High Court Punjab-Haryana High Court

Punjab State Electricity Board vs Jagjit Singh And Another on 17 October, 2008

Punjab-Haryana High Court
Punjab State Electricity Board vs Jagjit Singh And Another on 17 October, 2008
Civil Revision No. 2524 of 2008                                     1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Civil Revision No. 2524 of 2008

                    Date of Decision: 17.10.2008



Punjab State Electricity Board, Patiala and Another
                                                          ...Petitioners
                                Versus
Jagjit Singh and Another
                                                       ... Respondents


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Sukhbir Singh, Advocate
         for the petitioners.

         Mr. Padam Jain, Advocate
         for respondent No.1.

         None for respondent No.2.


Kanwaljit Singh Ahluwalia, J. (Oral)

The present revision petition is directed against the order

whereby learned Rent Controller had provisionally assessed the rent to

be Rs.15,435/- per month to be paid by the Punjab State Electricity

Board. For this, learned Rent Controller relied upon the assessment

carried out by A.E. (Civil) of the petitioner-Board whereby enhancement

of the rent was determined.

The impugned order is an interim order. The parties will get

fair opportunity to lead evidence for determination of the rent. If

argument of the petitioner is accepted, even excess rent is paid by the
Civil Revision No. 2524 of 2008 2

petitioner-Board, the same can always be adjusted.

No interference is called for. Hence, the present revision

petition is dismissed.

(Kanwaljit Singh Ahluwalia)
Judge
October 17, 2008
“DK”