Citation : 2022 Latest Caselaw 204 j&K
Judgement Date : 15 February, 2022
Sr. No. 16
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT JAMMU
RSA No. 16/2020
T. N. Razdan .....Appellant(s)/Petitioner(s)
Through: Petitioner in person
vs
Daulat Ram Gupta ..... Respondent(s)
Through: Mr. Rahul Bharti, Sr. Advocate with
Ms. Zoya Bhardwaj, Advocate
Coram: HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE
ORDER
After hearing learned counsels for the parties, this appeal is admitted
to hearing on following substantial questions of law:
(a) Whether the judgment of the First Appellate Court reversing the
finding of the trial court with regard to relationship between the
landlord and the tenant is perverse?
(b) If the answer to the above question is affirmative, whether the
reversal of the finding of issue Nos. 2 and 3 framed by the trial
court by the Appellate Court is perverse?
List on 04.03.2022.
(RAJNESH OSWAL) JUDGE
Jammu 15.02.2022 Neha
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!