High Court Rajasthan High Court

Shiv Lal Meena vs State (Panchayati Raj Dep )Ors on 16 August, 2011

Rajasthan High Court
Shiv Lal Meena vs State (Panchayati Raj Dep )Ors on 16 August, 2011

IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
JAIPUR BENCH, JAIPUR

ORDER

S.B. Civil Writ Petition No. 8465/2011

Shiv Lal Meena
Vs.

State of Rajasthan & Others.

DATE OF ORDER: 16.08.2011

HON’BLE MR. JUSTICE NARENDRA KUMAR JAIN

Mr. D.P. Pujari, for the petitioner.

Learned counsel for the petitioner submitted that impugned judgment dated 10.02.2011 has been passed by Additional District Collector, Karauli on the basis of judgment dated 17.03.2002, passed by Civil Judge(Junior Division), Karauli, whereas his appeal is pending against the judgment dated 17.03.2002 before Appellate Court. However, he could not disclose the fact of pendency of appeal before the Additional Collector, Karauli, therefore, he may be allowed to withdraw this writ petition with liberty to challenge impugned judgment dated 10.02.2011, in case his appeal against judgment and decree dated 17.03.2002 is allowed.

Prayer is reasonable, therefore, it is allowed.

Writ petition is, accordingly, dismissed as withdrawn with liberty, as prayed for.

(NARENDRA KUMAR JAIN),J.

Manoj,
S.No.S.80.