High Court Rajasthan High Court - Jodhpur

Nathuram vs State Of Raj. & Ors on 20 February, 2009

Rajasthan High Court – Jodhpur
Nathuram vs State Of Raj. & Ors on 20 February, 2009
                               !! 1 !!

   IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   AT JODHPUR

                         O R D E R

S.B. CIVIL WRIT PETITION NO.1011/2009
(Nathuram Vs. State of Rajasthan & Ors.)

Date of order :: 20.02.2009

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr.Dilip Mulchandani, for the petitioner.

Heard learned counsel counsel for the
petitioner.

This writ petition has been filed by the
petitioner at the age of 82, whereas after
determination, the allotment of land was made in
favuor of petitioner in the year 1970.

Now in the year 2009, the petitioner has
preferred this writ petition for seeking direction
from the Court for allotment of remaining land.
It is worthwhile to mention here that the
total land determined was 24 St. Acre, out of
which, 23.6 St. Acre land was alloted in favour of
petitioner. The petitioner is claiming rest of the
land, which is said to be alloted in favour of
!! 2 !!

petitioner after determination in the year 1970.

No case is made out for interference by
this Court. Hence, the writ petition is dismissed
only on the ground of delay.

(GOPAL KRISHAN VYAS),J.

A.K. Chouhan/-