High Court Rajasthan High Court - Jodhpur

Soudagar Singh vs Malkit Singh & Ors on 25 February, 2009

Rajasthan High Court – Jodhpur
Soudagar Singh vs Malkit Singh & Ors on 25 February, 2009


1/2

S.B.CIVIL REVISINO PETITION NO.4/2009
(Soudagar Singh vs. Malkit Singh)

DATE OF ORDER : 25/2/2009

HON’BLE DR.JUSTICE VINEET KOTHARI

Mr.C.S.Kotwani, for the petitioner.

Mr.Jai Dev Singh, for the respondent.

Heard learned counsels.

This revision petition is directed against the order dated

3/1/2009, whereby, the learned trial court has rejected the application

of defendant petitioner under Order 7 Rule 11 CPC.

Learned counsel for the petitioner defendant Mr.Kotwani

submits that since the land in question is admittedly agricultural in

nature, therefore, under Section 207 of the Rajasthan Tenancy Act the

Revenue Court has the jurisdiction and the trial court has erred in

rejecting the application under Order 7 Rule 11 CPC.

On the side opposite Mr.Jai Dev Singh opposed this submission

and submitted that he is in possession of the land for last 20 years,

therefore, if the defendant has any claim over the land in question he

may approach the revenue court, as far as the plaintiff is concerned he

has rightly filed the suit for injunction and the civil court has rightly

rejected the application under Order 7 Rule 11 CPC.

Perusal of the impugned order indicates that rejection of
2/2

application under Order 7 Rule 11 CPC is mainly on the ground that

said application was not supported by the affidavit.

There is considerable force in the submission of learned

counsel for the petitioner. Such an objection raised through

application was not required to be supported by affidavit as no

averment of facts were involved and as per plaint itself the land in

question being agricultural in nature the dispute raised by the plaintiff

fell within the jurisdiction of Revenue Court under Section 207 of

Tenancy Act.

Having heard the learned counsel, this court is satisfied that

learned court below committed an error in rejecting the application of

defendant petitioner. Consequently, this revision petition is allowed

and order dated 3/1/2009 is set aside. The application of the petitioner

under Order 7 Rule 11 CPC is allowed and suit filed by the plaintiff

namely civil suit no.10/2008 filed in the Court of Civil Judge

(Jr.Div.), Srivijaynagar is dismissed.

(DR.VINEET KOTHARI), J

item no.51
baweja/-