High Court Rajasthan High Court - Jodhpur

Miyal Ram vs State Of Raj. & Ors on 4 September, 2009

Rajasthan High Court – Jodhpur
Miyal Ram vs State Of Raj. & Ors on 4 September, 2009
                                    1

24
             S.B. CIVIL WRIT PETITION NO.4408/2009.
             Miyal Ram Vs. State of Rajasthan & Ors.


     Date of Order :: 4th September 2009.

           HON'BLE MR. JUSTICE DINESH MAHESHWARI

     Mr. Pradeep Choudhary, for the petitioner.
                                  ...

     BY THE COURT:

The petitioner has averred in this petition that one Smt.

Birjudi had a land bearing khasra No. 335 admeasuring about

50 bighas, allegedly bequeathed by her father; that earlier, the

Tehsildar issued notice under Section 91 of the Rajasthan

Land Revenue Act treating her a trespasser and, by the order

dated 04.08.1981, directed her eviction and also imposed the

fine; that the appeal taken before the Additional Collector was

partly allowed maintaining the order of eviction but setting

aside the order of fine; that, however, the second appeal taken

before the Revenue Appellate Authority, Jodhpur was allowed

on 03.04.1986 holding that there was a patta in favour of the

appellant who was in possession of the land in question before

coming into force of the Rajasthan Land Revenue Act. It is

submitted that despite the order so passed by the Revenue

Appellate Authority on 03.04.1986, the land in question was

not entered in the name of Smt. Birjudi and though the State
2

Government, through the Tehsildar, filed a revision petition

before the Board of Revenue but the same was dismissed on

11.02.1994; and then, the writ petition, CWP No. 3099/1994,

filed before this Court was dismissed on 19.07.2000 and even

the restoration application was also dismissed on 16.01.2004.

According to the petitioner, in the meantime, by the order

dated 29.05.1993, 5 bighas of the land out of the land in

question came to be allotted to the District Education Officer

for construction of store and staff quarters.

The case of the petitioner is that the land in question

had always been in possession of Smt. Birjudi who, in the

year 2004, divided the same into different plots and sold the

same to various persons. According to the petitioner, he had

purchased a piece of land admeasuring 60 x 60 feet from Smt.

Birjudi by the registered sale deed dated 16.02.2005; and

another plot of land admeasuring 60 x 60 feet that was sold by

Smt. Birjudi to Mangi Lal and Ram Niwas on 16.02.2005 was

also purchased by the petitioner by the registered sale deed

dated 31.10.2006. It is also submitted that upon the

explanation having been sought by the Additional Collector,

the District Education Officer (Elementary Education), Nagaur

stated, by the communication dated 04.03.2009, that the

required building had already been constructed at a different
3

place and, therefore, the land allotted under the order dated

29.05.1993 was not required and rather, suggested that the

said allotment may be cancelled.

The petitioner contends that he is a bona fide purchaser

of the land in question and has acquired khatedri rights and all

the proceedings having been concluded in favour of his

predecessor, the authorities are not entitled to interfere with

the land in question. However, according to the petitioner,

upon the complaint made by one Sahdeo Singh, the

respondents authorities are harrasing him and are adamant to

dispossess him from the land in question. The prayer has

been made in this writ petition that the order dated 29.05.1993

may be quashed and set aside and the respondents may be

directed to drop all the actions taken against the petitioner

treating him to be a trespasser over the land in question. It

has also been suggested during the course of arguments that

the proceedings in the FIR as referred by the authorities in the

communication dated 04.03.2009 have also come to an end

with negative final report having been filed.

Having given a thoughtful consideration to the

submissions as made by the learned counsel for the petitioner,

this Court is clearly of opinion that the petitioner is not entitled

to any relief in the extraordinary writ jurisdiction.
4

The submissions sought to be made by the petitioner

are essentially in the nature of seeking the relief of perpetual

injunction against the respondents from dispossessing him

from the land in question, and any consideration on such relief

essentially requires inquiry into the facts particularly regarding

the location of the land in question and the rights of the

petitioner and so also his alleged predecessor. Even the

challenge as sought to be given to the order dated 29.05.2003,

could be considered only if the petitioner is found having a

definite legal right existing in his favour.

The reliefs as claimed in this writ petition fundamentally

depend on inquiry into the facts and there appears no reason

to take up such inquiry in the writ jurisdiction of this Court.

Noteworthy it is that before filing this nature writ petition,

the petitioner has not even served a notice on the respondents

stating his grievance.

Exercise of writ jurisdiction in this matter is refused. The

writ petition stands rejected.

(DINESH MAHESHWARI), J.

//Mohan//