1999 INSC 0924 SUPREME COURT OF INDIA Tara Chand Vs. Ratan Lal (B.N.Kirpal and S.Rajendra Babu JJ.) 29.11.1999 ORDER The Text below is only a summarized version of the order pronounced Appellant filed eviction petition on ground of non payment of rent. High Court held that appellant was not entitled to decree of possession as it had not been pleaded that tenant had neither paid amount due to him from six months. Order of High Court set aside on ground that it failed to take into consideration that delay was of merely 8 days.