1996 INSC 0668 SUPREME COURT OF INDIA Ram Gopal Sharma Vs. Sukhdev Raj Rudra C.A.Nos.2133-36 of 1996 (Kuldip Singh Singh and S.Saghir Ahmad JJ.) 16.04.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant tenant challenged dismissal of revision petition by Rent Controller on ground that respondent landlord was not specified landlord and landlord being co-owner incompetent to institute eviction proceedings under Section 13-A. Respondent being public servant came within purview of Article 12. On basis of precedents Supreme Court held that application for ejectment of tenant maintainable by co-owners. Appeal dismissed.