Rajasthan High Court – Jodhpur
Lrs Of Late Shri Tilok vs Board Of Revenue, Ajmer & Ors on 22 October, 2008
1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.8286/2008
(LR’s of Late Trilok Vs. B.O.R. & Ors.)
Date of order : 22.10.2008
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Pradeep Choudhary, for the petitioners.
Heard learned counsel for the petitioners.
No case for interference in the findings
given by Court below. Obviously, the respondent –
Mst. Dhapu is owner of the land in question being
widow late Dola Ram and petitioner’s father late Tilok
was not adopted son of late Dola Ram. The finding
arrived at by both the Court below does not require
any interference by this Court. Accordingly, the writ
petition is dismissed.
(GOPAL KRISHAN VYAS), J.