Citation : 2016 Latest Caselaw 7350 Del
Judgement Date : 8 December, 2016
$~A-
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision:8.12.2016
+ RC.REV. 55/2016
SHIV SHANKAR MISHRA ..... Petitioner
Through Mr.Pradeep Kr.Saini,Advocate
versus
RADHEY SHYAM & ORS ..... Respondent
Through Mr.Neeraj Bhardwaj, Advocate
CORAM:
HON'BLE MR. JUSTICE JAYANT NATH
JAYANT NATH, J. (ORAL)
1. This revision petition is filed under Section 25 (B) 8 of the Delhi Rent Control Act, 1958 (hereinafter referred to as the DRC Act) seeking to impugn the order dated 28.10.2015 dismissing the application filed by the petitioner seeking leave to defend and passing an eviction order against the petitioner.
2. The facts pertaining to the present petition are virtually identical to another petition which was heard today, namely, RC Revision 54/2016 titled Ram Awadh Yadav vs. Radhey Shyam and Others. The contentions raised by the petitioner are also virtually identical to the above noted Revision Petition.
3. By order passed today the said Revision Petition has been dismissed. The present petition is also dismissed on the same grounds as RC Rev.54/2016 (JAYANT NATH) JUDGE December 08, 2016/n Corrected and signed on 9.6.2017
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!