Punjab-Haryana High Court
Ramesh Kumar vs Geeta Devi on 18 December, 2008
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 7005 of 2008
Date of Decision: 18.12.2008
Ramesh Kumar
...Petitioner
Versus
Geeta Devi
... Respondent
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Surinder Singh Duhan, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Two Courts below, after meticulously adjudging the evidence,
have come to a conclusion that rent of the shop is Rs.800/- per month
and not Rs.300/- per month as claimed by the tenant.
Concurrent finding of fact based on evidence cannot be
dislodged in a revision petition.
Hence no interference is called for and the present revision
petition is dismissed.
(Kanwaljit Singh Ahluwalia)
Judge
December 18, 2008
“DK”