Civil Revision No. 6045 of 2006 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 6045 of 2006
Date of Decision: 26.11.2008
M/s Chopra Brothers
...Petitioner
Versus
Guru Nanak Mission Medical & Education Trust of village Dhahan,
Tehsil and District Nawanshahr.
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. C.L.Verma, Advocate
for the petitioner.
Mr. Vikas Bahl, Advocate
for the caveator/respondent.
Kanwaljit Singh Ahluwalia, J. (Oral)
Respondent-landlord Trust had instituted various eviction
petitions against the tenants in many shops. Ten tenants have filed
separate revision petitions in this Court and all are listed today.
Mr. C.L.Verma, Advocate, appearing for the petitioner-tenant
and Mr. Vikas Bahl, Advocate, appearing for the caveator/respondent
(landlord) states that the controversy involved in the present revision
petition can be decided in the light of facts and arguments raised in the
case of Civil Revision No. 6039 of 2008 titled as “Harbans Lal v. Guru
Nanak Mission Medical & Education Trust”, therefore, they state that
Civil Revision No. 6045 of 2006 2
the judgment rendered in the above case shall be binding upon them
and no separate judgment need to be passed in case of each tenant and
the judgment in the case of tenant Harbans Lal’s case (supra) may be
read as the judgment in the present revision petition.
Ordered accordingly.
(Kanwaljit Singh Ahluwalia)
Judge
November 26, 2008
“DK”