1989 INSC 0445 Tek Chand Vs Sat Narayan Special Leave Petition (C) No. 5628 of 1988 (CJI K. N. Singh, S. Natarajan, E. S. Venkataramiah JJ) 14.09.1989 ORDER We have heard this case this case arising out of Haryana Urban (Control of Rent and Eviction) Act 1973. We feel that this case is fully covered by the decision of Hon'ble Mr. Justice Sabyasachi Mukharji & Hon'ble Mr. Justice Ranganathan in Atma Ram Mittal v. Ishwar Singh Punia, [1988] 4 S.C.C. 284. We respectfully agree with the principle enunciated in that decision. The special leave petition is dismissed. Learned counsel for the respondent Mr. S.C. Maheshwari states that the decree will not be executed till 30th April, 1990 subject to an undertaking on usual terms being filed in this court within four weeks from today. If the undertaking is not filed, the decree shall become executable forthwith.