Rajasthan High Court – Jodhpur
Jamna vs Civil Judge (J.D.)Sheoganj & Ors on 7 July, 2008
Revision - 154/2008 - Jamna Vs. Hemaram & Anr. Order dt.7.7.08
1/2
S.B. CIVIL REVISION PETITION NO.154/2008
Jamna Vs. Hemaram & Anr.
Date of order : 7th July, 2008
PRESENT
HON'BLE DR. JUSTICE VINEET KOTHARI
Mr. Rajesh Parihar for the petitioner.
---------
1. This revision petition is directed against the order dated
20.2.2008 whereby the learned trial court has decided the issue of
jurisdiction in favour of the plaintiff.
2. The defendant has approached this Court by way of
present revision petition on the ground that from the perusal of the
impugned order, it is clear that the land in question of khasra No.47
min/2001 was a Government agricultural land and was not converted
into abadi land and, therefore, the civil Court has no jurisdiction but
only Revenue Court could entertain such suit. The suit was filed for
permanent and mandatory injunction against the defendant for
removal of encroachment from the public way.
3. The learned counsel for the petitioner relying on the
following judgments has contended that from the documents on
record before the learned trial court Exhibit A/1 to A/8 and from the
findings in the impugned order itself, it was clear that the land in
question was not abadi land but was agricultural land, therefore, the
civil Court has no jurisdiction. He relies upon the judgments in
Revision - 154/2008 - Jamna Vs. Hemaram & Anr. Order dt.7.7.08
2/2
Bhenru Lal Vs. Arjun Lal & Ors. - 1997 DNJ (Raj.) 338, Narendra
& Ors. Vs. Mahaveer (deceased) thorugh Lrs. - 2007 WLC 399 &
State of Rajasthan Vs. Kanaram - 1998 DNJ (Raj.) 616.
3. I have heard learned counsel and perused the record.
4. The learned trial court while deciding the issue of
jurisdiction has clearly found that both the plaintiff and defendants
had encroached upon the Government agricultural land and there was
approximately 100 houses made on the said land but no pattas were
issued in their favour. However, the dispute between the parties
pertains to injunction against "Kachha Nala" made by the defendant
and encroachment on the public way. This dispute being unrelated to
the nature of land can be decided by the Civil Court and, therefore,
the learned trial court does not appear to have committed any error in
deciding the issue of jurisdiction.
5. The revision petition is found to be devoid of merit and
the same is, therefore, dismissed in limine. A copy of this order be
sent to the respondents.
[ DR. VINEET KOTHARI ], J.
item No.5
babulal/-