1
63    S.B. CIVIL WRIT PETITION NO.8583/2009
         Adat Khan & Ors. Vs. The State of Rajasthan & Ors.
     Date of Order ::    16th September 2009.
           HON'BLE MR. JUSTICE DINESH MAHESHWARI
     Mr.Subodh Jangid,for the petitioner.
                                ....
     BY THE COURT
In this petition, the grievance has been stated in the
manner that the petitioners belong to ‘Below Poverty Line’
(BPL) category and a list of priority-cum-seniority for the
purpose of Indira Awas Scheme was prepared but when
allotting the funds for construction of the houses, the
petitioners, who were the selected persons and standing
rather in the seniority, were not granted the funds.
While considering the matter, learned counsel for the
petitioner was posed the question if the petitioners have at all
made a representation or served a notice stating their
grievance? The learned counsel submitted that in the similar
nature writ petition bearing number 6255/2009, this Court has
issued directions that the petitioners shall make representation
to the Block Development Officer who would decide the same
in accordance with law; and has placed for perusal a photostat
of the order dated 06.07.2009 as passed in CWP
No.6255/2009.
2
The present writ petition was filed only on 02.09.2009
and it is rather inexplicable that the petitioners, though being
aware of the order passed by this Court in CWP No.6255/2009
for making representation to the Block Development Officer,
have chosen not to make such representation before
approaching this Court.
There appears no reason to entertain this writ petition or
issue any directions in this matter particularly when the
petitioners are seeking the relief in the nature of mandamus
without even serving a notice or making a representation.
Accordingly, this writ petition stands rejected.
(DINESH MAHESHWARI), J.
s.soni