High Court Rajasthan High Court - Jodhpur

Inder Mal Kothari & Ors vs State & Ors on 11 February, 2010

Rajasthan High Court – Jodhpur
Inder Mal Kothari & Ors vs State & Ors on 11 February, 2010
                                        1

      IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT

                                     JODHPUR

     ----------------------------------------------------


                          SPL. APPL. WRIT No. 68 of 2002

                                    INDER MAL KOTHARI & ORS
                                           V/S
                                             STATE & ORS

       Mr. MS SINGHVI, for the appellant / petitioner

       Mr. DILIP KAWADIA, for the respondent

       Date of Order : 11.2.2010


                             HON'BLE SHRI A.M.SAPRE,J.
                         HON'BLE SHRI DINESH MAHESHWARI,J.

                                            ORDER

—–

             This        is    an     appeal        filed     by    the       writ

petitioners         of        Writ    Petition        No.    303/2002        under

Section      18   of     the     Rajasthan          High    Court     Ordinance

against the judgment/order dt. 23.1.2002 passed by the

learned Single Judge in the said writ.

(2) By impugned order, the learned Single Judge

was pleased to dismiss the writ petition of the

appellants.

(3) Having heard learned counsel for the parties

at length, and on perusal of the record of the case,

we have formed an opinion that this appeal can be
2

disposed of finally without adverting to the facts

involved in the writ petition out of which this writ

appeal arises. Indeed it would be now for the

appropriate Court to decide the issue involved in

appeal on the merits in accordance with law as

observed infra.

(4) Learned counsel for the parties brought to

our notice that pursuant to the interim order dt.

09.12.2009 passed in this appeal, the Secretary, Urban

Improvement Trust, Udaipur has passed an order dt.

11.2.2005 Annexure R/1 on the representation of the

appellants which was made to him. In the light of this

subsequent event which has come into existence after

passing of the impugned order which undisputedly has a

bearing over the controversy involved in appeal, we

consider it just and proper to grant liberty to the

appellants to challenge the order dt. 11.2.2005

(Annex. R/1) passed by the Secretary, Urban

Improvement Trust, Udaipur in appropriate proceedings

as may be permissible in law. This Court being an

appellate court, would not be in a position to examine

its legality for the first time in this appeal.

Moreover, granting liberty would not in any way cause

prejudice to any of the parties.

(5) In case if any such remedy is resorted to by
3

the appellants then, the same would be decided by the

competent court in accordance with law uninfluenced by

any of the observations/findings recorded by the

learned Single Judge in the impugned order dt.

23.1.2002 passed in the writ petition out of which

writ appeal arises.

(6) In the light of the foregoing discussion,

this special appeal is finally disposed of.

No costs.

( DINESH MAHESHWARI ),J. ( A.M.SAPRE ),J.

/Sushil/