1. CW-1491/09 - ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) 2. CW-
1492/09 - ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) & 3. CW-1493/09-
(M/s Garibnawaz Fruit Co.&Ors.Vs. Krishi Upaj Mandi, Bikaner) Judgment dt.01.12.09
1/4
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR.
JUDGMENT
1. S.B. CIVIL WRIT PETITION NO.1491/2009
(M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi,
Bikaner)
2. S.B. CIVIL WRIT PETITION NO.1492/2009
(M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi,
Bikaner)
3. S.B. CIVIL WRIT PETITION NO.1493/2009
(M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi,
Bikaner)
Date of judgment : 01st December, 2009
PRESENT
HON’BLE DR. JUSTICE VINEET KOTHARI
Mr. N.S. Rathore for S.D. Vyas for the petitioners.
Mr. Manoj Bhandari ) for the respondents.
Mr. Ravi Bhansali )
——-
1. Heard learned counsels.
2. These three writ petitions are directed against the order
dated 5.2.2009 whereby the objections of the petitioners under
Section 47 of C.P.C. were rejected by the learned executing Court.
3. The controversy in hand is about allotment of three shops
by Krishi Upaj Mandi Samiti, Bikaner to the decree holder
1. CW-1491/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) 2. CW-
1492/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) & 3. CW-1493/09-
(M/s Garibnawaz Fruit Co.&Ors.Vs. Krishi Upaj Mandi, Bikaner) Judgment dt.01.12.09
2/4
respondent No.4, who were allotted these shops on the basis of their
merit in select list of the year 1989, since they were not allotted the
shops, they filed civil suit for such allotment which were decreed by
the learned trial court and upheld upto second appeal by this Court
vide judgment dated 18th November, 2008 in S.B. Civil Second
Appeal No.303/2008 – Krishi Upaj Mandi Samiti, Bikaner & Ors. Vs.
Dev Kishan and S.B. Civil Second Appeal No.304/2008 – Krishi
Upaj Mandi Samiti, Bikaner & Ors. Vs. Madan Lal. The objection of
the present petitioners before this Court was only on the basis of
some stay order granted in their favour in writ petition filed by them
namely S.B. Civil Writ Petition NO.2696/1995. On the basis of this
stay order, they objected to the execution of the decree in favour of
the respondent No.4. When the objections were rejected, they
approached this Court by way of present writ petitions.
4. Learned counsel for the respondent Mr. Manoj Bhandari
submits that the said Writ Petition No.2696/1995 – M/s Garibnawaz
Fruit Company & Ors. Vs. The State of Rajasthan & Ors. has since
been decided by this Court on 8.7.2009 in which following Division
Bench decisions in the case of Ved Prakash Ramesh Chandra &
Company Vs. State (D.B. Civil Special Appeal No.401/1996 and
deciding 18 appeals and other writ petitions, on 6th March, 2002, this
Court held that the shops in question could not be allotted by public
1. CW-1491/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) 2. CW-
1492/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) & 3. CW-1493/09-
(M/s Garibnawaz Fruit Co.&Ors.Vs. Krishi Upaj Mandi, Bikaner) Judgment dt.01.12.09
3/4
auction.
5. Be that as it may, this ratio of the Division Bench
judgment is not opposed even by the learned counsel for the
respondents, Mr. Manoj Bhandari whose clients have been allotted
these shops on the basis of merit list in the year 1989 and who
succeeded in maintaining the decree in their favour upto this court
while the second appeals as aforesaid filed by the Krishi Upaj Mandi
Samiti were dismissed by this Court.
6. Since the objection of the present petitioners was only on
the basis of stay granted in their favour in the aforesaid Writ Petition
No.2696/1995 – M/s Garibnawaz Fruit Company & Ors. Vs. State of
Rajasthan & Ors. which writ petition has since been decided by this
Court on 8.7.2009 following the aforesaid Division Bench decision,
nothing much survives in present writ petition filed for their objection
as to allotment and decree in favour of the private respondents.
7. It goes without saying that if the present petitioners have
any claim over the shop in question on the basis of select list of the
year 1989 they will be free to approach the Krishi Upaj Mandi Samiti
for ventilating their grievance. In the opinion of this Court, nothing
survives in the present writ petitions at this stage with decision of the
1. CW-1491/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) 2. CW-
1492/09 – ( M /s Garibnawaz Fruit Co.&Ors. Vs. Krishi Upaj Mandi, Bikaner) & 3. CW-1493/09-
(M/s Garibnawaz Fruit Co.&Ors.Vs. Krishi Upaj Mandi, Bikaner) Judgment dt.01.12.09
4/4
aforesaid Writ Petition No.2696/1996.
8. Accordingly, these writ petitions are dismissed as having
become infructuous. No order as to costs.
[ DR. VINEET KOTHARI ], J.
item No.15, 16 & 17
babulal/