2001 INSC 0926 SUPREME COURT OF INDIA Hukam Chand Vs. Om Chand (R.C.Lahoti and Brijesh Kumar JJ.) 22.11.2001 ORDER The Text below is only a summarized version of the order pronounced Respondent had initiated proceedings against appellant tenant prior to filing of suit by appellant. Supreme Court held that just because landlord had filed an application before Rent Controller landlord is not estopped from filing subsequent suit before an appropriate forum. 1 SpotLaw