IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT JAIPUR. D.B. CIVIL SPECIAL APPEAL (WRIT) NO.1765/2008. IN S.B. CIVIL WRIT PETITION NO.4112/2005. Manohar Lal & Ors. Vs. State of Rajasthan & Ors. Date of order : 30/8/2010. HON'BLE MR.CHIEF JUSTICE JAGDISH BHALLA HON'BLE MR.JUSTICE MOHAMMAD RAFIQ None present for the parties. ****** BY THE COURT:-
This special appeal has been filed against the judgment of the learned Single Judge dated 14/8/2008 by which writ petition assailing the validity of the award dated 5/5/1994 acquiring the land pursuant to the Land Acquisition Act, 1872 has been dismissed. Validity of the very same notification was earlier assailed at the instance of the father of the petitioners through whom they are claiming title and interest in the same land. Learned Single Judge has noticed this fact in the impugned judgment that the writ petition being SBCWP No.3190/2004 earlier filed by the father of the appellants was rejected vide order dated 12/2/2007. Another writ petition on the same subject matter was rightly held to be not maintainable.
We do not find any infirmity in the judgment of the learned Single Judge.
This special appeal is therefore dismissed.
(MOHAMMAD RAFIQ), J. (JAGDISH BHALLA), CJ. anil/-