1
S.B. Civil Writ Petition No.4588/2010.
Smt. Shashirani Gupta & anr.
vs.
Rent Tribunal & anr.
Date : 12.5.2010
HON'BLE MR. PRAKASH TATIA, J.
Mr.Manish Shishodia, for the petitioners.
– – – – –
Heard learned counsel for the petitioner.
The petitioners are aggrieved against the
order dated 10.4.2010 by which the Rent Tribunal
permitted cross examination of the witnesses of
the defendants/tenants.
Learned counsel for the petitioners tried to
assail the impugned order and in the alternative
prayed that so far as DW1 Shashirani is concerned,
she is an old lady and she may be examined on
commission.
So far as the impugned order is concerned, I
do not find any illegality in the impugned order
as it followed the principles of natural justice.
However, so far as evidence of DW1 Shashirani is
concerned, the petitioners may move an appropriate
application before the Rent Tribunal for recording
the statement of DW1 Shashirani which may be
2
decided by the Rent Tribunal in accordance with
law.
With the aforesaid observations, this writ
petition is dismissed.
(PRAKASH TATIA), J.
S.Phophaliya