High Court Punjab-Haryana High Court

Ravinder Pal Singh And Others vs Amarjit Singh And Another on 21 November, 2008

Punjab-Haryana High Court
Ravinder Pal Singh And Others vs Amarjit Singh And Another on 21 November, 2008
         IN THE HIGH COURT OF PUNJAB AND HARYANA
                      AT CHANDIGARH

                           CR No.6451 of 2008
                          Decided on : 21-11-2008

Ravinder Pal Singh and others
                                                     ....Petitioners

                               VERSUS

Amarjit Singh and another
                                                     ....Respondents

CORAM:- HON’BLE MR. JUSTICE MAHESH GROVER

Present:- Mr. Sandeep Bansal, Advocate for the petitioners.

MAHESH GROVER, J

Vide the impugned order the provisional rent has been assessed.

Needless to say that this shall be without any prejudice to the rights of the

petitioner in the petition where the rate of rent will be assessed.

The deposit made by the petitioner shall obviously be subject to

adjustment in the event of rent being assessed at a lower rate.

Disposed of.

November 21 , 2008                                     (Mahesh Grover)
rekha                                                    Judge