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