1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.6147/2007
(Rajendra Vs. State & Ors.)
Date of order : 12.12.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. G.J. Gupta, for the petitioner.
Heard learned counsel for the petitioner.
The case of the petitioner is that the land
was to be given to the petitioner for temporary
cultivation and for that purpose, he has deposited a
sum of Rs.49,500/- with the respondents but due to
some legal dispute raised by owner of the said land,
the possession of the said land was not given to the
petitioner though he has deposited the requisite
money. Therefore, if the land was not given to the
petitioner for temporary cultivation then, the amount
deposited by the petitioner was to be refunded to him
but repeatedly, the petitioner is approaching the
respondents for refund of his money but the
respondents are not refunding the money to the
petitioner.
2
In my opinion, before approaching this Court,
the petitioner was required to file representation
before the respondents for redressal of his grievance
but he has directly approached this Court by way of
filing the present writ petition. In this view of the
matter, the petitioner is granted one opportunity to
file representation before the concerned authority –
respondent No.3 narrating all these facts. Upon
filing the said representation, the concerned
authority is directed to decide the matter with regard
to refund of money deposited by the petitioner within
a period of one month from the date of filing of
representation.
With the aforesaid observation/direction,
this writ petition is disposed of.
(GOPAL KRISHAN VYAS), J.
arun