Rajasthan High Court – Jodhpur
Smt.Pravati Devi vs Mandir (Murti Shri Abhayeshwar … on 16 September, 2008
- 1 -
S.B.CIVIL REVISION PETITION NO.351/2006
DATE OF ORDER : 16/9/2008
HON'BLE DR.JUSTICE VINEET KOTHARI
Mr.Ramit Mehta, for the petitioner.
Mr.Arjun Singh for the respondent no.3.
This revision petition is directed against the order dated
15/6/2006, whereby, the learned trial court rejected the application
under Order 7 Rule 11 CPC of the defendant petitioner and held that
suit under Section 22 of the Rajasthan Public Trust Act, 1959 was
maintainable.
This Court vide order dated 26/7/2007 vacating the interim stay
directed the learned trial court of the Assistant Commissioner,
Devasthan Department, Udaipur to decide the pending suit
expeditiously. On 15/9/2008, this Court granted time to Mr. Arjun
Singh, learned counsel for the Devasthan Department to ascertain the
status of the suit itself.
Learned counsel informed the court that said suit no.182/2006
- Mandir (Murti Shree) Abhyeshwarnath & Anr. vs. Smt. Parvati
Devi and Anr. has not yet been decided and same is at the stage of
evidence.
In the facts and circumstances of the case, this Court is not
inclined to interfere with the impugned order dated 15/6/2006 and
- 2 -
this revision petition is disposed of with direction to the Assistant
Commissioner, Devasthan Department, Udaipur to decide the
aforesaid suit under Section 22 of the Act expeditiously not later than
six months from today.
With these observations, this revision petition is disposed of.
(DR.VINEET KOTHARI), J.
item no.35
baweja/-