Rajasthan High Court – Jodhpur
Ashish Kumar Jadiwal vs Dist. Collector, Bikaner & Ors on 14 October, 2011
S.B. Civil Writ Petition No. 1845/2011
-1-
89
S.B. Civil Writ Petition No. 1845/2011
Ashish Kumar
vs
The District Collector, Bikaner & Ors.
DATE OF ORDER: 14th October 2011
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr. Rajesh Panwar, for the petitioner.
Having heard the learned counsel for the petitioner and having
perused the material placed on record, this Court is not persuaded to
entertain the matter in the writ jurisdiction where the petitioner, said
to be a resident of Sridungargarh, seeks to contend that the
respondent No.3 has encroached over the public land; and that the
encroachment is not being removed despite representations.
The petition, by its very nature and for the averments taken,
involves such aspects relating to the facts, which cannot be
determined in the writ jurisdiction of this Court. The petitioner is,
otherwise, free to take recourse to the regular remedies in
accordance with law but no case for issuance of any writ, order or
direction is made out on the allegations as made.
The petition stands dismissed.
[DINESH MAHESHWARI], J.
cpgoyal/-