High Court Rajasthan High Court

Lallu Lal vs Board Of Revenue Raj &Ors on 21 April, 2010

Rajasthan High Court
Lallu Lal vs Board Of Revenue Raj &Ors on 21 April, 2010
    

 
 
 

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JAIPUR BENCH, JAIPUR
JUDGMENT

DB Civil Special Appeal (Writ)  No. 153/2010
in
SB Civil Writ Petition No. 15815/2009
Lallu Lal Vs Board of Revenue & ors
21.4.2010
Hon'ble  Mr  Justice Dalip  Singh
Hon'ble Mr Justice MN Bhandari 

Mr Ravindra Kumar Soni   for  appellant
BY THE COURT:

Aggrieved by the order dated 17.12.2009 this appeal has been preferred. The writ petition was filed to challenge the order dated 15.2.2007 passed by the Board of Revenue, deciding the application filed under section 212 of the Rajasthan Tenancy Act. The learned Single Judge dismissed the writ petition taking note of the fact that there exist no error in the order and otherwise it is only an interim order passed by the revenue court.

On perusal of the record, we find that it is the application made under section 212 of the Rajasthan Tenancy Act which has been decided and while passing the order by the Board of Revenue, no error has been committed. Looking to aforesaid, we are not inclined to interfere in the oder of the learned Single Judge.

Accordingly, the appeal is dismissed. It is stated that the suit is pending at the stage of evidence. In view of aforesaid, we expect from the revenue court below to expedite the suit and decide the same at the earliest.

(MN Bhandari), J.					            (Dalip Singh) J 

bnsharma