High Court Rajasthan High Court - Jodhpur

Hans Raj & Anr vs State Of Raj. & Ors on 18 August, 2011

Rajasthan High Court – Jodhpur
Hans Raj & Anr vs State Of Raj. & Ors on 18 August, 2011
                                                  1

15
                            S.B. Civil Writ Petition No.11573/2010
                                        Hansraj & Anr.
                                               vs
                                  State of Rajasthan & Ors.

            DATE OF ORDER: 18th August 2011

                      HON'BLE MR. JUSTICE DINESH MAHESHWARI


            None present for the petitioners.
                                           

                  Nobody is present for the petitioners.           It appears that the
            petitioners have lost interest in prosecuting this writ petition.
                  Even otherwise, there appears no case on merits.                    An
            allotment of 13 bighas of agricultural land in Murraba No.69 (135) of
            Chak 78 RB as made in favour of the private respondents was
            sought to be questioned by the petitioners before the Revenue
            Appellate Authority, Sriganganagar ('the RAA').           The RAA, in its
            order dated 20.11.2007 (Annex.2) found no case in favour of the
            petitioners who alleged having been served with some notices in the
            past for unauthorized cultivation; and found no reason to grant the
            petitioners permission to maintain the appeal.              The Board of
            Revenue has also dismissed the revision petition preferred by the
            petitioner by the order dated 31.08.2009 (Annex.4) after finding that
            they have failed to show lawful possession on the land in question
            and there was no case in their favour only on the basis of certain
            notices said to have been issued for unauthorized cultivation.
                  The orders as concurrently passed by the subordinate
            Revenue Authorities cannot be said to be suffering from any
            jurisdictional error so as to call for interference in the writ jurisdiction.
                  The writ petition stands dismissed.




                                                       [DINESH MAHESHWARI], J.

cpgoyal/-