Civil Revision No. 6161 of 2008 1
In the High Court of Punjab and Haryana, at Chandigarh.
Civil Revision No. 6161 of 2008
Date of Decision: 10.11.2008
Yogesh Kumar
...Petitioner
Versus
S. Nar Singh and Others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.
Present: Mr. Vivek Salathia, Advocate
for the petitioner.
Kanwaljit Singh Ahluwalia, J. (Oral)
Learned counsel for the petitioner contends that even though
the case was fixed for 8.11.2008 before the Court below, the same has
been adjourned. Learned counsel further states that adequate
opportunity has not been given to the respondent-tenant to lead his
evidence and his evidence was closed on 1.11.2008. Learned counsel
further prays that the respondent-tenant will make all out efforts to
conclude his evidence if two opportunities are given. Learned counsel
further states that the entire evidence shall be completed at his own risk.
Accordingly, the present revision petition is disposed off with
direction to learned Rent Controller, Amritsar to give two opportunities
within a span of one month from the next date of hearing to the tenant
to conclude his evidence. Evidence will be brought by the tenant at his
Civil Revision No. 6161 of 2008 2
own risk. However, since the tenant has not taken adequate interest in
concluding his evidence, he is burdened with the cost of Rs.2,000/-.
Cost will be paid before learned Rent Controller, Amritsar, on the next
date of hearing.
(Kanwaljit Singh Ahluwalia)
Judge
November 10, 2008
“DK”