!! 1 !!
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.1685/2009
(Ramesh Kumar Vs. Smt.Savitri Devi)
Date of order :: 06.03.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr.Sajjan Singh, for the petitioner.
Heard learned counsel for the petitioner
and perused the judgment passed by the Rent
Tribunal as well as the Appellate Rent Tribunal.
In my opinion, the concurrent finding has
been given by both the courts below after framing
issues by the trial court. I see no reason to
interfere in the matter.
Learned counsel for the petitioner
submits that Smt. Savitiri in her statement has
stated contrary to her claim with regard to bona
fide necessity.
In my opinion, factual aspect of the
matter cannot be seen while exercising powers
under Article 226 of the Constitution of India.
Hence, the writ petition is dismissed.
(GOPAL KRISHAN VYAS), J.
A.K. Chouhan/-