High Court Punjab-Haryana High Court

Jarnail Singh vs Manjit Singh And Another on 22 December, 2008

Punjab-Haryana High Court
Jarnail Singh vs Manjit Singh And Another on 22 December, 2008
C.R.No.7117 of 2008                -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                                C.R.No.7117 of 2008
                                Date of decision : 22.12.2008


Jarnail Singh
                                            ...Petitioner

                Versus

Manjit Singh and another

                                            ......Respondents


CORAM : HON'BLE MR. JUSTICE MAHESH GROVER
                .....

Present : Mr.Vikas Cuccria, Advocate
for the petitioner.

MAHESH GROVER, J.(Oral)

After hearing the learned counsel for the petitioner and

on perusal of the impugned order dated 10.11.2008, I am of the

opinion that there is no merit in the revision petition which deserves

to be dismissed.

The learned counsel for the petitioner has contended that

he is in possession on the basis of the lease deed and prior to this his

predecessor-in-interest was in possession on the basis of a lease deed

and after his death the petitioner is said to have entered in the

possession. However, there is no material on record to fortify the

contention of the learned counsel for the petitioner. The impugned

order shows that the lease deed expired in the year 1996-97 and no

amount was paid to the respondents thereafter implying thereby that

the petitioner is in unauthorised possession of the suit property. No
C.R.No.7117 of 2008 -2-

other material has been shown to this Court which could persuade

this court to take a view contrary to the one which has been expressed

in the impugned order.

Dismissed.

22.12.2008                               (MAHESH GROVER)
                                             JUDGE

dss