Rajasthan High Court – Jodhpur
Padam Singh vs Amar Singh & Ors on 2 November, 2010
1
SBCivil Writ Petition No.10131/2010
Padam Singh
v.
Amar Singh & Ors.
Date of Order :: 2nd November, 2010
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. Himanshu Shrimali, for the petitioner.
Mr. Moti Singh, for the respondents.
....
By order dated 14.10.2010 learned Board of
Revenue, Rajasthan, Ajmer rejected the application
preferred by the petitioner seeking transposition as
appellant. Learned Board of Revenue held that the
petitioner is not a co-tenant in the land in question
and if he is claiming any tenancy right otherwise than
to the revenue records, he may agitate his cause by
way of taking appropriate legal course independently.
While challenging the order impugned the
contention of learned counsel is that the courts below
erred while appreciating the fact that the petitioner
is having deep interest with the land in question and
the land title vests with him.
I do not find any merit in the argument
aforesaid.
2
It is not in dispute that as per revenue
records the petitioner is not a co-tenant and,
therefore, if he is having any tenancy rights he have
to prove those by adducing his own evidence. For that
purpose he is required to avail his own remedy.
Learned courts below, thus, rightly rejected the
application.
Accordingly, the petition for writ does not
require any interference of this Court while
exercising powers under Article 227 of the
Constitution of India. The same is dismissed.
( GOVIND MATHUR ),J.
kkm/ps.