High Court Rajasthan High Court

Khem Chand Saini vs Municipal Board Khetri &Ors on 16 November, 2009

Rajasthan High Court
Khem Chand Saini vs Municipal Board Khetri &Ors on 16 November, 2009
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JAIPUR BENCH

		     	SB Civil Writ Petition No. 10738/2009
  Khem Chand Saini
Vs. 
Municipal Board, Khetri  &  ors.

DATE OF ORDER     :      16/11/2009
HON'BLE MR. JUSTICE AJAY RASTOGI

Mr.  MM Ranjan, for petitioner.

***

Instant petition has been filed by the petitioner with the grievance that the observations, made by this Court in its order dt. 27/09/1996 passed in CWP-3430/1991, have not been complied with by the respondents despite legal notice being served.

It appears from the record that the controversy in regard to the constructions raised by the respondent No.3 earlier came upto this Court at the instance of the petitioner in CWP-3430/1991 which was dismissed on 27/09/1996 ands this Court finally observed as under:-

I have considered over the matter. The Director, Local Bodies has not committed any illegality nor there is any mistake apparent from the record. The land could not have been given to the petitioner being very near to the main road even if it was strip of land. The petitioner had no house or property situated adjacent to it so that he could be entitled for allotment of land as strip of land. If the respondent No. 4 has made any illegal construction, if is for the respondent NO.3-Municipal Board Khetri to take appropriate action, but so far as petitioner is concerned no case for interference is made out.

The writ petition having no force is accordingly dismissed.

While rejecting the writ petition, it was observed that in regard to the alleged constructions raised by the respondent NO. 3, it was observed that if it was an illegal construction. It was always for the Municipal Board, Khetri to take appropriate action but so far as the present writ petition is concerned, no case for interference is made out.

Counsel for petitioner submits that he made certain representation and also served legal notice in regard to the illegal constructions raised by the respondent No. 3 but no action is being taken by the Municipal Board, Khetri which has compelled the petitioner to approach this Court by filing the instant petition.

In the opinion of this Court, there was no finding recorded by this Court in regard to the nature of construction raised by the respondent No.3 Mr. Shyo Pal, however, only a reference has been made that if at all he has made any illegal construction, it will be open for the Municipal Board to take action as per law but so far as the action at the behest of the petitioner is concerned, it was clearly observed that no interference is made out.

The question as to whether the construction, if any raised by the respondent No.3 is illegal or not is a disputed question of fact and certainly cannot be decided by this Court under its writ jurisdiction under Article 226 of the Constitution of India and apart from above, there is no direction made by this Court of which the petitioner is seeking implementation.

If at all there is any illegal construction raised by the respondents, as alleged, it will be open for the petitioner to avail remedy available to him under law.

The writ petition, being devoid of merit, stands dismissed.

[AJAY RASTOGI], J.

Raghu-10738-CW-2009-final.doc