1
                       IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                       AT JODHPUR
                                            O R D E R
 S.B. CIVIL WRIT PETITION NO.3535/2007
(Gurnam Singh Vs. State of Rajasthan & Ors.)
Date of order :: 25.11.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
 Mr.Mahaveer Bishnoi, for the petitioner.
Mr.O.P. Bood, Dy. Govt. Counsel.
Heard learned counsel for the parties.
This writ petition is premature. The
petitioner is claiming allotment and regularization of
the land and for the same he may approach respondents
authorities by way of filing representation. Upon
filing such representation, it is expected from the
authorities concerned that they will decide the
representation of petitioner in accordance with law.
Accordingly, this writ petition is disposed
of.
(GOPAL KRISHAN VYAS), J.
A.K. Chouhan/-