2010, the objection of limitation shall not
Civil RevisionNo.7158 of 2010 3
be taken against him and such an appeal shall be decided in accordance
with law.
Dismissed as withdrawn with the aforesaid liberty.
03.08.2011 (Rakesh Kumar Garg) savita Judge