Rajasthan High Court – Jodhpur
Hans Raj & Anr vs State Of Raj. & Ors on 18 August, 2011
1
15
S.B. Civil Writ Petition No.11573/2010
Hansraj & Anr.
vs
State of Rajasthan & Ors.
DATE OF ORDER: 18th August 2011
HON'BLE MR. JUSTICE DINESH MAHESHWARI
None present for the petitioners.
Nobody is present for the petitioners. It appears that the
petitioners have lost interest in prosecuting this writ petition.
Even otherwise, there appears no case on merits. An
allotment of 13 bighas of agricultural land in Murraba No.69 (135) of
Chak 78 RB as made in favour of the private respondents was
sought to be questioned by the petitioners before the Revenue
Appellate Authority, Sriganganagar ('the RAA'). The RAA, in its
order dated 20.11.2007 (Annex.2) found no case in favour of the
petitioners who alleged having been served with some notices in the
past for unauthorized cultivation; and found no reason to grant the
petitioners permission to maintain the appeal. The Board of
Revenue has also dismissed the revision petition preferred by the
petitioner by the order dated 31.08.2009 (Annex.4) after finding that
they have failed to show lawful possession on the land in question
and there was no case in their favour only on the basis of certain
notices said to have been issued for unauthorized cultivation.
The orders as concurrently passed by the subordinate
Revenue Authorities cannot be said to be suffering from any
jurisdictional error so as to call for interference in the writ jurisdiction.
The writ petition stands dismissed.
[DINESH MAHESHWARI], J.
cpgoyal/-