High Court Rajasthan High Court - Jodhpur

Madan Lal Sankhla vs State Of Raj. & Ors on 6 January, 2009

Rajasthan High Court – Jodhpur
Madan Lal Sankhla vs State Of Raj. & Ors on 6 January, 2009
                                      1


   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     AT JODHPUR


                            O R D E R

S.B. CIVIL WRIT PETITION NO.10176/2008
(Madan Lal & Anr. Vs. State & Ors.)

Date of order : 06.01.2009

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. C.P. Soni, for the petitioners.

Heard learned counsel for the petitioner.

In this case, the petitioners are challenging

the notice Annexure-8 issued under Section 91 of the

Land Revenue Act.

It is stated at Bar by learned counsel for

the petitioners that in pursuance of the notice, the

petitioners have filed their reply and matter is

finally decided now.

In this view of the matter, I am of the

opinion that if the matter is finally decided by the

Tehsildar, Merta then, the petitioners are required to

challenge the final order. Accordingly, the writ
2

petition is dismissed with liberty to the petitioners

to challenge the final order in accordance with law.

(GOPAL KRISHAN VYAS), J.

arun