High Court Rajasthan High Court - Jodhpur

Babulal & Ors vs B.O.R.,Ajmer & Ors on 2 February, 2010

Rajasthan High Court – Jodhpur
Babulal & Ors vs B.O.R.,Ajmer & Ors on 2 February, 2010
                                        1

15
           D.B. CIVIL SPECIAL APPEAL (W) NO. 511/2000.
              Bapu Lal & Ors.     Vs.        B.O.R., Ajmer & Ors.
                                        ..

     Date of Order :: 2nd February 2010.


       HON'BLE THE CHIEF JUSTICE MR. JAGDISH BHALLA
         HON'BLE MR. JUSTICE DINESH MAHESHWARI

     Mr. Sanjay Mathur, for the appellants.
     Mr. Sandeep Bhandawat, Government Counsel.
     Mr. Ravi Bhansali       ]
     Mr. Dhanesh Saraswat ], for the respondents.
                                  .....

     BY THE COURT:

This intra-court appeal is directed against the order

dated 22.03.2000 as passed by the learned Single Judge of

this Court in S.B. Civil Writ Petition No. 183/1994.

While considering the matter on 22.03.2000, the learned

Single Judge observed that it were an old petition of the year

1994 and listed for early hearing but no one was present either

for the petitioner or for the respondents; that the petitioner

was enjoying ex parte stay order; and that the learned counsel

for the petitioner had not shown the courtesy even to make a

mention. The learned Single Judge further observed that in

the ordinary circumstances, the Court would have dismissed

the matter in the absence of the learned counsel for the

petitioner but that would result in moving of the application and

then, restoration of the petition and, therefore, it was

appropriate to deal with the matter on merits.
2

However, thereafter, the learned Single Judge merely

observed that the petition had been filed under Article 227 of

the Constitution of India having a narrow and limited scope;

and that there was no reason to interfere with the impugned

orders as passed by the authorities particularly when all the

Courts below concurrently found against the petitioners. The

learned Single Judge further observed that the petition was

also required to be dismissed as the petitioners had not joined

the State of Rajasthan as party; and with such observations

proceeded to dismiss the writ petition.

It is noticed that the writ petition was filed essentially in

challenge to the orders passed on 16.08.1993 (Annex.17) and

09.06.1988 (Annex.15) by the Board of Revenue in the

reference proceedings whereby the entries made by the Sub-

Divisional Officer, Mandalgarh on 14.08.1981 in favour of the

petitioners-appellants in the revenue records were set aside.

The petitioners had stated the grounds in the writ petition, inter

alia, on the very competence of the reference proceedings.

From the perusal of the impugned order, it is difficult to make

out that the merits of the case were considered by the learned

Single Judge.

In the totality of the circumstances, we consider it

appropriate that the matter be remanded for consideration

afresh by the learned Single Judge of this Court. However,

the facts cannot be ignored that the petitioners-appellants did

not appear when the case was called out and not even a
3

mention was made with the result that the writ petition was

decided in absence; and now, the matter is required to be

remanded that would elongate the life of the litigation for

which, primarily, the petitioners-appellants are required to be

held responsible.

In the aforesaid view of the matter and the given

circumstances, we consider it appropriate to saddle the

petitioners-appellants with costs quantified at Rs. 2,000/-

(Rupees Two Thousand). The parties have fairly agreed that

the amount of costs shall be deposited by the petitioners-

appellants with the State Legal Services Authority.

Accordingly, this special appeal is allowed to the extent

indicated above; the impugned order dated 22.03.2000 is set

aside; S.B. Civil Writ Petition No. 183/1994 shall stand

restored to its number subject to the condition that an amount

of Rs. 2000/- towards costs shall be deposited by the

petitioner-appellants with the State Legal Services Authority,

Jodhpur within 30 days from today and the receipt of deposit

of the costs shall be produced in the Registry. Upon the

petitioners-appellants carrying out compliance, the writ

petition be restored to its number and be placed for

consideration afresh before the concerned Bench.

(DINESH MAHESHWARI),J. (JAGDISH BHALLA),CJ.
/Mohan/