1998 INSC 0472 Sheela Devi Vs Jaspal Singh Civil Appeal No. 3236 of 1998 (Sujata V. Manohar, G. B. Pattanaik JJ) 13.07.1998 ORDER 1. Leave granted. 2. No reason has been given by the respondent for not availing of the remedy of revision under Section 18 of the U.P. Urban Buildings (Regulation of Letting, Rent & Eviction) Act, 1972. The respondent straightaway filed a writ petition before the High Court where the High Court had re- examined the facts. The impugned order of the High Court is set aside. The respondent will be at liberty to avail of the alternate remedy of revision, if he so desires. 3. The appeal is disposed of accordingly.