1 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR O R D E R
S.B. CIVIL WRIT PETITION NO.10191/2008
(Nand Kishore Vs. State & Ors.)
Date of order : 07.01.2009
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Shyam S. Khatri, for the petitioner.
Heard learned counsel for the petitioner and
perused the order dated 11.4.1997 passed by Additional
District Collector, Bhilwara passed in appeal against
the order of Tehsildar, Bhilwara dated 31.1.1997, so
also the order passed by Revenue Appellate Authority
dated 22.4.1999 and further the order dated 10.10.2006
passed by Board of Revenue, Ajmer and the order dated
1.7.2008 passed by Board of Revenue in review. All
the Courts below gave concurrent findings that no
evidence has been produced by the petitioner with
regard to allotment of land.
In my opinion, all these orders have been
passed after considering all the facts in right
2
perspective, so also the concurrent finding arrived at
by all the authorities does not require any
interference by this Court. Accordingly, the writ
petition is dismissed.
(GOPAL KRISHAN VYAS), J.
arun