High Court Rajasthan High Court

Bajrang Lal Sharma vs Civil Judge (S D &Addi And Ors on 14 September, 2009

Rajasthan High Court
Bajrang Lal Sharma vs Civil Judge (S D &Addi And Ors on 14 September, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR 
RAJASTHAN
BENCH AT JAIPUR.


O R D E R


S.B. CIVIL WRIT PETITION NO.11440/2009.

Bajrang Lal Sharma 
Vs. 
Civil Judge (Sr.Div.) & Additional Chief Judicial Magistrate & Ors.

Date of order :                              14/9/2009.

	HON'BLE MR.JUSTICE MOHAMMAD RAFIQ

Shri Sanjeev Sogarwal for the petitioner.
******		 
BY THE COURT:-

This writ petition has been filed by the petitioner against the order dated 1/9/2009 by which the executing court has directed for making recovery of the arrears payable to the petitioner himself in terms of the judgment of the Rajasthan Non-Government Educational Institution Tribunal, Jaipur dated 4/1/2006 by directing that firstly school building would be put to auction and thereafter, open land lying adjacent to it.
Learned counsel has contended that the executing court ought to have directed auction of the open land first and thereafter the school building.
Such an argument of the petitioner cannot be accepted who himself filed an execution application.
I do not find any merit in the writ petition.

Writ petition is dismissed.

(MOHAMMAD RAFIQ), J.

anil