High Court Punjab-Haryana High Court

Karam Singh vs Shashi Kala Benvait And Another on 4 March, 2009

Punjab-Haryana High Court
Karam Singh vs Shashi Kala Benvait And Another on 4 March, 2009
In the High Court of Punjab and Haryana at Chandigarh



Civil Revision No. 1072 of 1996

Date of decision: March 04, 2009

Karam Singh
                                                    ... Petitioner

                          Vs.

Shashi Kala Benvait and another
                                                    ... Respondents

Coram: Hon’ble Mr. Justice A.N. Jindal

Present: Mr. K.S. Cheema, Advocate for the petitioner.

Mr. Rajneesh Bansal, Advocate for the respondents.

A.N. Jindal, J

Learned counsel for the respondent-landlord has stated that in

pursuance of the order of ejectment passed by the Rent Controller and

confirmed by the Appellate Authority, his client has taken the possession of

the demised premises. He has also produced copy of the order passed by the

Executing Court.

Having scrutinized the records, the judgment is shorn of any

irregularity or illegality warranting interference by this Court.

Consequently the instant petition is dismissed. However, if the

aforesaid facts are found to be incorrect, then the petitioner would be at

liberty to apply for recalling of the order.

(A.N. Jindal)
Judge
March 04, 2009
deepak