Rajasthan High Court – Jodhpur
Hans Raj vs Gouri Shanker & Ors on 5 January, 2009
S.B. CIVIL REVISION PETITION NO.269/2008
Hansraj Vs. Gouri Shanker & Anr.
Date of Order : 5th January, 2009
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. G.R. Goyal for the petitioner.
---------
Heard learned counsel.
This revision petition is directed against the order dated
12.8.2008 of the learned trial court whereby the learned trial court
rejected the application of the defendant-petitioner under Order 7
Rule 11 holding that merely because the land in question is
agricultural land as per the Jamabandi produced by the defendant, it
could not be said that the dispute pertained to the revenue law
because that would depend upon the nature of controversy involved
in the suit.
Apparently the controversy pertains to claim of certain
rights under the agreement between the parties to sell the part of
agricultural land which appears to have been claimed to be a colony
known as Shri Ram Colony, Sri Ganganagar, which would be
apparently an abadi land, therefore, it appears that prima facie this is
not essential that the dispute pertained to revenue law only which
could be decided by the revenue Court under Section 207 of the of the
Tenancy Act. The Civil Court has, therefore, not committed any error
in rejecting the application under Order 7 Rule 11 C.P.C.
The present revision petition of the defendant is found to
be devoid of merit. The same is accordingly dismissed.
[ DR. VINEET KOTHARI ], J.
item No.2
babulal/-